Karnataka High Court
Kempegowda S/O Subbegowda vs The State Of Karnataka By Its … on 25 February, 2009
126 mm HIGH comm? or KARNATAKA. AT ', '
DATED THIS THE 25"' DAY OF FEBRUAf§H}.VV2:Q(in9 T
PRESENT
TI-IE 1-mrrnnm MR. an. DIN>A.I_{ARJ4&1|l, 'C3I-IIEi?':v5li'£,f3TiCF; V
THE HOBPBLE MR.q§rsriéE'fi®n:' :».;x VE RMAV
WRIT Pglzrigw No. 123141 %2oo6%.(_c:_;grg;;~1M-s)(p1L1
BENNEEN:
1 KEMPEG0iazpA"';~"_ ..
S/G SU--BB§JGOWD;{&'-- " _
AGED:.ABOU'l'?€g5_¢YEAR$ % %
AGRICUL1-*UR1s'F _
R] 01:' H1R112;.n;r1' 'J_ILL.AGE=.._ "
. GUNDLUPET'1'ALUK'A._ "
CHAI-.1£ARAJAi*i.AGA§?A BISTRICF
' .,NA'GEG(3~Wi3A
, .s;*«0sAN:s1%E:.G0wDA
_Ac3§:13. «mo u'"r».5Q. YEARS
A(}';21%cuL*::i.rR:*:3'"r
R] Q?' HIRIKA-1'1 VILLAGE
1 c;UN'nLm>E*r TALUK
V._CHAM'ARA.JANAGARA DISTRICT
".PEWHONERS
.. ,% , Q 1 ' ' ~ % GANGrA.DHARAPPA&s RAVISHANKAR, ADV)
'=_ _ i}>iSTALLATION AND OPERATION OF THE STONE CRUSHING
'MACHINE av THE R8 IN THE LANE) smao. 139 or: HIRIKATI
3 H s SOMASHEKHAR
3/0 H M SWAMY
AGED ABOUT 40 YEARS
R] OF HIRIKATI VILLAGE
GUNDLUPET TALUK
CHAMARAJANAGARA DISTIRCT
9 H P PUTFANNA
s/0 H C PUTPASWAMAIAH %
R/A 11TH CROSS, M.(3}.S.ROA1),_
BEHIND MAHALAKsHMI~~-sw1=3E1fs;' »
NANJANGUDU TOWN, 19rrsor2_Ej:--n[1s1°.%.j% _
10 MCHANDRASHE'K_HARAI}&H:":V 1
ASPHALTING;M.!?i9.HINE OWNER A V w.
HIRIKATIGATE, r: A A 'W*if11out any authority of iaw and
t_he~ both noise and air. Hence, the
petitioner following reliefs:
a) V251' w1'ii:.i11"'i:l1e nature of mandamus or any other
i ' = appibpriate writ or order directing respondents
to 7 to take immediate action as per
i representation at Annexures-D and E to stop
the installation and operation of the stone
3'
T' on date, ighe-$5 respondent is not operating the crushing
" The learned counsel appearing for the 8'31 responcient
that, as on date, the 8*" respondent is not operating
-5-
crushing machine by the 8th respondent in the
land Sy.No. 189 of Hirikatzi village,
Taluk, Chamarajanagara District'
b) any other appropriate
this Hon'ble Court
circumstances of anttorvder
as to costs. «V .' ty 1'
2. Counsel appearing
for PoHu1ion"'(',ontrolrespox1dent in their objection
statement have proceeding dated 14.8.2007,
Board had akready cancelled
the ieovnsent favour of 8m respondent and therefore
,~"*<
M W
"7""'
: "'-\
a
....v..
(5 ' 5 V
.{....w''
'it
-5-
the crushing unit, however, they have
deficiencies and have complied with the
applied for flesh consent to the Pollution' on
10.2.2009 and the same is under
counsel further submits that the and hvifltfi a1so
do not comply with the one 'ariother third'
party, a crushing industrye' this Court, is
also rurming a '
4. If it" clear that merely because
others do not'co3_;:1'p1yV'i:eri.ii.ii:. of running the industries
without consent letter, will not entitie
tiieu respo11deii'i ___to commit illegality as there cannot be
suifice it to pass the following
._orc'aer:
ORDER
C if The 211” respondent ?o11ut;;ion Control Board shall
expeditiously process the application made by the
2″
K”
5. With these observafions, the writ petition
of.
L’ C}! ief ‘,Iu;s.tjg;.;..i
2’ –
/
V ;
.v ‘I
Index: Yq:s/No–. .
‘-1
la