High Court Karnataka High Court

Samarpana (Cultural And Social … vs The State Of Karnataka By Its … on 25 August, 2010

Karnataka High Court
Samarpana (Cultural And Social … vs The State Of Karnataka By Its … on 25 August, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT' OF KARNATAKA AT BANGALQRE

DATE33 THIS THE 251% my OF AUGUS? 20A1a "%.M:T'%%

PRESENT

THE HOIWBLE MiQ.J.S.KHEI-izégf-3,'(;IwI¥1?II4"'»5i;TS;'I'I{;§}33_ . '  

THE HON'BLE' MRS.JUSC"}GE MA:qJ:1LATk:;:~:;;;*::,L:;;2 "
WRIT PETITION No.2639:}';2c1§)1c§Iv1.'i23s-91L)

BETWEEN :

SERVICE ORCAII-U§IISA'F§_OI§¥}.,..':   
No.7-I3, 19131. ':33 M;=1_iN.ROAD, _. jg  
15'? BLOCK; RAJAAJI'}¥AG;S.é£1':'I<ANI,
AGED 42'YE'A.RS',~  4' 
s/0 LATE SMIJAGAI-.:NA;

     . ...PETITIONER

    ADV.,)

 L 1. "FHE."S'F.f{TE OF KARNATAKA

BY ITS PRINCIPAL SECRETARY

=  AA ; I.NI¥'VRASTRUCTURE DEVELOPMENT
A A }T)EPAR'I'MEN'1'

 "VIKASA SOUDHA,
i BANGALOFiE--~56O om

 2. THE .MANA(}ING DIREC'I'OR

BANGALORE AIRPORT RAIL LENK LIMITED
Ki~iAN"iJA BHAVAN, 4TH FLOOR,
EAST WING, N0. 49,



WWW

RACE COURSE ROAD,
BANGALORE~56O 00 ii.

3. THE MANAGING DIRECTOR
KARNATAKA STATE INDUSTRLAL
INVESTMENT & DEVELOPMENT
CZORPN. LIMITED
KHANIJA BHAVAN, 4TH FLOOR,
EAST WING, No.49,

RACE COURSE ROAD,   
BANGAI..,RE--560 00 1. '

(BY SRI BVEERAPPA, A(§.4I)"

THIS iwgrr PI:?rI§IeIq_'I3}::i1LEI> UNDER ARTICLES
226 AND 2:2§:7»I VQFY ';IfiIIE _C.ONS"F?TI"UTION OF INDIA
§>RAy*1Nc;'*rQ '[3-I'Lf"«1'_EL"'.\-"I-'-..__'1"'{-.~{}E."7RESPONBENTS TO DESIST
FROM c:Me.R?{IN<:I' I031'. T' E} Ham, PROJECT FROM
M.G;"ROA17) 'I'{"3f:.;1?3IAI,"--AND"'S--GNCEIVE AN ALTERNATE
RAIL ROUTE ..__AS 'SU<I}(}E§3TED BY ABIDE [A STATE
GOVT. I 4_FG£?M.ED'I».._B{}DY) AND SOUTH WESTERN
R.AILWAY.. I *  

   fI'Hi'SVW'1RI'I;' wPB,"I'I'i'{ON COMING ON FOR
1?fRELIh11NARY'~ VEEARING THIS DAY, CHIEF JUSTICE

 f «  THE; FOLLQWING:

ORDER

};:,s.Is_:1~I2i4Ii4s:;=IIe, cu. {Oran

JAM»

For the 83:11:: cause Gf action as arisen to the

petitioner now, he haé earlier filed Writ ifletitien

No.1′?O88/20 10. The aforesaid writ petiijon was

disposed. :}f by a {)ivisicm Bench of this Court on

3.6.2010.

2 T ..

3

2. Rather than having the aforesaid

passed on 3.6.2018 implementmi, the petitigzégéf’ _

filed a fresh writ We are gijthe vi_.a:«:’w,= u

instant wit petition is mt maintai3iab1r;:;? .. 3 A

3. The instartf writ *a2.(‘;(:cr_c§i13gly

dismissed.

._ T I_1d€X2:”3′.¢S[V:1d