Karnataka High Court
Sri Tulasiram Suryavanshi vs The Union Of India on 20 October, 2010
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 20TH DAY OF OCTOBER, 2010
PRESENT
THE HONBLE MR. J. S. KHEHAR, CHIEF JUSTICE
AND V I
THE HON'BLE MR. JUSTICE A. S. E0'P;A1\§S1§;§jSjIO _
w.1=>. NO. 410 OF 200"/f_[£}M--RES'%'PII;1_.7: I I
BETWEEN :
I.
SR1 TULASIRAM SURYAVANSHI' "
ADVOCATE A
AGED ABOUT 55 YEARS '
ADAKI GALL1 ,. -
NEAR BABLESHWAR N1; 3;. " "
BIJAPUR--586 101 ' ' =
A
S/O'CPIifl'TNABASAPPA-- I
AGED ABo1JT..52
RAJAPET GAL-L1~ _ " " "
BIJAPURA V - PETITIONERS
. (B§r5SR1_O'v LAE§SHM.II_iANTH RAO, ADV.)
'THE-LINI:-ON OF INDIA
BY SECRETARY
DEPARTMENT OF ARCHAEOLOGICAL
SURVEY OF INDLA
" NEW DELHI
....§{J y
GOVERNMENT OF INDIA
ARCITAEOLOGICAL SURVEY OF INDIA
BY MINISTER OF' TOURISM 81 CULTURE
NEW DELHI
3. GOVERNMENT OF KARNATAKA
BY UNDER SECRETARY
ARCHAEOLOGICAL SURVEY OF INDIA
BANGALORE
4. ARCHEOLOGICAL SURVEY OF INDIA
BY DIRECTOR GENRAL
NEW DELHI
5. ARCHEOLOGICAL SURVEY OF INDIA
BY SUPERINTENDING ARCHEOLOGIST
DHARWAD CIRCLE, KALYANA NAGAR __
DHARWAD .-- -- "
6. DEPUTY COMMISSIONER
BIJAPUR DISTRICT I ~, «. *
BIJAPUR
[BY SR1 H C SUNDARESH, CGRS*C,IFQR RI-,-- R2;V':R4:';& R5
SR1 BASAVARAJ KAREDDY--,-- PRL.'E.A. F'ORR6).5
THIS WRIT PETITION IS. I;II~ID'ER ARTICLES 226
& 227 OF T1rIE_CONSTTTUTI'ON._CiFV IN!)-IA, PRAYING TO
DIRECT TH13..R,I35S_PO1'}DE;Nf}?S-.TO"_:IMMED1ATELY REMOVE
THE :II;I§E(}--AL._V ENCROACHMENTS IN
AND AROuIID""R%IE'DeECLARED MONUMENTS FORTHWITH
AT BIJAAPVUR. ' " "
.THIS""'w}p;V.COMII\IO ON FOR ORDERS, THIS DAY,
CI<II.§«;Ir J~IISTICE..MADE THE FOLLOWING:
ORDER
SRc.J. (0raI):
It ..’I’he.instant Writ petition has been Called out twice, once
Oifithe morning Session and again in the afternoon Session.
Aééofie has appeared on behalf of the petitioner.
The Writ petition is dismissed for r10r1–pr0secuti0n.
Sci/–
Chief
1′.
aka /
Index: Y/N