IN THE HIGH comm' 0.? KARNATAKA AT BANGALORE?'-«.:j"'
DATED THIS THE 01$: DAY OF JUNE ]
BEFORE fii.' V %
THE HONTSLE MR.JuSr1c:§:.¢N.:£{.¥*;€T:gU _
WRET PETITIQN NO.254 E
BETWEEN: »
1.Si?IHSPU'I"I'ANNA _ AA »
sgo SRE THIMMAEAH ALIAS as i~;'.AREP;PPzX -~ '
AGED A8011'? 47 yams -
RESI{)INGATNO.4Q4,--.§11-3? c;::«2oss1, ¢ _ _
'?'I'H BLOCK WEST . " "
JAYANAGAR',
BA1~;eALo:e2:~s60*'03':2.1,, 3 ~ .. PETITIONER
(By Sri.M'NARA'x'A.Nf; BH'E'iT, P'OR- M;'S;"SUBBARAO <35 <30,
Anvocami} ., . _'
AND
1. THE STATE oé"'::.§;re;~sé;--rA§§AV"""
REPRESENTED BY' :*:'s_.sEC1;wfI'ARY§
{}'E.E?15.i?'v-iTI\a§'E!§¥3f <32? mRE's*9--ENvI RONMENT
'AND E-CQLOGY' MSBUELDENG
BAiN<3aAL€:§2§.*.:56:3"00 1-.
2. THE }<:~;R:\iA'éiég§<2§;= FOLLUTEON CQNTROL
'_F3»OARD;.REE'TEDfBY ETS MEMBER SECRETARY
PARISAR3-': BHAVANA 4TH AND 5TH FLOOR
- N<:~.,,49, cHU_R<':;H STFEEEZT
=B'§.;g<;:m,_0RE:560 091
'mE'sEARCH COMMITTEE FOR SELECTION
" _1_*i:* THE PQST OF MEMBER SECRETARY OFTHE
PQ.§.._1.UTEON CONTROL BOARD,
EZEPTED BY rrs PEEESEFJENT AND THE CHIEF'
* -.ss:cRE'mR&' TO {}0VE1'?I~§MEN'F_O.F E{AR}\E£§TAKA
VIDHANA SOUDHA, BANGALOE'E~55O 001
4' SRI VENFQSYESH
Exvi§+;f\xIBE11?2 SECRETEKRY
THE GOVERNMENT F'OLLUTI(3">N CONTROL BOARD
REPTEE] BY i'1'S PARISARA BHAVAN
4'£'I~i AND 5TH FLOOR, No.49
CHLIRCH S'1'REE'I'
Bz'~'xNGALORE3~56O 00: I _
5' SR1 M D N SIMHA
CHIEF ENVIRONMENTAL O¥3'P'§C'»ER
KARNATAKA STATE IWDLLUTION V
CONTROL BOARD
E3AE\¥G£3;LORE--§6O 001
5, 'THE STATE OF KARNATAI{_A"=,_ _ ,
REPRESENTED BY THE sac: ""E'7'1'AE"{ ;
TO GOVERNMENT; UDHA;__ V . ' *
BANGALOR'E~560()31__ " »
7. SR1 M 3 GC}_UD£s.R'iP":§:;.__ ,
MEMBER E§ECRE'T£§RY, 7; '
KARNATAKA STATE = - .
POLLUTEGNCONTRQL B<3Ai"<.r;;,'=.
PARISARA BHAVAN, 4TH STE
91,0012, No.49, SHURGH 'STIQEEET,
BANGALGRE--536000.1."' * * RESPONDENTS
~{F3y Sfi.»H5.T’NA§?ENDR?u PRASAD, HCG? FOR R1, 3 AND 6:
St*i.T,U–MAS’HANKAR FOI:?mF3»§2 85 ‘£~?–‘?:
=_Sri.:”v’«..}i_. 1.)ATA§€- .Ié*c:R_ R-5: 12-4 smvaag
91’*HIs4w’}’>’:_ ISILED UNDER ARTICLES 225 85 :22? <39 THE
coNs*mfUT:'O':~:-.«:)F INDIA PRAYENG T0 ISSUE A WRIT' OF QUO
\3JARREN'}".O {ER ANY (FTHER APPROPREATE WRIT', OF? OREEEEQ 0?
~ ":::I'REc'r ougrzwa THE R4, FRGM mg GFFECE 09* THE'. MEMBER
'SECRETARY 0:? '}i"E~iE KARNATAKA STATE POLLUTION CGNTROL
'=BO£?x§233 as HE DOES NOT SATISFY THE REQUIREMENTS
..!;~3£'EN'I'§C)?~IEB EN SECZTEQN 4(2) (:1 :99' THE WATER {PREVENTIGN
" —–.AN{)§C1ON'i'RO}',, 0;? POLLUTIQN} ACT 15% AND TO Qzms-H THE}
-._4E”R’O”CiEEDIN<}S <35' THE MEETING 0:? THE SEARCH COMMITTEE
1:'.c37,
MESRKED AT ANN~J AS THE SAIVE ARE VEOLATIVE CEF ARTICLES
14, 16 AND 21 OF THE CZONSTITUION OF’ INDIA AND IKLSO ARE
VIOLATIVE C3}? E§EtZ’i’FE{3i’*5 4{€.2}(fi {BF THE WATER {PFEEVENTEGN A.N£)
CCFNTRGL POLLU’F§(}E\f} ACT, 1974 AND ALSQ TO DXRECT THE
RESPONEENTS TO ENITI£’&TIVE SELECTION PROCESS TO “F§L£.,jEjE’v.,
THE POST OF’ MEMBER SECRETARY BY FOLLOWiNG;”FHE’*FAiR.
MEANS AND BY ADVERTESING THE POST’ ANI3 ” i5~iv’mN:3″”–e ”
APPL.1eATioNs FROM ELIGEBLEZ CANDEDATES AP”TER.,H’®Li:*£NG AN’ ~
rmmrmaw AND ASSESSING THE MERIT GRTHE (1AN’D’1DATEx1N3
ACCORDANCE WITH LAW BY COMPLYWG wm:..A._P§:’ov_1sI.QN ‘OF
THE RULES.
This writ petitinn, er.-‘inmg en 2 for
Iiearixig in B Group, [his day, *111{2 G9uifie._’_=1I1″a1de {he
failowingz — ‘ ~ 9
The petitioner se.eking’T~x§rr’¥§.”E3f’ (111:(V’1ei§e’fi_ff_{‘f3T1′[0 ousting
the 431 res;1onde_nii’ fine ao€’.fiee’~<§:f"–fi':e_.N.':f'6=mber Secretary
of the Board as he does-
nnt satisfy the’1nenfi”(“med in Section 4{‘2)(f) of
the WaterA(P’g”e’.zeh¥.iet%.:’afi_(i-.._:C’§e’f2trol of Pollutinn} Act, W74
preserzted this §vrit’1”:etiti0I1. He has aim sought :5 direction
pfimeeaiegs of the meeting of the Search
:”‘~«fg:)1’.T’V’selection of Member Secretary dated
30.4.2’007.«__”iride Anr:exnre–I~¥ and suhseqllent notification
5′,,”{i§i.er’1e{¥.9[2f){)7 vide Armexzlre J as the same are vioimive
‘ef Ai*fie’Ees 14, $6 and 23 0? the (lonsfimtiea of Tnrii:-2 and
“‘.e§iI§;dTvielative (‘sf Section 4(2)(f) 01° the Water (Prevmntion and
bonfire] Poihztion) Act, ¥9’?4 and 3130 sought for .31
direction to respondents ti ‘}i::3te seieetitm pmeess to fifi