IN THE HIGH COURT OF KARNATAKA AT BANGALORE.»
DATED THIS THE 13" DAV OF NOVEMBER, :.~2dQ§
PRESENT
THE HON'BLE MR.P.D.DINAKAR}A4N, :;''Hi'EuF* * 3
ANjL):vL"--~'_
THE HON'BLE MR.JUSTT§E AI'\.Gi'-i:A._i"si 'sH.ANT'AMAc-;<§uoAR
WRIT PETITION No_1a1¢c;/mg j§M_.--POL)
BETWEEN: __ ~.
D.M.1ndust1;°ies
SituatedeVV'é1t'VS3r.)No.372-1 " _ .
Kannegowdanaha111_v1}V1age _ --
Kasaba Hobli '
Nelamangala Ta1uk_-- 5612 123 " ' «
By its Proprietorv Dadusab. . . Petitioner
- ( By' ji:.R_.AfiaLr1th___Mm~thy, Advocate )
1. Alr§'g_1maté31'§i's§.~ State Pollutlon
Contfgl Board
Paris:-ara Bhavan
1, A' V4.9} arid 5'?" Floor,
* .N<i;4}9, Church Street,
Béu'1ga10re--56O 001,
By its Chairman.
2. Principal Secretary
Government of Karnataka
Forest, Ecoiogy & Environment
Department. Karnataka
Government Secretariat
M.S.Buiidir1g/Vikasa Soudha,
Banga1ore~«56O 001. 1 '
3. Assistant Executive Engineer {File}
0 & M sub D1v1s1on *
BESCOM
NeiaInanga1a--562 123. .. R€spt)nd€ffl.t.S
[ By Sri B.Veerappa, J1\VC5rAzifor
Sri Gangadhara Sang011iAd'vooa'te _for V"'fi.--'1 --.
And Sn' A.S.1\/Iahesh, Adxroeate. for R43 )'
This Wri'£.V.Pé.tit;ion'V"is tmc1erV'zx;¥t1c1es 226 & 227 of the
Constitution ._of quash the order of the R1 in
issuing c1o'sgreorder' pef»»:.k;e1r orders dated 11.5.2006 as
per Annexureiifii and the R1 to issue consent to the
.~Vpetition--er'Vs"unit npto _£_30.Ea.2006 for stone crushing activities in
in Svy.i'«Ioi.i;'5'? of:Kot'inegowdaha1Ei, Kasaba Hobli, Ne1amanga1Ta1uk.
R coming on for hearing on this day,
_MOi--1AN s:eizg?i'ANAGoUDAR, J.. delivered the foilowingz»
JUDGMENT
Petitioner has questioned the order _
passed by the Karnataka State Pollution Coi’1t’i’o-l:i_3oard- ” V»
which the petitioner’s industry was or1der’ed’ic»tco~b’eCclbisedid
Certain other consequently dire’c~tionsA’we1’e also’w.ii’ssued in -. ‘
the very order.
2. The petitioner efficacious
remedy of appeal ;_AlR:[Preye1it~ion and Control of
Pollution) __ -Q} ” ‘the alternative and
efficacioiis rerned},r«V._available__ to] the petitioner, we do not
deem it proper to Vheaar petition on merits. in the
…c.appea.1}; the petitioner is entitled to urge all the grounds
in law. Accordingly, the following order is
made”? V C
is 1 Petition is dismissed, with liberty to the
.petitioAré1er to file an appeal before the appellate authority
it Section 31 of the AIR {Prevention and Control of
xi»
Pollution] Act, 1981, Within six weeks from today. If such
an appeal is filed, the same shall be considered»-..:’;2§lI1d
decided by the appellate authority in 3.ccordan£§_:e.\2ifit’t:~: _
and on merits at an early date.
Index: Yes/N0 all ”
4_.. V. Web Best: Yes/Nd ~ V
l’ A —–