High Court Karnataka High Court

Om Shakthi Power Producers vs State Of Karnataka on 30 January, 2009

Karnataka High Court
Om Shakthi Power Producers vs State Of Karnataka on 30 January, 2009
Author: N.Kumar
as
a
as
!'
E
u
I
i
s
s
s
s
.

IR” THE HIGH COURT OF KARI-IATAIGK AT

DATED ms me: 30*’ DAY 0? JANUARY V.

BEFQRE

THE HGN’ELE :e1R.Jtrs*r:{:cs’

WRIT FETITIQH No. 5779f’2_c£;– ?”ms:-s§:§i.s:s:3«. ”

BE’I’§€’EEH

1 an SHAKTHI PQWER Pngfivdaas,
REPTH. BY Irs2:ic:9R–:sr:3iz<…_'».,%
MR M.R.C. cHaymfi'gA'L?»= 'ar.*
N0 535, 8?' ._

3*" BI:DCI'§;…3'*'*;'S'I""':}';'
osvposms :<.~'j%.:–T's.:~z1-s.* 'z:.m1os§~:*:*;°=Lt.*%""

BASAVBEHflER£§EGAE a_"_V_,
BAHGALQKE5§6G'O?§;~:"V ;

. %%%% » =% ‘va =.= ” w;.. PETITIGHER

gayféxg

AND :

, Q_ 1 ‘§_’I’3sT’E ‘or

_ “asfim :23 ms s::ms::.=* szcmzramr
A 1?Iz:1zza1~;n,”a*s:2U332a=.
.;-_BAHz3fA§.}’GRE.–v’55£: cm

2 =-r::§m_jE22z,I1~zcI§AL sscxmaxur T0 GG’J’E;El$!(E.’.N’I.’
DEPRRTBENT 03′ swans’:

J;*1:m..i=’mc>R, VIKASA gavnm
‘Tm. mmmbma wznm
‘«fl%RGALORE 569 901

SR1″ IIRRUEHI PGETEB. GEN {‘IHDII4,I’
PVT’ I:’I’B.,
NT} 22/’: RACE SGLTRSE Rflflfi

3%
O1,

.. …-..nm- a mmaww w\.#2..il§SF, ‘L.J?’ KAKNATAKA Hlfii-l COURT OF KARNATAKA HIGH COURT 6? KARNATAKA HEGH COURT OF KARNATAKA HIGH C

‘fé”.T9.2ea5 and Pxrmexzure-D tinted 29.12.2966

GRRBIEEQEGZXR
BANGALORE 569 009
RE? 31′.’ ITS KA£fA£?.’fi£’:2 BI§..Er.’.’.’*’B.’3§’;

4 33.1 mmnm 9:39:31». G-EN {IHI)IA}
Bvtr mg…

no 22M, mos cauaax Ram
BANGALORE 550 009
REPTEJ. as ITS zmmezua ‘r;3:r:L:::*1’oa;- .

. . “EESI??0I¢.£g”E4}§_T8_V§

(By 32:: HEXRENBRA pRzssa.n%;’%=$c::3»2 12.11′—.s_§ 2’:;

53.: N 2 waUpnAz<.asH:_:*an'V%»rm

Ti-IIS WP 3:322: _J%me.A.i*m<3' Am" '. QUASH ma
II-£EU@lED (333132. r:3'.a,.,;s'.v2c'c:5g 1='A§§2:£r"B¥ THE R2,
{mama} Arm ;jA3:;sa.'~;; % PRQCEEBZWGS
9129.12.2:)a§6,';:;»vm3 'I1'~'I–~59 FAR AS IT
RELATES wok :32' 3091213. mzoamccr IN'
Haven 02' }x4'*~V'%a:r""'*zEQmmmaI VILLAGE 3:»:
s.r;.'eaLEsI~mIIiT%"I5Q, nI5'2–.* ism; Arm mas AT
ACRQSS: .B'E!'3'I'.9.I£IJI«fi!1?.;"1'3,,_ & gsmmat, Janaawrn,
QBSEEELESEIFURA m, HASSAN
3157:. I;-:21sm'r3_ n3.s:~r.»:;cr3:x:31:r.

THIS }?E;i'ITION swims $14' an

«PREjZ.'}T1~II:_N£sJ§Y 1-;";EA.I§ms 'IRIS am', am comm mus
'*2'0I;.':n:mftI.z§{G:

GRDER

gfititiormr has preferred thia writ

pét’i~’:.féian seeking an approgriate writ or

f<:n:: quashing at Annexusce-B dated

u. .- …» '<flP'U\fl W ..,…….mmm mm mwuAm._ur* mxmmmm MG!-I caumr as KARNAYAKA mm-as mum" 05 munmrnm mm! mum' 0}? mmmrnxn HIGH am

I

hy<ia3. *pu.i:Vd:j act at

passed by tha sacarzd respesndent allatting the

power: prt::je<:ta in favour of zeapon<1ent3Vti$.._4: e:;:d

4 at Yedxakumari village, Saklesr$u;""'"t.&.3;=fi3;.;:_

Haas-an District and alaeea at P£CIGE3*'3é1tt§'}.'L~;iEfl1{fiIi'

Stream, Jadagatta, T
Sakalashpur taluk,

respectively.

2.. Tim ::ii#”‘ , ‘% — “pr¢p.tietary
czaricaam Mini Hydal
proj acts activities. The
_ afifigfllication ta the
Karnat:a§.)i:+f:;:1″V Enargy Deveicrpznent

Corp§:.;;m1A:i<3'414iV.f:V2;;ir:t;i;t:§k:i Qhiah is the ncda}. agency

."'i:'*;;§.,?.4 ¢'a33I1oVtzt;3nt mini hydel acheme on

for allotmsant ofi the: mini

Kurkamana village,

""–._ Sakl&:§h;»;L1ra taluk, Hanan District, aa per
T..é3§¢r:i;z1es§%z1:a-A. The nodal agency racatnmendeé. the
z.::_a_-Jae -zzaf tha getitienex: for allemant to the

" <:amn':i't:t§9 entrusted with the task emf maxing

Ha;§$e3i1 T.»"'V'£:§i$vt:1::3_.:§r:':v%,

Q? %.%RNfiTA!¢.?A Hifiiwi CGQJ

NVNV .. %.uu .u.,g..n- mmm-Am mm: cow: 0? ewwmam Ham-5 mum on KARNMAKA me:-2 cmmv

5. The State; has alas: fixed counter

cont ending that though the re wags .. T . a

mammendatimn fracas.-ct the nodal

cotmzittee has rejectted the x:aq;.aaea.t:’::~..o”.E.: 4-tlsgé ‘V
petitircmer. As the said

communixczated tn: the Vfigtitigfier

neceaaary for that: i, s31§.r5* ._VV:’#nz¥é.:cu1:e-B
cetwzuniaating the ¥:l;ey era
justified with locatiens
ta up hydel

powex: yrofi .$fvCt.’%~i-V ‘

6 . 1 _hav_éV learned counsel fax:

the pavrtgiaéé U ”

Padrnanabha Mahala, learned

2 _ Sa1ii4or,.__’cc1u.zifi=§el appearing for the patitizansr
that in via-we cf the cateqcrical stami
VA by zespzmfientzaw-3 a at para:-9 cs:
th;-air: statament af abjectiana that they have

“have: made :5. claim fax: the lascatian in respect

E’/_

_.,.»..w..« .. mm-» ».un.gut;g.a.§..,;z* AAKNAEAKA HEQH COMM’ OF ¥(ARN&”¥”AKA HIGH CQURT O? mmmmm WGH COMM” 0?’ K&RNATfliKA HiGH 60%.}

The writ’ petition challenging tha
allatmant afi Kini Hydel Pxajec:§ [H;a

r95pond9nt3~3 and 4 is éismiasad.

The raspandents shall c6naidfi;{%é$§n§ifie£g

the request of the patiti§fi$£ f¢: :#t%in§iu§W_

the Mini Hydal prajadfi Qt Béttgkfiaafi Edie,
Kurkamane ‘village;;_Saklesfipfi£a_ taifik¢” Haaaan
Diatrict, in ka¢c¢r§aae§fg, w;th law,

expeditiouslyfland.§§#é;&pfirép;ia:é Grdera.

301/-S
}3€k%