High Court Karnataka High Court

Sri Ramesh Achary vs The State Of Karnataka Rep By Its … on 29 June, 2009

Karnataka High Court
Sri Ramesh Achary vs The State Of Karnataka Rep By Its … on 29 June, 2009
Author: N.K.Patil
IN THE 11161} CQURT OF §{AR2"~iATAKA AT EANGALGRIE W.P.}--§::s.§8l84 OF 2839
3

N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED 'mas THE 29"' DAY OF JUNE, 
assess    % u
THE HON'BL.E Ma, .3UST_£C;.E>__§4.K7--F¥AT§i','_~;v.  %

wan' ysrrrmn i'Io.18184 A0: 2:59  

BETW BEN:

32: RAMESH AfiHAR':"
3:9' A.'\iNA£AH ACHARY
AGES ABOUT 49's'EA$7i§-3, A
REA? DQOR NO. 4-:55_  ,
AGAFEAEDANDE House; ifizaaa   .
NEAR OVERHEA5 WATER 'gmx 1
KUTEr~iYARViL!_AGE    _ A
UC}L3P%TA;.L}§:{ AND agsrazcf;  

2  , 1. =- '   PETiTi{}NEFi

gay Sfi ; Paasagmagg 5%: %§%kAm-mgxg  

ANS; _ V  b _ _
1 T:«%:r.:s':* I5' ::;_=' ':~¢§éR»:A"-2f{;§<A"'
REP;er;,3£5:TEa B'%' £TSSEECFs';ETARY
_ DEPAR?¥s€&"3'€¥",,£'F REVENUE
 :v:$aa.:::.c::m::333"';'=:?:c:"
  

THE? I-'_s$jSéSTANT EXECU VE '{;";%x£Gif\£EE£R

' P"--'iv' E?' PQRT 8: E{'~%3'ERNAL WATER TR!-'%.N3PC2RT
*~-'SUE G%'=JiS§GN
SE39?

£99.'

   mg EQLETHYAR GRAMA PAN{2HA"{'ATH

A RE? BY HS SECRETARY
§~§A'v'Ei'~K3 W3 C)FF€'a3E AT K%.JT\'AR 'JILLAGE
¥J§U§:'i TALUK /-'$38 E}i$TR£{3T

 '§'§ifiW§fiUéé é;3€}L§i{1"Q1~=' K.-5:§3.i"=:':%'i}%.biA A'? 2~s};E~§2"{3;~.:,L:;:;:»:: v+.:.p.2=2o. :g§é}§_rf:E«' 2:329



LN THEE IEIGIE COURT OF iéfii-i}~3ATAKA AT BAERTLALOILE 's?J.P.Ne. 1 81852 O? 299'?
Q ,

A

5 EMT SHRNGARE {'3 HEGSE
WK}; PANDURANGA HEGBE
RGED ABGUT 58 YEARS
RSAT "JA£,r"-'s{3E's":.7Tl5'-"' KUTYAR VELLAGE
':J$U"r"-'E TALUK AND 'GKSTRET

 {gigs-éi>N::E§éTé '  K " 

{By Sri : NB. VESHNANATH, AGA FOR R'! T'{;IYR3'}

9&1'

"mzswan s:v§'r:":*:e:=: as FtLE§,'.:-%,}£*dSE§'%?3§RF%CLE£~:V'i52?$f¢;VN{} 2212?»
mg CQNSTETUTEGN oar tum pRAar::~:<3 "re. CEHASH '?«%E"QRDER V

£3T3E$.$.C2Q,Pi&SSEa BY mg R3: T§:%.£Ez._Q<}PY wH%$H*;3-'PR-ecucaa AT
gums. ma Ti) GERECT THE RE$?{.2s3_DE£§E1"S NQT._TQ Evgcr THE
PETFHONER mom THE ::w,ELL:N<3 H{1%,.,J3E"B€ARIN<3 new NQ4-155
{GL8 :~so.4u:3sg AS %g1Er~§TtC3%x§Ef§--3 zgxzwug VLE~."é_'TE§?Z<DT'1Q.6L£3Q, 2:223:53 3*;
THE R4; mug cow GF WHECH as 9Rc:3uvcEc:M.Aram;--a.

ms WRET r*?*.-:.T:T2or;4Awa:a:x:z§sa;<§ ';:~:_{=é;:s%§ Pfé'2e:L:é%.«::¢Ai~2~( HEARRJG,
'saga 3.90:1 we Q§.'3L§¥§T"*-MASLE THE_§aL:,ow;:4;3: 5

  % %%;%kA_5.4~'1I-38] as mentioned in tha zetter dated '¥Q*"'fi"".';3.une°:

2809, iasued by the feurth mspancient, true 5393*. 

is preducad at Armexure D.

3. The unéisputed facts  thg jC:%a逧

fifth respondent hef€=:it'1  hgd  fii§éd 

f\io.6828z’2009 . The sgsd wriiv:4_§;:iii§r:_f: §§asVVl_&j§pV§?$ad cavf by
this Court by its erder”%’:%é%§éa:eé%%1 ccpy of which
353 profiuced at Tirfis Court
whiie V;g’%~v:e §;;tiar2, directed the
re$pci%::u?’§éVaji§;’3__v ‘ Vtiizgfisidei” the re presentatian
submeftefi-bg dated 30*’ September 2008

and’d§s;f;€3:§a..,¢f~éha ‘séfirss, in asasrdance with iaw as

$;c §3afi5’i%§m.._§$$g as pasgibie, at any rate, within 3 periad sf

ihe data af receipt 3%’ the said erder after

a%?i:r:di’éj§’vf’:ea$onabie cppertunéty ta peiiticner and fifth

.. “:’e::;§éé”dent_ in mmpiéarme 3f the direcfioh imaged by this

the third raspandent hag taken up the matter anfi

igsued the impugned cammunicafion dated 18%’ Jane

§;§~?:*:r:2«; §<:2<.§é f;f{}i.§R.'%f 413% §<.;*«}_§é.:~§:.éx"a',s*a§;%;:*§: M .e»;,a.z§.?é;;.a.L9

Eh? TEE E1161} CETQLE T , i? §{AI~i?»§’A'{‘AKA AT B ?”~E€Z1;’~’iLOIi33 ‘S-4¥.:§£>}’EiC5.§8§$5*’: SF 2609
W 1%-

QQQQ saiiing upan the petiticzmf ta vacate v’§§*é§”‘»?.§jn-

authorized occzupatéen within 23″‘: June H

aggrieved by the impugned communica%§;*:z;i’::j~d:a”%}§:éd.A’%’Qi5*~.

June QGDS and seeking appmpriiate

presented this petifion.

1+. E iwave heard §ear–$é’d..cz*;§;1n§éi’–§’.§3%3E§ér§r’*sg fa?
petitiener arsci iearraeefi Advacate
appearing fog”

5. 1:53 maferiai an reccffi,
it emgz-§*gésA’V;the direcfiens i$$z3ed by
his c;A”cs;f:« ..20:09 passed in Writ Petéticn

z~sa,6a23;2§a9 k%;:%-.::a%% 532 fifih -regpandeni against ihe

– §éi§tibf3’*er éryd c?§*2é%é , ihe ihirci regpendefit has issuefi the

fifiifimunicatien dated ‘ESE’ Jana 2039 véde

Afifiexigre-.i€§. $3′: the saéé cammamézsafiafi, ii is Siam ‘ that

§.s1,s_;pété’hf asking Em peééiiomr Ea ciear we agnautésmfized

“‘;’%”.§i§i’2§§f’i:**:g put esp by him, he has mt céaared the same. §f

V’ “fietiiészésar has get anythérég ta gay’ regarding fifié game’ he

2%»; E-éi€;;?§~§ r;5:_::z__.:R’:’ i;%i–‘ siA§é’§€:”}§’E”}{};}5¥;gafiE%:2.fi:s;a:&:_:§2,2s ‘==3:.;=z~=:::41g2x;: LEE-‘ Mm

“gm: EH43}: £21? 25:’ 13.m:mL0:e3: *9-.:’J:*.§ée.28: 3.: :32′? 2%?
Q

can fie: 33 as eariy as possébie game the gaid _4:a=;s:,,:f?;-%?3_f€§r.§;’£y

hag it} ‘EQKE 3 decision within eight weeks as:;’;VQr’d::é;*5étdT« ~

this Cmirf in the eariéer rcxunéi .r3f~ i.§i4iga€§§§éii 2.%§d ‘f:,i.%”3§§76¥TT

dimcted the peiiiiener ta dear ihé«ué*T;é:;2%%*:f.V’5i¥°i;:§”ia;E’e._

wfihin 23″~” June 2999. ifistééa af.V.rapEy§r:§i;; %3:2: f%s”e’V$aid”‘

communicatien, pe€§%ie%:e r ha§W;:;e’é$g%’figa* ih£$”writ pefifian

Eherefare, fl1§sVw:’it amsiained ms’
§€:iitéafie:* i13$”t1?’:§g2s*}i$ is cangider {ha
reiéef ihfrit pefitécbn ‘flied by
§3et§ti5:v§%:jer__V§:§§Ai*:iif$:§§r:z%é§ 3 gwéjregiion fig petiiiezéer fig fiig
:*e§¥y i:c §vvf;¥”‘iVf§’£5’i+£é.y%§.§:’;V’§%:”‘-%’._; {)L3%’?§’?’§i3E3§C8’§fi?”i dated 33%’: June

izisie Afi’rge§§§,;§*e ?~§ bafsziara five fizérd resg3c§:<3*e.:%i am

»ihe_:?:§.s%§«.m${§Q;f2z:i<a:*s€ is éirecfgé to receive $23 sama arzfi

gs-3$';:*~:~:' 3§::§?jé:rg§{rééf& éféfiéf in acmrdafiae with §aw afizsr

ai%r3;:?:§.§§ig_ vraagansbée efipafiunfiy ta pefiiimer am

{_* ;=e§§:3~;ff:ndénis 4 3:36 5 and fiégpam mf as expefiéiinugéy ag

..§.':§.4:§-i:;§;§….'§,::%é1,.3 {.25 §<;.:*a3<.r§s':é%;"éTi¥é{é:§.fl A7'z7'b::;_;g1:e§;=a§e;£ 2A;\y_=*~e:a; 2 352:: {:24 22%:

5&3 TE '=" Eiiflii €;',{I5£§{'i" Q}? E<LA.,R}=§_z%'{'A3<'lA AT BAEKSALORIE W. 330.1838-'¥ OF 2809

U

6: Learned Adciitifinai Government Advmate is
pa:'mit°té:c:1 ta fiie memo sf appearance an :31'
respondents 'i be 3 within three weeks frem t{_;:;fi'a*}§=.; _

V * %

BMV*

§';$M:.§"'.fi§'i.ii Hfigiii C5313 an =2}? §«€:éa§€.?4.A.'E'_4%}<.A .é§'E§}*§;ra:<3.~*s §.€,}£%?.££ w_m2e.mix:z aw 2?§é{r