High Court Karnataka High Court

Chellappa S/O Late Janamuthu … vs The Commissioner Bangalore … on 26 November, 2010

Karnataka High Court
Chellappa S/O Late Janamuthu … vs The Commissioner Bangalore … on 26 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
  V' T_  THE ENIIIRONMENTAL OFFICER

A (BY SRI S N PRASHANTH CHANDRA, ADV.

FROFRIETOR KARNATAKA JYOTHI SWEETS

NO. 24, am CROSS ROAD

KEMPAPURA AGRAHARA,

MAGADI ROAD 
BANGALORE -- 550 023 ...FErITfiIONERS

{BY SR1 A K VASANTH & M K GIRISH, ADVS.)

D 

I THE COMMISSIONER   I. 
BANGALORE MAHANAGARA FALIRE
NR. SQUARE    "
BANGALORE  'I

2 THE HEALTH OFEICER {WEST} 
BANGALORE MAH.A'NAG'ARA PALIKEG
BANGALORE "    -   

3 THE IIEALfI*H__MED'ICAI;;OFFICER V" 1'
BANGALOR;F;.I-;srIAI~:.ANAGARAV_FALIKE

CB1IG>E1E__ RARGIE_;  " 
BANGALORE ' " "

4 THE KARNATAKA 'STATE _
FOLLUTION'jCQNTR_OL. BOARD
NETHAJI SUBASH --.CfIAl\IDRA BOSE
BUILDING (PUBLIC 'UTILITY BUILDING)

V  GANL'_HI"ROAD
G,  BAN GALORE
_  BY ITS 

 ;KARI\.IA'{TAKA STATE POLLUTION

I ' CONTROL BOARD, REGIONAL OFFICER
 BANGALORE NORTH, NO.133/1

OFF. TO K.L.E. COLLEGE GROUND
A.  Dr. RAJAKUMAR ROAD
" RAJAJINAGAR, BANGALORE ...RESPONDENTS

FOR C/R1& R1–3.

SR1 H C SHIVARAMU, ADV. FOR R1 TO 3
SR1 MUNIYAPPA, ADV. FOR R1 8: 2
SR1 MRIGANKA PRABHAT, ADV. FOR R4
SRI S G KULKARNI, ADV. FOR R4 81 5}

W

THIS VVRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH VIDE ANX. F, F1. F2. F3 DATED 14.01.2003 BY R2
RESPECTIVELY ISSUED TO ALL THE FOUR PETITIONERS
AND DIRECT THE R2 AND R4 TO CONSIDER 7..TI{E
REPRESENTATIONS GIVEN BY THE

AN D CONDIMENTS MANUFACTURING’ – I. ”

THIS WP. COMING ON FOR

CHIEF JUSTICE MADE THE FVOLLOVVINHCH

I0RDEa

J.S.KHEHAR. C.J. Iora1):t I ”

In spite I’e.¢t_£In._;jIt _tlIe .1’né:t’a’i91t writ petition is mm

filed asVVfaIH learned counsel for
the pet.itioners’I’rfontendti”that. the petitioners have an

appellate “rerIIedjk the impugned orders dated

‘_ (AnIIext1res F, F1, F2 and F3). As such, it is

‘snbmittedt.:tlIat_the petitioners may be permitted to

ufithdlratv t’h_eIp’rinstant writ petition, so as to enable them

Auto attailtthel appellate remedy, subject to the condition,

A ‘*:Cf”‘that”~«_.the respondents do not contest the issue of

rngaintainability of the alternative remedy on the plea of

limitation.

IvI3IIrI.O:~1E–Rsu
THROUGH THEIR ASSOCIATION DATED 9.8._::002VV»..ANt)
14.08.2002 VIDE ANX. A AND B AND DIRECT THEJVM-ITO”:
ALLOW THE PETITIONERS TO CARRY OUTf1:H;_Ié:IR SWEET”

V “rVindex:Y/it

4

2. Learned counsel for the respondents states,
that they will not oppose the claim of the petitioners, if
they avail of their alternative remedy on the
limitation. .4 V 4 4

3. In View of the above,
is dismissed as withdraW11_,_.V

petitioners to avail off their Viéiafipeiiate”rernnedvfg under

Section 444 of the Karnatak’a’Ei’.7Iu.riiei’p41’Corporations

Act, 1976.


€'igo_t»w:o w_o,. Sd/_
 ""       ._    Justicg

Sd/--
JUDGE