High Court Karnataka High Court

M/S Gemini Distilleries Ltd vs Karnataka State Pollution … on 17 April, 2009

Karnataka High Court
M/S Gemini Distilleries Ltd vs Karnataka State Pollution … on 17 April, 2009
Author: K.Ramanna


– – ~ v — -Av_~.-.3-«- w-m-wmnmwn rmwn MWUKI ur M-IMNAIAKA Hifirfi COURT OF KARNATAKA HIGH CGUWF OF” KARMMFJWKA Hifiimf QCUE

EN ?HE HEGH csuaw 0? KARKATkKfi, BANGALORE x w

aawsn wxxs was §?TH may SF RERIL 2§fi9¥fC *;fg

BEEQRE

wag HGN’BLE MR. ausvrcfi figaaaakg-:”»w
CRIMINAL REVISIQN PET1rIoN»fic.B6§fl2@n6¥

BETREEH:

MfS.GEINI aIsTILLaaxEs:LTa;=\’

C.R.NAGAR RGAD,,HAflaARGHfl% ‘ A_

agvazasuvan sy.;ws_azasc$§a.4» ._ »

sax M.vsHuGovaLja=V.’g 1’ _%.””~~L yswxwroxaa

(BY 5RI_C,v}x3éé§g;_£:;fiGUHssy}5
ARE V T i
KhRHATAK$flS%AT$*BbELfi$fQ§ :

CGETRGL 3OA8§,-&Y$$RE Rf
REGIOfi&%LOFEIGE;”PhT N0.é35~D

.,xEaaA:.:xmus?aIAL_5fiEA

K;a.s; RQ&fi},KRISHHARAJA8$GAR Roan

“gMfiAR»RQ?AL xxx HGTEL, HETASALLE

&ys¢3E–¢j§?a’a;§ RESP$HDENT

csfi: é.sfxA$§$¢¢waA Fag sax L.G0¥INBARAJU, FGR

=__’3ss9w: ~u

} MH%3I3 CRIMIHAL REVISIQH §ETE?IQH £3 FILES

=f3’fNw:E3R. 3ECTIt.’.3£\2 3?’? RI? 4331 C?R.E’..t::. 3? THE: azrvocam
“‘–,E’€.”.>Ei7 THE PETITIQNER ERAYIHG ‘1’:-ms? THIS 5883′? BE

-_ “aP§E&3ED TO 35? A5192 THE 93933 DATED 24.1.2595
‘»_jEAssEn 5? THE 9.9., FTC-II, uvsoaz IH

C.MI3.HO.242f2U§2.

CRIMIREL REVISEGE PETITI$§ CGING GN FOR

fiEARING THIS QEY, CUR? HAQE THE FGLWING:

.W.,m,.mm. mm WMWFKE mi- mmmmm Him: court? cw mmmmm MEQH cam? my mmmmm HWH mm

of delay in filing the revisicn petiticn,

was passeé by Eresiding Officer,

up

Cauxt recalling the amar of di’5m{i$s:él:

i~£isc.!~I£>..982’99. Lower (“mart rL;~g::or*:i[ .i.rii:Li..§.éa5t34sr”~’i:E}VéV*; .A

the very petitioner filfii’ a sar;:’?i;t
declare initiation of yr¢E:e_{édingsV” i:%§eL”§”i:ien
33 af ttm Water V J”.§.Pre$;Vé’ht§.;£§§ “”L~,_§i ‘fihvfitffil af
Pallution Act}, and the
said writ pa1:j,1ii.;;n ufiiszxggsad cf with
liberty tog. ::’~:axA1 vtf:a’*>VzV;§§iW<%ns: befare the
fiagistrspg.'"'~.j§ui}*.;::_ that the very
raspond§nt__ -AEQ3,–r_§'nawa§{-V…§;1;a-' licence of petitioner
frarr: 3i,'JA"'"""'V.._ ' to 2605. Therefore:

.m:Lt1atJ.:;n $fV., 'préce.édi'ng5 in €:::*1.R.E. HG.2é2f£32

%;'he¢fou:€-Eéiow beczc-mea infructucua. If

?tLi*-yé'«;;$_stii%i«*;§:e.§ij-v.%ias violated the pravisions of the

5aid'—..§§ct;_','* respmxclenta are at liberty file a
."'~'««.__f'-fish itazééfzlaint unc¥ar- the afaresaifi Act at any
'£5:i;Afa$§::'.j'A",=\ct. arm paetitien filed by the raapondant
VV"'…_"V':f;e_$Vf=;sre the Saurt-below seeking reatsration cf

.,_ ;€:'.!~£is.9B;'1§i§9 dues mt suzwzxive due ta efflux air

time and the aubsequent ems: sf issuing license
in fiaveur of petitianar by the very same

ra spandantmmnplazi. nan: . If 'aha mvi aim: