High Court Karnataka High Court

Smt Indira Ramegowda vs The State Of Karnataka on 9 July, 2008

Karnataka High Court
Smt Indira Ramegowda vs The State Of Karnataka on 9 July, 2008
Author: Ajit J Gunjal
iN THE HIGH coum' op' KARNATAKA, BANGAQQ-R_EV_v

SATED THIS ma 9TH DAY OF' JU :,Y, :.3;:($(}é:§j;;:   .

BEFOREW

THE: HUMBLE MR. JUs*r1£",f,E uJ,{f;Um'Az;.g-..%__ ; T 7

WRYI' PETITION Nofmgv 0Fvg0'0s   3

BETWEEN:

1

Sm' §ND§RA RAMEGOWDA _,  »

W/O RAMEGOWDA' '  '  'L   »
AGED ABOUT 53 YEARS  j   .. 
R/AT NO 125.3_, 9 :viAI'N,w.: .1 B,§:.12c3ss: A 
WEST OE~'Ci'iR;_0D Roan'; :I"'s';"AGE._.,V--
MAHALAK»SH*MI--PURAM,._BAN3ALC}RE 86

SMTHB VLRT%iAV  
Wm :4: "RAfMAK'R§SH§\{A _
A(;jED_ABQ{;IT..S3 YEARS « -
R/AT NO 5/2,*9~.CRQSS 
KU MAW. PARK "wE.s"1"~  '
BANGALORE 2:3  " "

 'SR: 13 R MANCiU.NA"F¥§
_ "S/0 ';:.,A"1'~s; B N RANGAPPA
  A<3».?+;I3%Az:31;T 35 YEARS
 RiA_f:'~v..3'ANm»KODIGENAHALLI

 'JALA1-x;:)23L1, BANGALORE NORTH

."s.m'73 :<;éHAMANNA

S/"QLATE KENCHAPPA

A' '  ABOUT 48 YEARS
*  R}/AT BAN DI KODIGENAHALLI
JALA HOBLI, BANGALORE

SR1 NARAYANA SWAMY

S] O NARASAiAH

AGED ABOUT 43 YEARS

R] AT BANIIX KODIGENAHALLI
JALA HOBLI, BANGALORE N{)R'I'H





SR1 NARASIMHAMURTHY
Sfti) URGAPPA

AGED ABOUT 42 YEARS

R/AT BANDI KODIGENAHALLI  .-
JALA HOBLI, BANGALORE Nostm . '_ 

SMT SIDDAGANGAMMA
S/C) KRISHNA RAJA

AGED ABOUT 35 YEARS  '<
R/AT NO 254/3, 14 B {3ROSS=. 
YELAHANKA NEW 'I'QWN  "
BANGALORE 64 '  '

SRIBVSHESHADRIVW"  _ 'V 
s/0 B svEDAN_*:'HA'CHA§g _  V_ 
AGED ABC2'U'F':;£:33 YEARCS  _  
R/AT NQ~=3i:\2,il.11:{.CR(;ss--... : 

MC LAY:)U'§,'}3AN<;ALc§;RE'--4.o '

SR1' K KRis;H_ NAMURPHY _
3/ C9, LATE VRA2i'£}£:A NARASAPPA
AGED ABC) UT  .YE;ARs' 
R/A NC) 56, 4:3 CRQSEIA,
VLJAYA BANK. ;:{)LoN*:"' EXTN
Ema. .ROAD,. BANASWADI

  ..... 

“s;R_1″:;’:”.~:§<11§:ixrAs

. «A3/0-.;;A_fr2§:.M.–N GUNDURAO

1 121A NO T1555, ARM STRONG ROAD
i3.HA3:<A'm1 NAGAR

BANGALGRE 2

' 5:321 ii RAMESH
= .s;,/0 KRISHNAPPA

AGED ABOUT 49 YEARS

R/AT NO 181, SFS 40?, 4 PHASE

NEW TOWN, YELAHANKA, BANGALORE 64

PETITIGNERS.

(By Sri V LAKSHMINARAYANA, ADV. )

AND:

1 THE STATE OF’ KARNATAKA
REPRESENTED BY ITS CHIEF SECRETARY
GOVERNMENT OF’ KARNATAKA
VlD§~iANA SOUDHA
BANGALORE 1

2 THE STATE OF KAENATAKA A 2
DEPARTMENT OF POWER AND ENERGY ” – , 4. ” ‘
VIDHANA SOUDHA, EANGALQEE
REP BY ITS SECRETARY ”

3 THE KARNATAKA POWER ‘FRAN’$M’I–SSION”
CORPORATION LIMITEVIJ .. .
CAUVERY BHAVAN ‘ T
BANGALORE 9 — _ i _
REP BY rm CG-MPAN’€”S’E’f3R§}T;3iRY 1 .. ”

4 TEE,MANAG;_:s;c; EIRECTOE j
THE :<Ai24NAiI'AEAAE.pow'E.R'*:fRANsM1s1soN
CoRE0RA*§10r–; Li–MI'¥_'ED '
CAUVERY._BHAV'AN*._
BAPIGALORE 9'~' '-

51» “(NE E}§.ECUTIVE ENGINEER (ELE)
» M.AJ{)R.W,_ORKS NORTH DEVISION
* ” KAEr{AfrAKA_1?;awER TRANSMISSION
~. <:c3RP'GE_ATI'o'N LIMITED
E.NAN*g3.RA0 CIRCLE
BANGALORE 9
* V 1 RESPONDENTS.

“rs K GUPFA, ADV. FOR R36. )

;’f’HIS W’.P. FILES) UNDER ARTICLES 226 AND 227 OF’ THE
CGPIWITUTIOFI, PRAYING TO QUASH THE IMPUGNED GAZETEE

“–_N’OTIFICATION DT. 26.5.2007 ISSUED BY R5, EXECUTIVE

ENGINEER (ELIE), VIDE ANNEX-M AND THE PAPER
NOTIFICATION DT. 26.5.2002? PUBLISHED IN DECCAN HEARALI3
D1′. 31.8.2007 VIBE ANNEX~N.

3. Mr. N.K. Gupta, leaxncd counsei appearing for the
respondents submits that since there is obstruction by fhf?-__(}WI1f:I’S

of the lands for drawiifig up high tcnsiozi line, the autl1_6Iéi;i¢s”‘:;3ay

he pcrmitteci to approach the District Magisttatejforv 4’

such obstruction. ._

4. Having mgaxd to the fact t}iat’–.sincs ‘th£=:1t: is’ba:r§’?Ais§j:1″Lz{:ti€);1

the same is required to be decided I am
of the View that if a issiiécf responcients to
approach the District :fo14.A”‘.rVe&£ssi5al of the said

obstruction it oxtjeruisv passed by the

District Magastrage, V’x{i1′.1(.’:’ ‘:_ija:id~..:€irawing 0f the lines is

suspended.

Wi}:h’~fl1_is the is disposed of.
All oésxtezjtiozas léfi

Sd/-L
Judge