Sri H S Puttanna vs The State Of Karnataka on 1 June, 2009

0
13
Karnataka High Court
Sri H S Puttanna vs The State Of Karnataka on 1 June, 2009
Author: N.K.Patil
IN THE HIGH comm' 0.? KARNATAKA AT BANGALORE?'-«.:j"'

DATED THIS THE 01$: DAY OF JUNE ]   

BEFORE  fii.'   V %

THE HONTSLE MR.JuSr1c:§:.¢N.:£{.¥*;€T:gU    _

WRET PETITIQN NO.254   E
BETWEEN:  »   

1.Si?IHSPU'I"I'ANNA  _   AA »
sgo SRE THIMMAEAH ALIAS as i~;'.AREP;PPzX  -~ '
AGED A8011'? 47 yams  - 
RESI{)INGATNO.4Q4,--.§11-3? c;::«2oss1, ¢ _ _ 
'?'I'H BLOCK WEST  .   "  " 

JAYANAGAR',   
BA1~;eALo:e2:~s60*'03':2.1,, 3  ~   .. PETITIONER
(By Sri.M'NARA'x'A.Nf; BH'E'iT, P'OR- M;'S;"SUBBARAO <35 <30,
Anvocami}  .,    . _'

AND

1. THE STATE oé"'::.§;re;~sé;--rA§§AV"""
REPRESENTED BY' :*:'s_.sEC1;wfI'ARY§

 {}'E.E?15.i?'v-iTI\a§'E!§¥3f <32? mRE's*9--ENvI RONMENT
'AND E-CQLOGY' MSBUELDENG

BAiN<3aAL€:§2§.*.:56:3"00 1-.

2. THE }<:~;R:\iA'éiég§<2§;= FOLLUTEON CQNTROL

  '_F3»OARD;.REE'TEDfBY ETS MEMBER SECRETARY

PARISAR3-': BHAVANA 4TH AND 5TH FLOOR

-   N<:~.,,49, cHU_R<':;H STFEEEZT
 =B'§.;g<;:m,_0RE:560 091

  'mE'sEARCH COMMITTEE FOR SELECTION
" _1_*i:* THE PQST OF MEMBER SECRETARY OFTHE
 PQ.§.._1.UTEON CONTROL BOARD,
 EZEPTED BY rrs PEEESEFJENT AND THE CHIEF'
* -.ss:cRE'mR&' TO {}0VE1'?I~§MEN'F_O.F E{AR}\E£§TAKA

VIDHANA SOUDHA, BANGALOE'E~55O 001

4' SRI VENFQSYESH
Exvi§+;f\xIBE11?2 SECRETEKRY



THE GOVERNMENT F'OLLUTI(3">N CONTROL BOARD
REPTEE] BY i'1'S PARISARA BHAVAN

4'£'I~i AND 5TH FLOOR, No.49

CHLIRCH S'1'REE'I'

Bz'~'xNGALORE3~56O 00: I _

5' SR1 M D N SIMHA

CHIEF ENVIRONMENTAL O¥3'P'§C'»ER
KARNATAKA STATE IWDLLUTION V
CONTROL BOARD

E3AE\¥G£3;LORE--§6O 001

5, 'THE STATE OF KARNATAI{_A"=,_ _  ,
REPRESENTED BY THE sac: ""E'7'1'AE"{  ;

TO GOVERNMENT;   UDHA;__  V .   '  * 
BANGALOR'E~560()31__  "     »

7. SR1 M 3 GC}_UD£s.R'iP":§:;.__ ,
MEMBER E§ECRE'T£§RY, 7; '
KARNATAKA STATE =   - .
POLLUTEGNCONTRQL B<3Ai"<.r;;,'=. 

PARISARA BHAVAN, 4TH STE

91,0012, No.49, SHURGH 'STIQEEET,

BANGALGRE--536000.1."' * *  RESPONDENTS

~{F3y Sfi.»H5.T’NA§?ENDR?u PRASAD, HCG? FOR R1, 3 AND 6:

St*i.T,U–MAS’HANKAR FOI:?mF3»§2 85 ‘£~?–‘?:

=_Sri.:”v’«..}i_. 1.)ATA§€- .Ié*c:R_ R-5: 12-4 smvaag

91’*HIs4w’}’>’:_ ISILED UNDER ARTICLES 225 85 :22? <39 THE

coNs*mfUT:'O':~:-.«:)F INDIA PRAYENG T0 ISSUE A WRIT' OF QUO

\3JARREN'}".O {ER ANY (FTHER APPROPREATE WRIT', OF? OREEEEQ 0?

~ ":::I'REc'r ougrzwa THE R4, FRGM mg GFFECE 09* THE'. MEMBER
'SECRETARY 0:? '}i"E~iE KARNATAKA STATE POLLUTION CGNTROL
'=BO£?x§233 as HE DOES NOT SATISFY THE REQUIREMENTS
..!;~3£'EN'I'§C)?~IEB EN SECZTEQN 4(2) (:1 :99' THE WATER {PREVENTIGN
" —–.AN{)§C1ON'i'RO}',, 0;? POLLUTIQN} ACT 15% AND TO Qzms-H THE}

-._4E”R’O”CiEEDIN<}S <35' THE MEETING 0:? THE SEARCH COMMITTEE
1:'.c37,

MESRKED AT ANN~J AS THE SAIVE ARE VEOLATIVE CEF ARTICLES
14, 16 AND 21 OF THE CZONSTITUION OF’ INDIA AND IKLSO ARE
VIOLATIVE C3}? E§EtZ’i’FE{3i’*5 4{€.2}(fi {BF THE WATER {PFEEVENTEGN A.N£)
CCFNTRGL POLLU’F§(}E\f} ACT, 1974 AND ALSQ TO DXRECT THE

RESPONEENTS TO ENITI£’&TIVE SELECTION PROCESS TO “F§L£.,jEjE’v.,
THE POST OF’ MEMBER SECRETARY BY FOLLOWiNG;”FHE’*FAiR.
MEANS AND BY ADVERTESING THE POST’ ANI3 ” i5~iv’mN:3″”–e ”
APPL.1eATioNs FROM ELIGEBLEZ CANDEDATES AP”TER.,H’®Li:*£NG AN’ ~
rmmrmaw AND ASSESSING THE MERIT GRTHE (1AN’D’1DATEx1N3
ACCORDANCE WITH LAW BY COMPLYWG wm:..A._P§:’ov_1sI.QN ‘OF

THE RULES.

This writ petitinn, er.-‘inmg en 2 for
Iiearixig in B Group, [his day, *111{2 G9uifie._’_=1I1″a1de {he
failowingz — ‘ ~ 9

The petitioner se.eking’T~x§rr’¥§.”E3f’ (111:(V’1ei§e’fi_ff_{‘f3T1′[0 ousting

the 431 res;1onde_nii’ fine ao€’.fiee’~<§:f"–fi':e_.N.':f'6=mber Secretary

of the Board as he does-

nnt satisfy the’1nenfi”(“med in Section 4{‘2)(f) of

the WaterA(P’g”e’.zeh¥.iet%.:’afi_(i-.._:C’§e’f2trol of Pollutinn} Act, W74

preserzted this §vrit’1”:etiti0I1. He has aim sought :5 direction

pfimeeaiegs of the meeting of the Search

:”‘~«fg:)1’.T’V’selection of Member Secretary dated

30.4.2’007.«__”iride Anr:exnre–I~¥ and suhseqllent notification

5′,,”{i§i.er’1e{¥.9[2f){)7 vide Armexzlre J as the same are vioimive

‘ef Ai*fie’Ees 14, $6 and 23 0? the (lonsfimtiea of Tnrii:-2 and

“‘.e§iI§;dTvielative (‘sf Section 4(2)(f) 01° the Water (Prevmntion and

bonfire] Poihztion) Act, ¥9’?4 and 3130 sought for .31

direction to respondents ti ‘}i::3te seieetitm pmeess to fifi

LEAVE A REPLY

Please enter your comment!
Please enter your name here