High Court Karnataka High Court

Agni Earth Movers Pvt Ltd vs M R Lakshmanappa on 4 November, 2010

Karnataka High Court
Agni Earth Movers Pvt Ltd vs M R Lakshmanappa on 4 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna


EN TETTEEZ §W§'{{}§*} {3{}i§EN’BL§: MR.&§.S.I{%–£52}-{A3, {f§I>fiE}1*».,;§i{}S€”§CEfAV ; ”

A???)
THE: E~i'{}E\E ‘_E3sLE3 MR_.;m*3’f3f:<:E"2m,'B»:)pA'§e:;;~:AV I
:;:<::::: N5}. 1265[:'a.Ai§u.%(;:iui1) ~ . 1

§3f3f;EE'€,*f3f1 : V K n

;%§,§i'1iE}':iI"§.1'i Msvcirg ?vt,~."'_Li';ciLf,g K . I

zfxtt No.ES85, :2;:1':fi'~B?.<)<:t1{;,_ 2:'1€;'.v"'aC§:?*'<:v;s§'s:-Q V»
Rajajizlagag",-VE3arigaj.01*'e;§ ,._ ' v

Rep "by its ;5xu.ti1ry–V”.§

M1’. De:-%pa1§V;§;;xifi;–1 Yrsz-KS.
1 “* , ‘1. . — {‘E(;>1np1aiI1a11t

{Eéy ;S:~;_R ‘%:1V%§>;:ti.§,’ ;§

And 5:’ -V _

._ ‘V La}%$?1i12a11aTp§3a
figéé.

‘F?_r<:%'_§,)ric3tc}';f3§ " '

S1"§ ,I;;a)s;mi_' §SJ'}_a:'%ayan Swa111y
Stohe (jfizaklers,

_ _ ' V 1%/' at ,2.) h:3I1a11a}-'akaI1ap111*2a,
E IU£_iug<9:re Hobli,

" « _ T1; IIi'}:1T1I' Talukg

Ace 213691
(83; Sri N R Naik, a{*zV.,}
Tiiiss Ci(§3(Ii is fikzd 11/ S .1 .1 5% 312 {sf flit: C(}i"l'£{3£"I1pEL of

{I';o1m: AC1. §.)13}='i1;g :0 take €;3{)gI1i§;aI1£3f;' cf' <)ffe:nc:.t: of
<:{}z::ic;u.:;;3{ 3:5: :1<:{:1_1$€{1 w'ni{:h is; in V1" amen sf 3. 'ft ()3f'{§f3i'°

' W?'

aw

daiteii 2';2.£}4.;2{}1{} passezd in W.P.N0.55'22/2810 Vifié':
d<)<:u;11s11t No. 1.4:} and dimaztt the re~:1<:a:~;6 of m<)Vi_11g of
1'i'1{:lCI'}i'i'1E:1'i€S f$1'$1';W:'fi:.1"1 WE'1i<:h are in ifiegai <:i€t€:fI~?;i'(:.r1 of
£1115: agrszfizssd in Sy.1.\1Q,4–E3/P1 –*:3itL1a;i;:

}3§'1aI1ana§-?a_kar:apu:', Hud§,gei"€: Hobii, TiUflku}'?'f}i?&;3.'1._:{..V.I' "

This {ECG mi:r1g on for €>3’€i€I’S
»J!.l$ti()f3 m.a(i.{: mt: frsliowizig: ._

ORDER3

J.S.Khs:31a1’, C.&. {Oral} A
Leamied courisél for _%ifie;,,:_«JQI11;$1é:i%$j;§%i:1t/:j§9efitio.ner
states, that the ‘A of tfucks and

rnachilzery cc>::;:fI1€:13.<:,*"':'*yé:§3't€:r§%:3¢j; ::i§,"is in progress'

3:991" 'T 'E;hfi3f'€:_ lr.::a.s rm I o;bsi;_a::%§=f-3' said activity at

{he }1é3,':'1d_:-;. 0f"€3i":@-=;,_ _zén::ci1séEd._[ .:"CS5pOI1d€I}I,. Learned counsel
for the s:<:qnp1a'°'sn– é';i§:j;;§<-3.1:.i;ti<),:1er fur1:h€:1"° states, that the
€i'1;?$_§;I'€§ p:r0<:€s"sx5£i}.1 3&6 <':01n§i€:'t;e:d within a (fizzy car so.

_' T}'"£{'E a{i{E'i1S€'ff£} f §"esp01'1d::m: Es presizrit in Court,

Fm- _V.;3é:':5Sa:1.~.:'~'L¢2arnc::<1 caunscsi for the accused/

12=:é;3€':iz_£i$:1':i, having obiained §11str11r:1:i;1s from the

‘z;<;:<:'1;s£-iii]:"es};t0i'1(}€::1i; stfiteg, that there wiii be no

isbsiructiorx at the hands af the ;1f1<ie:r;t,, til}

" :21} the §3(§1ii§3}C1Zi€E'itS Siséflid rs::'11oved§

£1115" -1..da:§;~ §;:hi&:f._

E31 é;%<:i2s;~* ef =:m,-~ sizazterxxezat :1"1;3zdr:.: by the }.<:":a.r1'1€:d

::0'uI1sc§ for the a{:€u$€:&/ r€:–3p0:1d~:»:§'1t;, Wfi art": :~3aiiS§'i€:d,

ihat it is net i'§,€iC-iE$SaI"§»" {G E'€'[L2'ii£"} the iz':$t2'mt. ;jg;ref;iji.f;iQ_I:.l' ;1_:{1..

Eéeard, an}; Tfzzmtaa-:z~. Rule is$u:t:ai aga.in_s;I':. ..£1§é2.VvaC.{§t1se:r3j 4

:"s::s§30z'1d€:n{ is, aaztxmrdiragly, {iis::harge;:i}jj,

4. in (32136 there _i:~,_: i:a–bstru<:tic§r1 "1111 '€§3€~_: =.

mnxovai of txuckfi and 11_1ac:}*1ii*m_fjy*, it tgifiali' <:s_1§ar3 to the
con1piai:1a11t,/ pe:ti%£i0I'1€§r'=-:9 révi§%é'- %_§1& "i~::star1{, H}3${i'{,iO1'1, 1:23:
moving an a1ppr0pIiataVV_E§vEi$.§:.'}?&?. kip-p1iéaj.§o i"-1.

Sd / –

Chief Justice

sdis
Iu&§§

« ‘ska;

‘ _E11’€i£:_:x: gets/:10