Karnataka High Court
Jayanagar Education Society (R) vs Union Of India on 23 November, 2010
I
INTHEPHGHIXMHYFOFKARNAEMQAATBANGALORE
Dated: This the 23"' day of November 2010
BEFORE A
THE HON'BLE MRJUSTICE V.JAGANN__ ;TI1LANj_jj "
W.P.No.9247/2006 [EDA]
BETWEEN:
JAYANAGAR EDUCATION SOCIETY={_R}
NO.27/2, 33% CROSS, 2ND ROAD, .
7TH BLOCK, JAYANAGARA, 'V .
BANGALORE--56O 070, REP B_Y_ '
ITS SECRETARY MR V" T, vAI.;SON-.. j' V ._ " "
_ V PETITIONER
(By Sri V A.MOHAN-- VRANGAM, %.--" ABSENT.)
1. V , IJNION OF INDIA,
I 'Y ITS MINISTRY OF ENVIRONMENT
A,NDwv,1?ORESTS,«'REp BY ITS SECRETARY,
A' NEIGJDELHI.
» P»
_ I STA:IfEvOE"KARNATAKA,
' BY.I'T':S.PRINCIPAL SECRETARY TO GOVERNMENT,
1- I--I'OUS'ING AND URBAN DEVELOPMENT,
«MS BUILDINGS, BANGALORE.
A 5]" THE PRINCIPAL SECRETARY TO GOVERNMENT,
'ADEFY(N7REVENUE.ME3BUHIHNGS.
BANGALORE.
A 4. THE DEPUTY COMMISSIONER.
BANGALOREIHfl&AN,
[HSTRKHTOFFKH3BUHIflNG.
BANGALORE.
2
THE SPECIAL DEPUTY COMMISSIONER,
BANGALORE URBAN,
DISTRICT OFFICE BUILDING, BANGALORE.
THE TAHSILDAR,
BANGALORE SOUTH TALUK, BANGALORE:--- I A'
BANGALORE DEVELOPMENT AUT£~IO_RITY;.V ' "
TCHOWDAIAH ROAD, :
KUMARA PARK WEST EXTENSION, * = '
BANGALORE, 'A A
BY IT'S COMMISSIONER,
THE TOWN PLANNING MEMBER, " -
BANGALORE DEVELOPMENT AUTHORITY,
T.CHOWDAIAH ROAD, ' I " "
KUMARA PARK EXT§ENS'I--ON,'I
BANGALORE. -I t
BRUIIAjI'I»I1.BANGALQRIE PALIKE.
N R Sg;)'UAf;§E,__._BIAI'§GAI.O13.'E;-- M
BY
KARNATAKASTAmfPOLLUTION
' , - CONTROL 'BOARD, CHURCH STREET.
~ B:ANCwALORE..-_ .... .. «
INDh¥WPfE_RITAGE TRUST,
-- REP B'Y-._IfI_fs MANAGING TRUSTEE
SRLMADI-IUPANDITH DAS,
"GOK:I'LAM", 8TH MILE.
DODDAKALLASANDRA, KANAKAPURA ROAD.
"BANGALORE.
RESPONDENTS
{By Sri KALYAN BASAVARAJ, A.S.G. FOR R– I.
SR1 JAGADEESH MUNDARGI, G.A. FOR R2 TO 6.
SR1 V Y KUMAR, ADV. FOR R-7 81 8.
SMT M R VANAJA, ADV. FOR R» 10.
SR} S K V CHALAPATHY & SR1 B S RAGHUPRASAD,
ADVS. FOR R–1I.
SR1 K N PUTTEGOWDA, ADV. FOR R–7–9.)
THIS W.P. FILED PRAYING TO QUASH ANNEXF1
AND F2 SANCTIONED PLAN ISSUED BY R7 TO R11, ETC.
THIS PETITION COMING ON FOR PRELI3.=1~INAR§f
HEARING IN ‘B’ GROUP THIS DAY, THE COL’fRT
THE FOLLOWING: ” ‘ ” ” ‘
None appears for the pefitiO’nOr. -On”
iast occasion, none appeafed fOr’–.ftkIef’.=p?é§ifiOfIer.
Hence, the petition is dism.iéée’d I”OI’I;1On–prVO’sei:utiOr1.