-1- IN THE HIGH COURT OF' KARNATAKA AT BAN'GALQRE DATED THIS THE 20TH DAY 01:' ocr0BER,#A%73"€x§3"%j'.T[ , fifimfli THE HONBLE MR.JUSTICE'l?AVI« a.1.e.Lm.«;>§1%%L
WRIT PETI’I’ION No.g_Qo70 0i«i2 0on3 {LESES} pk
BETWEEN :
B.Vivek Baliga, _T ‘ ;
S/0 Na1’ayaILaBa_iiga, ‘
Aged abo11t25.Vye,az?_s, V Z
Residing at _’
Kukkala ‘
BeIfl1angady<..Ta11;gk, ' ' _ A
l3akshi3:';§3;"E{»a1i§1adéi; Di$t:::1"<:t. "
– . . . . PL’m’10NER
(BY SR1′. BIJA1, ADVOCATE.)
Aw:
(i3’arenki),
Gra1iia?a7npi1ayat, Madanthyar,
. *3Ie;thai;1gady*ra1uk,
‘i}akshiIia.V_E{a11Izada District,
B3: it&3AS£:é:z’eta1y.
H ‘A V’ ‘ Executive Ofiicer,
Panchayat,
Belthangady Taluk,
__?Be1thangady.
3. Environmental Ofiicer,
Karnataka State Pollution
Conirol Board,
Baikampady Industrial Area,
MangaloI’e–575 0 1 1.
4. Shri.’I’.Hari$h Rao,
S/0 B.L.Rao,
Aged about 45 years,
“Laxmi Krupa”,
Kukkula Village,
Belthangady Ta}uk,’
II).K.Distsict. ” if g j _ ”
‘ ‘;’ .RE3SPONDEN”I’S
(BY SRI.NA’, ADV’i3C_i§{I’E FOR R4.)
fi_1e§iW1′.1nder Articles 226 and
2227 of the ‘ indie praying to quash the
order datexci’—-4_2§§.11;20!)2’«[.;jassed by K2 i.e. Annexure~C
and,,.z§leoA.quae}1~..t1;e Resolution No.38(1) of 12.1 in the
general held on 20.1.2003 in cancelling the
:1ce;1¢e,1 granted to the petitioner to run the
i.e .. Annexure-B and consequently thereto
-V aiso guasn the notice/order dated 25.1.2003
” .ism¢a/ by K1 vide Annexure-A and etc.
petition coming on for hearing this day, the
V[ V’ made the folIowing:~
1 W”
egufl
e’ -«M…
ofififik
The petitioner seeks for a writ of oerfiorani to
quash the order dated 25. 11.2002 passed by
the Resolution of RI dated 20. 1.2003 as’::we§i ”
quash the notice dated 25. 1.20’83~iss1jeo
other consequential reliefs.
2. The impugned to
Annex11Ie–F trade Court:
had issueé order of stay on
14.7′ on (fete, nothing survives for
oonsidergfion and the same has
becofi1e_i11fi’uuetAuo1js.
‘g!y,VhfA11e Writ petition is ciismissed as
sdl-‘ –
“judge
‘$12/–