Karnataka High Court
Smt. Kamalamma vs The Deputy Conservator Of Forest on 4 November, 2009
flwé 2"
E {W .
WP 32359/G9
IN THE HEGH COURT OF KARNAEAKA AT BANGALORE
DATED THIS THE 4" DAY OF NOVEMBER,
BEFORE:
2009
Tag HON'BLE MR. JUSTICE AJIT J.GUNJ§L"'C*
WRIT PETITION No.32359 95 QQG9
BETWEEN:
Smt. Kamalwnma,
W/0. Neelakantappa,
Aged 54 years,
R/at Aladagudde Viilaqe,
Vastare Hobli, .W* "
Chikmagalur Taluk1& §iStriCtLV
{By Smt. Sridevi fidgam/s..5§s?Asso¢;{
Consult;"AdVS;]
AND:
1. The Deputy Cofis¢rvatoi.df Forest,
fiwcnikkamagalur Division,
Q Chikkamagalur: " """ "
2. The Rahgévabrégt Officer,
Chikkamagalur Rahge,
E Chik?amagalu§g7
_ The Secrefiary,
vEVastare Gramapanchyath,
'*4 Chikkamagalur Taluk,
"Chikkamagalur.
R1
for
N.B.Vishwanath, AGA.
This Writ Petition is filed u/Articles 226 and
praying to agash
227 of the Constitution of India,
VEMPETETIONER/S
iGMwE§;§'
& Legal
RESPONDENT/S
and R2.}
Ksm*’
4 WP 32359/O9
within a period of 6 months from the date of reoeipt
of this Order.
It is open for the petitioners to ‘5§ke;,fres5j
application for regularizatioh “”if tithe Eieeriietfi
application is not found. VTiliietfiei’appiieatioey>ist
oonsideredi and disposed. of, tfieuirespohdentsepsfisllii
not give effect to Annexurer”H”.p~~i
The petition stands disposed of}
Sri. N.B. dflfiisfiwanathia ieirhedwi AGA., is
permitted. to file ‘memo of» appeéraoce within four
weeks.
301/…
JUDGE