IN THE HIGH coum' 01+' :7 .1' Av * '.
DATED rmts 'rm-: 02-flfnmroa "
BEFOTRF-L %. % . & 'I
THE HON'BLE;MR.
wan' _- . '
- BETWEEN-:
A nu!"
- fl\1.I'4
BEERA KRlSHNA?'§0UD£§AVV' ~ M V
:..=acu1*s'- A
S/O_LA_TE'KR!i3iiN.:F-" 7!
omcs-mp THE'?-REXQE 7
'nu-men nrn.nn§:,t,1}A.r|LI'é.tflAIz'i1 '
alfifilg
190119 9'
;
AND; ~
" « $?PA'FE..0FkAR'RfiTAKA
[ "§3~I'§('3R-'1."-3'T'l'.'IiEY" = Q _ ,
V A . I3E_PART:MENl'j' on 'FOREST: mmgaoumur .%
" BA;NLa0RE"560001= ~ %
2 ..'f'H-:E.I.}0KAYUlj€'rHA _
:=.auL'r1 s'rom:~:;Y_EI2rBmLDING= x
T ..DR anmamnxmvnnny
RUEl"l'11=hfififl?33lE3nn'.f5E5fPfiKq.""' é V...'.-iG:'€3R* V-
. % T % BAN,-Au
% (man:;%R;nTsAwmARavnm=s:iiGH;<-H23393:-%3'1T-99-%»r*q;
T T SRII;B3;K.BEL!-BHPPPE;f!LDM.EOR'iiR2J.',"fT"'fiA
:- ',ga.;.....
'nus wan' PE'rmoN is man UNDER Mm (ms % '
227 0:? 'rag covmmmnn W-ms.»-g %.
I'?! I I 'J I I\J'I' I" II'!-.1
IMPUGNED INQUIRY REPORT" PI_LS$Ef)._'BY5 THE' Li?9" WEE, u
E-fi'Q'U3':2-'1' N0. LOK ARE-1IEH13f'£0{}2-«'33 L'--;".'*_3€'s.9.2C{};3__A3-D y
PRODUCED AS ANX. 'N Am ETC. u *
ms PE'l'I"l'I-ON commczfow Fdze-. HEARiflGA~..'.i'Hi8V mi. %
(".:"U'R'i' iviisbii F6LLGwifiGiub
% A
The is rm-issue at
of
",.........----[*.' Lgr e.&:-1.; LI;I.I,,I.!i_r§,r .n::.»=:..c_r;<_A_:a1_a-
1 v.-1-.4-A-.~=.~a :.I3""n.""'i"""guuu"" at
Anncxure 'E3 fle-
H for the petitioner_, Sri 'R.B.-S_at_yanarayana
_H_CGP appea1i11g1hr_fl1_¢:_fi:st respondent and %
' }'-IEVIE I-III-I I'Ia..II. lunch as
I
E
Petition while title". in: ..
30.09.2003 is that dining the ' air ti10_
Upalokayukta, thc_ Hon'ble "
cf £114.! Ht_nJb1L:_ h' several
g:--'u-'ur:t1 *3: fiia 'J.-.9. 3-...-t*.*..i..r-=...., .
need not .s§i'__t':ie umac"*""-Ta un-
oniinah: 0 0
issue of
has held' that such 'action
taken bjr in the a_|haen_c_:c"of Hon-'bl:
E
§
'$3
§?=~0f. "
'E
2
g?
itisnouum' ' that _upto;t'nc_:' stagef _ _ pfoom) p_ig:tion0oi' ..
%?muiw. it is the Home m0
contained in the Act. In regard." the: Hmfble
I
'51
.
Upalokayukln vide older No. LOKIINQIQOI
dated 24.06.2002, has nominated car, ‘A ‘
Enquiziea-1 of Karnataka .’
Oflieer as provided under of ” V 0′
r_:«:«.r-:1 qc.c.A;, 1954i; order
passed by the u- ‘–1-‘Q? 2!»…-=
inquiry has Regiafiir aid
the report of the said
r=vort- Home um-mm
accept tlie._ action or in the manner
tl10’.'{i0i:Tble tleems fit.
I-Ill
9-: . ..-.. 1….-… ….”…. ‘
— “”.G”£.2G-.”:.’:’u in mm put-a’u-u_u ea-..r.et he ==:e*.a..–..-.:’..
is noticed that the document pmdueeci at
‘B’ in a notice dated 24.01.2004 which in ieaued by
‘ Government based on the 1eeommend- atiu-nu said to have
been made by the Han’ble Loknyukta pursuant to the
1
if
inquixy Report datnd 30.09.2003. Though the
not sought for quashing the said notice,_;sAinc_§’ch of K 2
law has been clm1fied’ by this rm1–hdr’ 5′ 0 _’pnmu¢a::”‘
pursuant to aub1mss1o’ ‘ n of
be redone. by the Hon’b11f.-.
stands dispqéafl hy, the in the ‘fion”‘nie
V
…..
Iudqe