High Court Karnataka High Court

Chodumada B Harish vs The State Of Karnataka on 30 November, 2010

Karnataka High Court
Chodumada B Harish vs The State Of Karnataka on 30 November, 2010
Author: N.Ananda
 _ fl   Adm}

IN THE HIGH COURT' 013' KARHATRIQF; AT BANGMQRE

D&'I"EB ms fem saw my arr Hmzaxsmgx 

EEFGRE

TI-{E I~I('.".3Ff'BLE Lm.J£IS'I'ICeE.§§4.AI€}§§I¥}fi;:'3£';V.  -

cmfla, &'1'I'I'I{)N Hc:.§_34'7~;g*2€>:9% j     7
BETWEEN:   " L 

1.

Chmdxzmafia B.Har*mh
S}’¢.Bid:iap;:;a ‘ 5
Ag£about31@.rs ‘ ‘ ‘-

IE 1 HI 0}} -.

Vflajpat Taluk 1 1
Kodmx

2-

31¢,” fil, abaut
P°¢*.§«’?1m§§?”<zgI*iu$t85»'% ' 5
Virajpet
Kodaw * , M

V t' " .,.P'ETITIQNERS

%

Raga; fizhe ffsf .F.§

I Wkllife Pmtaetiern Rage

…RESP(}R7BEN'E"

‘iijayalgam Majsga, HCGP3

13$ Cr1.P in filed uz1dm* Smtimts. 43$ C}r.P.C

Vprayiz3gtoenlarget}:aepetiti::nm’%m1%.i1i11theesrentof

the’n* arrmt in F’0Cfi.I€o.2{ 2010 sf Sfi Wildfifc
Protaectian Ragga. Irpu, Pbnnampet, regsimw for
ofi’ undw Smfimng 24(d) €x2(1}§

164-A of tkm Karnataim Farm: Act and Risks 12?”(2°s},
144 rim’. 165 ofKarnatakaFrmtRu1m;

11$ petiténn mwg on fir arders
Cami madg the faflawing: ” _ ‘

Qgggg J@’

Petihiazlma are in
FOG m.2;2o1o r@’a§§m’ed”””fi§£? ‘§fi’g: :::® “pu;i:1’mh.abIse
under 3ecfiam 24-ié) $ “[‘e§; at’ the
Kamamlm Faxmagact %§u1m§j%%:z~?{A}; 144 risen 165 af
Irxzzraru” 1 far petitfizntxar arfl

1;.-arm re: the Smile and I have

_ reczartie…

% tigatian mm mum Imam} um

mortgagacs cf a- w*ta.in aatatc at’ cm

Mutmxzna of %.r1x:.I:1a1Ii Amusfl

: ;%I;o;»1j,§’Ve}§asvaramy was Iltfimf’ the mnpioyment of

1% is a. t rmarve farast

A V’ aéjaamz tic: ths eszataa which Wm; 22:1 paaseasisan at’

as ms g as pm” the statamaant man

5\””*c-.(§x, \—- §/”\.,%.~(g:

by firs: aeasusefi almut two: daya prim: ta 1′?.9.2§1C¥,
rmm-we form: am aha fimrn firm wtatts ef

wag in pass-axsimz as

4. me mm Cctnmgl
submit that petitiotmra of
cafiassianal Tim
wmfim logs ware: is my prkma
facile petitimsetm. in
ma my be granted a

dream’ {}:*.P.C.

_ .5. V nit Plaader wanhi submit

” Eééiéiit semi mmmaefi beta trraw mat enly

which they were mnrtgagwa but alas

rwmza famst. He alas azzthmxfim that

mtairx wtsoden lags wvem safmad

‘, all the woodsxi leg wage net ruawtemd,

5. Tim carzfissinnai stafam.-ant made by &’at
amwd. Iximafi anci. pafitianers may mt be
azmaisskk durkg uial. Hswmmg the

~ ‘:3 ‘W1v'”‘~i:’\«’~\(é>€x.

0% is fiat, pwwluémi fmm mkirg use af the same for
juat mm prmpcar ixnmfigaticn :31’ the mm. M:

I dc: not find. that firm: awuscd had any ‘

‘Ir’. ‘I’m:re.fom, i am ofthg

custoéial intssrmgatfian cf “is for
pxnp-am’ :_:§aL%e.; pe.t:iti.an is

Sdf?

JUDGE

lflfifi. V. _