High Court Karnataka High Court

Sri R Nagaraja vs The Chief Officer Hiriyur Town … on 21 July, 2009

Karnataka High Court
Sri R Nagaraja vs The Chief Officer Hiriyur Town … on 21 July, 2009
Author: Ram Mohan Reddy
IN THE HIGI-I COURT OF KARNATAKA, 

DATED THIS rm: 218? may or JUL1';~20(3fi_'__::  " 

BEFORE

THE 1ioN*'BLI:. MR. JnsTIcEV;:RA§;'3mHA_fi:R_Ez)j'X 

WRIT PETITION NO. %1V5.%694"0;Vt-" 

BETWEEN :

SR1 R NAGARAJA ._ .
S/O RAJAGOPALAIVAH SE'I*i"[ 

AGE 48 YEARS '   =: 

(:10 PREMA§z;;.JA1';jf31JIL1)_:N€g   .
app. NAGASHH-1:5'H'oME»1>R0m.Ic:sV'
LA1,1;.;L..1 RG50  " 
HIRIYUR, HiR,If£UR '?:"'}x:.iJ1<;"'
cH1TR;xBuRGA'~1}:sq--,A  

 PE'I'ITIC)NER

(By Sri: H' i{AN'I'IV~ifi,._ I§;\_JA~.--a:§a ROHITH D K, ADV )

    ..... 

V OFFICER

. “~}’IIRiYi§R}=TOWN MUNICIPAL COUNCIL
HLF&EYLi=R, CHITRADURGA DISFRICI’.

2 EENWRONMENTAL OFFECER

AA ‘ KARNATAKA SFATE POLLUTION
QCZCJNTROL BOARD, CHI’I’RAIf)URGA
H CHITRADURGA DISTRICT.
RESPONDENTS

THIS WRIT PETITION IS FILED UNJDER ARTICLES 226

AND 2227 OF’ THE CONS’I’I’I’U’}’I()N OF INDIA PRAYING TO

13%

SET ASIDE Tam IMPUGNED NOTICE DT. 1s.3.20o9’~1S:3u€s

BY THE R} VIBE ANNEIX–A BY ISSUING A….wR1_?Q’:3

CERTIORARI AS UNJUST AND ILLEGAL AND

THIS PE’I’I’i’ION, COMING ON [A A’
HEARING IN ‘E’ GROUP, THIS myfxna MADI3
THE FOLLGWING: % ” A %% “


0RpER  *_

Learned counsel for    a

memo dated 3.?’ “c#o11I’t to

2. Me;1-19 ‘ifs. and the petition is
dismimed as 4′ A’ ”

sdl-

Iudqe