High Court Karnataka High Court

Sri K M Nagaraj vs The Chief Secretary Of State Of … on 21 October, 2008

Karnataka High Court
Sri K M Nagaraj vs The Chief Secretary Of State Of … on 21 October, 2008
Author: N.K.Patil
M ..--... .. ...............-..m mun LUURT or KARNATAKA man coum or KARNATAKA man COURT OF KARNATAKA HIGH COURT or KARNATAKA

EH THE HKEH $UURT OF KERRETAKE AT fihflfihbfififi.

flR?EB: THIS THE 215* nay ax ocvasan 2Q§§{" f "a

: EEFQRE :

*3';-m HEWELE 23,
ASEIB man? 4% mm,' .::z:~r:: --P=G?.l,Ci.*--LrTfi'RE_,
mmmnmmanz =.rzL:.A.c;E,.  I-:o.=2._L;:','» ,
3RI£~£Z'¥fJ==.3PUR rawx, nI$_'3f_;'   " ..

."._ v' '=. -5» «;;. PETITIQNER

95:;  ..;.1= ; I{3 }.§?g"§Rb:1 ,1: wvéfiawn . :

nan: E .*g '~» *Jz'«_; 3.'

1.

THE :$é§:%T*::F..’szcs%{7£g’fz«,;f€*:r,’.jt2s 373?: or
KKR§$TRK3{V§Tfi?E §§_K§§NTAKE,
V23:-man 4;sa:¥:::2z-&,.’ 4.V5;:..n;$a:,r,:1az.

2. THE nEPLé1’**~:%r:n:s:3-5§v35;’:*::-:53 or FGREST,
KD&3fi §IVI$IQX}V3IST2 Kfiflflfiu

3′; V’z<*éi"<.=5a'é*s=.«1m:sé""éFrIcEK,

2' $1§xva£?QR;_£RINIvms9un TRLUK,
' 3-1:-aw:

‘« w? ‘ F.’: … Rssromnsxws

ésfir SHT.A.R. %, ASA.)

_ n; urwwa
“, fhis writ Petitian is filed unaar Axtiales

. :2§€_”3afi. 227 cf’ the Cnnstitutian Qf India reafi
‘._#ith Sactisn 151 sf Sade Qf Civil Eracedure,
. i%$$? praying ta quash tha Gxfiar fiatad 2?.§3.2fiB8

‘mafia in Hm.Am3~Sriram§ara, EHC.$%Va.20Qf2GG7~Q8

A””§aa3ad hy the nayuty Cansarvatar of Forests,

Kala: 3ub~fiivi$isn, Kala: fireagandent N9.2} being
arbitrary, erxenaaus, withaut jurisdictien and
flfifififfiflf ta law, equity &nd justice, vide
Rnnaxarewa, etc.