High Court Karnataka High Court

D M Industries vs Karnataka State Pollution … on 13 November, 2009

Karnataka High Court
D M Industries vs Karnataka State Pollution … on 13 November, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar
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 —–