T ' MULTISTOREYED BUILDING
IN THE HIGH comm: OF' KARNATAKA AT BANGALQRE
Qated this the 10th day of August 2010_ » _:
PRESENT _""": A_
HONBLE Mr. J.S.KHE}iAR,pHIEF_JU$fFICE::: 3 "
HONBLE
WRIT PETITION No.22553';2o09{G1\¢é}P§jL-§1L1
BETWEEN:
1.
4.
SEWIANTHARAJU:VS./O.P1UI§R25glAH««.V:"~--.V V
AGED
sr~£1vANN,;5-,s;:bgQiAi1AIA:¢:"' 1 "
AGEIJSOV .. * M "
* '
AGED so YEARS" ~
ERAPPA
AG_i§§D 59 YEARS V
. ALL 01+' MALAL1 GRAMA.
MA1+A1..TI 'POST; SAKLESHPURA TALUK
mss_ANA%D'1~s%m1cr
. . PETITIONERS
{By Sri.Raghu Prasad B.S, Adv.)
STE-YI'E OF KARNATAKA
BANGALORE
REPRS EINTED BY ITS CHIEF SECRETARY
2. DEPUTY COMMISSIONER
HASSAN DISTRICT
HASSAN
3. ASSISTANT COMMISSIONER
SAKLESHPURA SU}3--DIVISION
SAKLESHPURA TM,UK
HASSAN DISTRICT
4. THE TAHSILDAR
SAKALESHPURA
HASSAN DISTRICT
HASSAN
5. KARNATAKA STATE PQL--LUTIOI\I f ~
CONTROL BOARD
'PARAISARA BHAVANA.'_ '
PLOTNO.1--A..--_ _ _ -
SKATIHALLI IN;;D'USTRIAL"AREA_ '=
B.M.ROA3J . ' ' 4. " I
HASSAN~':3_73fi_2p1 ' ._ '_ I
REPRESENTED'£3_Y_ ITS EXEC-LITIVIZ OFFICER
6. SAME,-SSHPLIRA'?rOv.rN'MUNICIPALITY
SAKLESHPURA " ~ 4.
SAK1,SS'H:PURA"irA;;.u»K
HASSAN D'IS_TRI.C:--T
RJEPIQESENTED BY ITS COMMISSIONER
.. .RESPO1\IDENTS.
. S':fI.,_E5'.:I:S':§varaj Kareddy, Pr1.G.A. for R. 1 to R4
_ . Sri.D.Nagaraj, Adv. for R5
Sri';(3.'i'IKt,n"nar, for M / S.K.Sreedhar Associates. Advs. For
*~ R6]
I THIS WRIT PETITION IS FILED UNDER ARTICLES 226
_ AND227 OF THE CONSTITUTION OF INDIA PRAYING TO
'I Q':?}ASI"I TIII3-I IMPUGNED ORDER DATED 22.3.2003
-"PROI)I,ICED AS A1\INEXURE-C GRANTING LAND TO
RESPONDENT N013 ISSUED BY RESPONDENT NO.2 AND
QUASII THE IMPUGNED ORDER DATED 1.12.2008
PRODUCED AS ANNEXURE--K GRANTING PERMISSION TO
RESPONDENT NO.6 FOR DISPOSAL OF WASTE IN LAND
BEEJONGING TO RESPONDENT NO. I.
.3.
TI--{IS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING THIS SAY. THE CHIEF JUSTICE MADE THE
F0 I.,LO1='VIN G:
ORDER
The issue raised in the instant°pt1bIic_interest’ petition
filed at the hands of the Villagers’.__oi”‘__IVIalali_.._pIfirainafilofjv”
Sakaleshpur. relates to the 1ocati.oi1rpof the.
where solid waste otherpppthan.”‘bioIfrnedic waste is to be
disposed off.
2. To of the learned
counsel for that the dumping
gI’0Ll1’ldI;pxi}’1’CIi.léII3}Vg__I:ItI’1E:’.._T1;)i_§S. where solid waste was
proposedtojl be is located in the middle of
_ the yrjfiléigst, and the same would be harmful to
residents of the Village. In order to
asce:r§;aiIn«t_i_i.e veracity of the instant contention, we have
.V pe1*i.iIs§.g'(\1.._jiahe’photographs appended to the writ petition
I_jdepia:_irii1Ig;f the location of the site in question. In
ad§dii:ior’1 thereto, an affidavit dated 11.22.2010 was also
Hfvileci on behalf of the petitioners wherein additional
pht>top;:’2ip}1s were appended as A3:1nexure–V. We have
C3″
perused the same as wet}. None of the photographs
depicts the presence of any residential
buildiiigs wherein’ human habitation could *
in the vicinity of the area where thedumping’grsw,1ri.d_jis V
A7″/’3″
to be iocated. It is therefore
human habitation in the immediate Vicinit (0f_tfhe”si’te’ in
question. We, therefere, find = no frnerit fine the first
Contention.
3. P1ir%sua_n”‘eto’tihe order passed by this
Court <jii'i.%'"29»..G'i? learnedYioirernment Counsel has
handed Vvfmrer to. fu.g,.gi'v.nroj'eg:t report for the Integrated
MLm,i<'i_p2'-11 Cohd 'WasteAi\_/ianagement System for Sakaleshpur
._i_.e, where' 'thedumping ground has been planned.
'I'heC'report?'dvenfionstrates the manner in which the aforesaid
proieftvji would executed. The only impediment in the
'.Vexec::1.';on;of the project. we are told is financial. However,
..f'1eai*ni=:c'1 Government Counsel on instructions from the
' Depiiiy (jomkmissioner. I-Iassan, who is present in Court in
" m;jersoi'1 states. that release of funds for the project in terms of
the 1*econ"1mendation made in the report is not a serious
issue e.1:';(.'1 that funds win be positively released within eight
weeks.
4. In View of the statement made to us, immediate1y.._’om_
receipt of funds. the 6*” respondent shalt execute _
in i.em1s; oi.’ the project report. without sny furt.1’Ier * _ u
The instant Writ petition is :V”t}i1.e?j_:
ai’oi’esa.i<i terms.
_
;’Ch§ef justice
A JUDGE
I”I1V*’ 3 ” ~
‘ Vi’I. I1.fI(?)§’1 Y/”N”.