Karnataka High Court
Prakash R Naik vs State Of Karnataka on 22 February, 2010
WP No.60195/2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 22ND DAY OF' FEBRUAFSE';
BEFORE___..._.._ " . A
THE HON'BLE MR.JUsTIcEA=.sUJ3HAsCH~.j3;
WRIT PETITION No.6V()C1'95")/2"()'i(V):_'tGM?é§;{3;1'"--~ C
BETWEEN: C
PRAKASH R NAIK _ «
Age:4O V 1 V
S /0. RAMA NAIK,aC)CC. VEUSINESS
R/O SUMATIB_IJl'L_DiNG;_ ;
OPP. GOVT. c,O,LLE'GE,..KAJ'U_BA§:. ja ,
KARWAR, U'?.'TA:j~'{~.KPiNANAD1%;-,TDISfIf, ...PE'1'ITIONER
(BY SRIVTVNTARAYANCVA;YAJ--:s;-ADV)"
AND: T T _ -
1. STATE 015* KARNATAKA
ETTTS SECRETARY
U1:RB_AN_DEVEiLQPMENT DEPARTMENT
. _ '1VI.S';CBUC'I'LDING, BANGALORE
g_Ax.J" .
/vL,;»
.T_T-THE,4D.IuRE'CTOR
'g DIRECTDRATE OF MUNICIPAL ADMN.
=-P_OD_I'UM}BLOCK, AMBEDKAR VEEDHI
BANGALORE
" "ITHECCOMMISSIONER
= .._M5UNICIPALITY, KARWAR
UTTAR KANNADA DISTRICT
WP No.60195/2010
4. PREMANAND VAIKUNT RAIKAR
Age: 59
OCCBUSINESS, R/O. H.NO.7'41
KENCI-IA ROAD, KARWAR,
U.K. DISTRICT
5. WIRELESS TT INFO SERVICE LTD.
5TH FLOOR, SJR PRIMUS,
NO.1, INDL. LAYOUT, 7TH BLOCK _
KORAMANGALA,BANGALORE~«95 " _
BY SR. EXECUTIVE. .4 *-...RES1~'ONI)ENTS
(BY SMT.K.VIDYAvATHI, AGA ANi3~.2)"*
THIS PETITION IS_ F'._ILE_D UVNO.'ER'~.ARTICLES 226 AND
227 OF THE CONSTITUTION O_F%II$7DIA'jPRA,YING TO DIRECT
THE RESPONDENTS I TO 3 TO.'TA:KE~«.SU--CH ACTION BY WAY
OF PASSING AN"ORDER/ISs'UING..DIRECTION AS AGAINST
THE 5TH RESF'OI's'DE3NT;._ DIRE'CTING"~IT.._1\I:OT TO UNDERTAKE
FURTHER WORK _5ANY_' MANNERI; FOR ESTABLISHMENT OF
CELL PHONE ,- TOWER' THE 'LAND OF THE 4TH
RESPOND.ENT'~EEAP,_I.NG._'S1{"IIO;-45/.IE VIDE ANNEXUREE TO
THE wRIT PETITION VANp«..ETC.,T
THIS "PETI.TIOVN "COMING ON FOR PRELIMINARY
HEARING, THIS_DA_Y, THEISOURT MADE THE FOLLOWING:
O R D E R
.’ SH?1f,.K.IViz;1yavathi, learned AGA takes notice for
_1 2.
2. I;1:”thihS” writ petition, the petitioner has sought direction
V’ “..fltO fespofidents 1 to 3 to take action by way of passing order or
éfl.