High Court Karnataka High Court

Sri K H Giridhar vs The State Of Karnataka on 8 March, 2010

Karnataka High Court
Sri K H Giridhar vs The State Of Karnataka on 8 March, 2010
Author: Ashok B.Hinchigeri


IN THE HIGH COURTOFKARIETAKAAT BAHGfi.I4%

m’mr.> THIS THE am rm’ 0? MARCH 2010

BEFORE

‘ma Hmram am. warm Asncx B. i %

vmrr m*rmon Nos.36am—2oa o1a*2oc;x9

EEEEE

1 smxaommmm X A
smxzswauv
AGEDABOUT4IYEAm~ . ‘A A

2 smxnammwm :»»A’
WOKL$mmWf*t £-

mmnmmmaammmu

3 wmxHmwfiug¢x
wox:mmmy%= ‘

AGEL¥_IsB_€)Ui’3’?V._ 3 –

AL1.AREV.RiAN€3,54.”

mawmogzmmmmxmm

% % k gsyjsnxgjkaammnsmcmm, mv.,3

., ,w.Wm..«ww flIi€’€vfl’fi’I mwumx wr’ mmmmmtmflm mums MWMKE wr wwwmwwm §”%§§:s?rW m;:m;v.:*”‘:%” aw K)”fi§§{Zr’»J&”§”flfifi “mm ac

mrrraksmrmrazar
, nmmw
kmmnexs swam

n -I-wMuvan- mnwwnmvc ‘firm-I’ awz1I\wzwr\xwar”-ui\r’n–&-Iwwawu wcwarwauwa ‘min -n\r’nl\8Vr’Il|r’lxI’M!”n- Iiflwrffivr huwdrhflmma ‘H791 WhW”‘IlV$!lVufl”VHiFfl””lfl’fiafl”‘ anthrax mwmwv

EWFW “E” ‘|a’aI\uUWlI%’l -WWW -I1Jl”‘WIKl1Il’KIi”$l!M”9£” E-!!’¢W!f-!!£- WW ll

2

THE DEPUTY GOHBERVATOR OF FORETS
FGEET DEPARTKEN1′
AEAHYA BEAVEHA

18TH CROSS, Ifl&LI.E8HW’ARAH
fl 560003

(BY am: R. , A.G.A..] .. %

Trmn wm Pmmoxs
Ararncxm 226 Ann 227 or ms coamimncxor m;r;sm
mama can mg mg. RECOR133 %

Rmroxmfims AS PER ANN-E, 6.6, m.11.m29mV=a
QUABH rm sum BY many can WR!f”{}F”£1-E51?f10RAm
m 39 M12 as pmnwomm so FAR
as 31.. No.37 omznmn * ‘X ”

‘man PE’1TI’IQNf’8-. on FOR
PRELIhflARY DAY. TI-E
cwm MADE * ‘

…. .. :L,I[‘.,

into queatim the arm,
dated 112;«1:’988 af the Public Wm-la and

_ A%

33; the Iwzfi mumel for

aubmfm that the mamm am not

44 auhafw that the pafifianas are tbs Esrded
V j efthe Jam: in queafion. The fim.-ned co%1 is
” of the am? beirg mde by the Fuorast

Depari to mcroach the pe’dtiom1*a’ 13:12:33.
fifiii

\JI”‘ KRWWKEMRH I’ll’-!l”‘l’

2- ;w- w-we mu «mun wamumeo -ow us wwmwmmmw wsrmn.-I-umm-m –

3

3. Tlmmmodorderkclmllengedafim 21
yenzscfiul-paging.

he be rejootedonmeaheczmunaer delay am T k

pmmaum , two;-man of the mm’ mm
mu-apamn’ area. oftha City of -1,35%-3′ %

pefitiamm-3′ Court by

WW-wwwu-mwfyw-ffa we: -nnnmuwm-as-nun.-:1-awn us-ovum-u vr nnnwv-«Mum -nawn-wwunrvr=nnnNMa-Man Wf\.’$W’h’W%¥Wul

petzitifi aubmim that tha
aw the suits, whim are

_ 1 _ %%%[:-g. wmm :1» mpmdmxa-autmm are
mm of ma w whether

11%, arealltitw disputaadqnasflam affacmwhéchmn
83!,

mum» wmx W. 7* WW» wr*e.a9<"*a1umin*ttt;£I"\oeu&v"¢sw'auw'"€m K

wow»: mmwwmm war rwmmmmamnm rwww mewwmfi war" wawmmwammm WEEWW MM
,, .

4

baraaelvadonlybythcoampetenxcivilfiourtinthesuit

pmeeedixzgg

5_ Far ‘mm 5 .3 m’Imjmt;|Liii
pctsuom, but by mowing the liberty

in mam; their {gm in the

7. Naordatantoeogm.

VGR