Karnataka High Court
Shankaranarayana Setty S/O Sri. … vs Karnataka State Pollution … on 23 July, 2008
..<nI'\lln.
.....-an. I-ll m-uuunannn -nun uA.._9..:V'\'.n\| Ur AHKNAIMAM rnurl IAJUKE Ur' KAKNAEAKA H35?! CUUKT OF' KARNATAKA HIGH COURT OE" KAKNAIAKA Hlfifl L
Efi ?H£ fiEGfi'C0fiRT Q? KRREATAK AT Afififibfififi
mrms was '§'HE :23" ms? :39' gmmr, 2883
ERSSSNT
*:=:«:-25 2»%i'}K'8££ fi¥%...BE£?A§€ vsawx, Acrrzasza"; £2:§iIE£*._:JI3§TiC €'
A33
':2-=53 E%'§';.».»E z»We.Jz$s:*1cE»A1A,é--~;,T;§k:?A§3?:;§.'~ . «. "
war? §?£'§'I'¥'IQN no.zsaéhizssigcav;;»--9<i:;,,;;§'~{ ""'
§E?WEEfit
3,§.3!13t.%.€.'3hR£'3}F%flR $i§t?I_'§f ' '
Fvgad mm: 32 years " _ .
§fu.$r.%. i(..'§*.§ta§é.g--3_3ww§jf "
ya mA2as33,.s~2;=-.__,'-- :
Eailmaker; ~ V
§4y'sar:a-.'5'§:'} 2: as;;';~ '
:33? '1é?;T'££%,2§:';:as?§;: fo'z"""
%§{":";~{.. £2' ,§
fiflfl:
EV'
is{,3.§§a3%",::1f%-:2. State '?.'vc§.3.3.§§T$. {$11
_.,;'::s?*?.;.*~r:3:;;3' $":::a..**é A.
-. "'-§>;ar§.---sar.a . Buildings'
4." 'anca? ._5",£.1c2-:3:
fin '.' -if 3",' T. Church Street
asng-3;ga:'~g.;-;.§aV.;aa1.
Regixgziaa-zantgaci - its
V _E:§'z¢'ifé3Im§":nt:. "I£)ffi<:e.z:'.
T31: ;Deg.::.2"h§? Commisgimwr
' ..1I!_s3,%*se::.:'~a11:1s'*:ric:t
.,§,$"trfi.=s.*:t Clffica Buildinga
'-- .m-*£§:3re-5Y6 £301.
.- u§?fi43:'e Urban Davelmwent
mtharity imam;
Jhansi Rani La!-zahmi Bai mar:
My3mr&~§70 G01.
Ragmsantad by its, chairman.
1
u
A
PS?ETIQK$R
-uwn uvun! urr nnnlwmsnnn srnun LUUK! U!' !\HitNAiAi'sA MEUH LUUKI U?' KAKNAIAKA HEUH I
é. H:gu?arasuram Welfare Assaciatian
'Fa KM fitana
Hanna: read, Bhugathahalli
varmna Hnhli
fiyasre Taluk.
Rggrasented by its Prasident
Smfihakara Shatty. Vmh... RES?§§3$fiT$_
gay ;s:::~::. aasavmmsmpxnny, an }z§c:1=:=.:_-.F.--gi2}.'~TT. ' '
TEIE w.P. Is sznsnvufinga ARmIc;Es'2é6wfi£n
2;? G? THE c0N3TITUTI3N GF 13513 wivfi A PRAXER To
B3RE€? 32 Ta ENQUIRE.FORTBE?Tfi_ES T3 ¥¥ETHE& was
gmmara" RE3PONDENT H33: PRDC$E%gD,'To couswnuc? .A
sarrm 'I'}%.E»§1E'I':t'i':I'::I1:_~:E':E¥ANEew\:vE'~._E€:UNi3 'NW
$33 FQHRTH RESPGEfiE§T HAS~?EOLATED THE connxfinns
CQNTAZNEB zw $83 OFFI$IA§ fizuokafinuu TO HITHnum'
THE ?ERHI33I0Ef$REflT3B,W :. = '"
THIS uni? éfiizwiflaféfiwifié dw FOR Fasnxuxuaar
fifififiififi a@"ra:3 EE?;'THfi p¢?zxs cxzar JUSTKE,
93.12.33
=:*§§E<mpL_:;-wI:a:Vr.a.;_~~.% » . '
2 =fi R n E R
aarguirt;-§""-far a while, learned Coursel
%§g%$§ingHf¢fi*§ha getiticner snught Qermissicm ta
*%j%%w¢tnara¢ tfii3 ?§rit getitisn with lineray ta
l\l"ll\I 'Il'1uI#"'Il\J'I
7, a;praadhzt,ré%pondant Ra.3 — Mysore uflnn
fi§g%l¢§§a$£ Authority, ta xamind it of its
9 -=-gu-ur-:m- 'II
r afiligfitian ta imglamant the arders passed hy'it
~§fi""terms sf Annexure 'F' dated 2§.7'3UUE awé
", §hnexu:a '$' datea 6.11.2866 whereby and
whaxaunder tha 4"" raspaadant Mfs.Faraaxmm