High Court Karnataka High Court

Jayanagar Education Society (R) vs Union Of India on 23 November, 2010

Karnataka High Court
Jayanagar Education Society (R) vs Union Of India on 23 November, 2010
Author: V.Jagannathan
I

INTHEPHGHIXMHYFOFKARNAEMQAATBANGALORE

Dated: This the 23"' day of November 2010 
BEFORE A

THE HON'BLE MRJUSTICE V.JAGANN__ ;TI1LANj_jj  " 

W.P.No.9247/2006 [EDA]
BETWEEN:   

JAYANAGAR EDUCATION SOCIETY={_R}
NO.27/2, 33% CROSS, 2ND  ROAD, .
7TH BLOCK, JAYANAGARA, 'V  .
BANGALORE--56O 070, REP B_Y_  '
ITS SECRETARY MR V" T, vAI.;SON-.. j' V ._ " "

  _  V    PETITIONER

(By Sri V A.MOHAN-- VRANGAM, %.--" ABSENT.)

1. V , IJNION OF INDIA, 
I  'Y ITS MINISTRY OF ENVIRONMENT
 A,NDwv,1?ORESTS,«'REp BY ITS SECRETARY,

A'  NEIGJDELHI.

» P» 

_ I STA:IfEvOE"KARNATAKA,
' BY.I'T':S.PRINCIPAL SECRETARY TO GOVERNMENT,
1- I--I'OUS'ING AND URBAN DEVELOPMENT,
«MS BUILDINGS, BANGALORE.

A 5]"  THE PRINCIPAL SECRETARY TO GOVERNMENT,

'ADEFY(N7REVENUE.ME3BUHIHNGS.
BANGALORE.

A 4. THE DEPUTY COMMISSIONER.

BANGALOREIHfl&AN,
[HSTRKHTOFFKH3BUHIflNG.
BANGALORE.



2

THE SPECIAL DEPUTY COMMISSIONER,
BANGALORE URBAN,
DISTRICT OFFICE BUILDING, BANGALORE.

THE TAHSILDAR,

BANGALORE SOUTH TALUK, BANGALORE:--- I  A' 

BANGALORE DEVELOPMENT AUT£~IO_RITY;.V '  "
TCHOWDAIAH ROAD,    : 
KUMARA PARK WEST EXTENSION,  * = '
BANGALORE,   'A A

BY IT'S COMMISSIONER,

THE TOWN PLANNING MEMBER, "  - 
BANGALORE DEVELOPMENT AUTHORITY, 
T.CHOWDAIAH ROAD, ' I  " "
KUMARA PARK  EXT§ENS'I--ON,'I 
BANGALORE. -I  t   

BRUIIAjI'I»I1.BANGALQRIE  PALIKE.
N R Sg;)'UAf;§E,__._BIAI'§GAI.O13.'E;-- M 

BY  

KARNATAKASTAmfPOLLUTION

' , - CONTROL 'BOARD, CHURCH STREET.
~  B:ANCwALORE..-_ .... .. «

INDh¥WPfE_RITAGE TRUST,

 -- REP B'Y-._IfI_fs MANAGING TRUSTEE
 SRLMADI-IUPANDITH DAS,

"GOK:I'LAM", 8TH MILE.
DODDAKALLASANDRA, KANAKAPURA ROAD.
"BANGALORE.

  RESPONDENTS

{By Sri KALYAN BASAVARAJ, A.S.G. FOR R– I.
SR1 JAGADEESH MUNDARGI, G.A. FOR R2 TO 6.
SR1 V Y KUMAR, ADV. FOR R-7 81 8.

SMT M R VANAJA, ADV. FOR R» 10.

SR} S K V CHALAPATHY & SR1 B S RAGHUPRASAD,
ADVS. FOR R–1I.

SR1 K N PUTTEGOWDA, ADV. FOR R–7–9.)

THIS W.P. FILED PRAYING TO QUASH ANNEXF1
AND F2 SANCTIONED PLAN ISSUED BY R7 TO R11, ETC.

THIS PETITION COMING ON FOR PRELI3.=1~INAR§f
HEARING IN ‘B’ GROUP THIS DAY, THE COL’fRT
THE FOLLOWING: ” ‘ ” ” ‘

None appears for the pefitiO’nOr. -On”
iast occasion, none appeafed fOr’–.ftkIef’.=p?é§ifiOfIer.

Hence, the petition is dism.iéée’d I”OI’I;1On–prVO’sei:utiOr1.