Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ttp Technologies Private Limited vs Environmental Officer
2021 Latest Caselaw 6119 Kant

Citation : 2021 Latest Caselaw 6119 Kant
Judgement Date : 14 December, 2021

Karnataka High Court
Ttp Technologies Private Limited vs Environmental Officer on 14 December, 2021
Bench: Chief Justice, Sachin Shankar Magadum
                            -1-



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 14TH DAY OF DECEMBER, 2021

                        PRESENT

THE HON'BLE MR. RITU RAJ AWASTHI, CHIEF JUSTICE

                           AND

THE HON'BLE MR.JUSTICE SACHIN SHANKAR MAGADUM

       WRIT PETITION NO.5403 OF 2020 (GM-POL)
BETWEEN:
TTP TECHNOLOGIES PRIVATE LIMITED
NO.486D, 4TH PAHSE
PEENYA INDUSTRIAL AREA
BENGALURU - 560 058
REPRESENTED HEREIN BY ITS DIRECTOR
MR.DEVARAJAIAH
                                             ... PETITIONER
(BY SRI VARAHAGIRI VINAY GIRI, ADVOCATE)

AND:
1.     ENVIRONMENTAL OFFICER
       REGIONAL OFFICE - PEENYA
       KARNATAKA STATE POLLUTION CONTROL BOARD
       URBAN ECO PARK, 100 FEET ROAD
       3RD PHASE, PEENYA INDUSTRIAL AREA
       BENGALURU - 560 058
2.     KARNATAKA STATE POLLUTION CONTROL BOARD
       "PARISARA BHAVANA", NO.49, 4TH AND 5TH FLOORS
       CHURCH STREET, BANGALORE-560 001
       REPRESENTED HEREIN BY ITS CHAIRMAN
                                            ...RESPONDENTS
(BY MS KRISHIKA VAISHANAV, ADVOCATE FOR
    SRI A.MAHESH CHOWDHARY, ADVOCATE)
     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED    DEMAND    NOTICE    DATED   30.01.2020   AT
ANNEXURE-M ISSUED BY THE R-1.
     THIS PETITION COMING ON FOR PRELIMINARY HEARING
THIS DAY, SACHIN SHANKAR MAGADUM J. MADE THE
FOLLOWING:
                                    -2-



                              ORDER

This petition is filed challenging the impugned

demand notice dated 30.1.2020 as per Annexure-M issued

by respondent No.1 to pay Rs.1,00,00,000/- towards

environmental compensation.

2. Sri. A. Mahesh Chowdhary, learned counsel for

the respondents has placed before us the copy of the order

dated 24.11.2021 passed by this Court in W.P.6743/2021.

Placing reliance on this judgment, learned counsel

appearing for the respondents-Karnataka State Pollution

Control Board(KSPCB) submits that the demand notice

which is issued by the KSPCB is based on the orders passed

by National Green Tribunal, Principal Bench, New Delhi. It

is further stated by the counsel that the orders passed by

the National Green Tribunal on the basis of which the

present impugned notice issued is stayed by the Hon'ble

Apex Court in Civil Appeal Diary No.19271/2020. In view of

the subsequent development, he would submit that the

present matter may be disposed of. However, he further

submits that the present impugned notice issued by

respondent No.1 would be subject to the decision in the

Civil Appeal pending before the Hon'ble Apex Court.

3. Learned counsel for the petitioner has no

objection.

4. The writ petition is accordingly disposed of in

terms of the statement made by the learned counsel

appearing for the respondents-KSPCB.

Sd-

CHIEF JUSTICE

Sd-

JUDGE

VM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter