:2»: THE ma}: {1OL:'R.T 0:? K.:»§RNATA§{A AT BATJGALQRE x:v.p.z~se.3g 293 <::::;"= 2&9
1
EN THE HiGH CGURT OF KARNATAKA AT BANGALQ?E.
DATEI) '1':-us THE 30'" DAY 012* JUNE. "
855035 %
THE HON'BLE ma .m:g:¢'e:.z.s<.mL k % kk
BETWEEN:
AMARNATH SIC). SHA_NKARANA¥?Af1r'AN;h.,
RGED ABOUT 55 '{E§\'Rf:3_ V * -
axe. SHANKARMUTT ROAE3 V V v _
CHQKMAGALORE, REP a~r;_I:~2EL-9.5-'A; Hctiagsz ' --.
3 3 ANAND KUMAR AGED A302)? 44 ';'EAR'f.;_ ; ..
335: 8 3 sueseeeowaa ,'R:.r:.~ B':a,:=:QAs:AL:...;, =
va:..LA<3E,: ~Si3?s{D}:EKEi+i_E ROSE', sm<A:.:::s;_4Pg2R TC)
1 _ _ __ V _ _ PE'rmo:4ER
{By sea: s+;,NA:;,;é;v£:;gg:__ 3 ;a:3vo¢;=::.-.1
.AND; " '
1 THE 0£Pu"rvVcc€§e$E's2:5é;z*c~R GF mags?
:»sAs3AMousT:2:crA .
_HASSi%N - - ~.
2 .» mes. STATE *3? §{A¥2§\.éATA§<A
- ' R.EF'F€E$EN'§'ED g*:":Ts secagraav
~ . 3 aE9T.Q:~'~.REvENuE
--- J :=;¢.:,;:.;*:":»5«,2*r¢r:z--Ev§a augamzzaza
'%¢.x,:;HaNA'-asfgaaat
aAr4f3ms:,;z=2E -5aoom
RESPQMEENTS
V :82 Sal NARENORA Paasm Hem
Qt
A "i"H%SWRfT PE'f§Ti0N §$ §'3¥'z.EG UNDER ART§C£..ES 22$ ANB 22? SF
THE C§NST§TU'%"iG¥'~£ SF §NB32"3. P'¥{A':'iNG TC QUASH Ti-E ENBQRSEMQNT
'"{§T' 5'6'2{'3% ZSSUES 8"?' THE R? VEDE ANXK. ANS TO DEREC? THE
§ESP*Cé?-JQESQTS T0 VERIFY "FHE §'-§LiM£3ER OF '%'R'££ES EXLSTING A3 SN
;§:§~éW'E[€4:i4§""§~fE?E,§v}§hé.?<2t;}{'§T {)9 s»;s=fi.2{:\2.é;.':'.a;£?.%:Z 9: .9.;r«;cs.2x29'~}~'-..
Oz': ENTEREST ON THE SAN} AMOUNT FRQM DATE *3? C§3i.LE§§Ti'73'¥\i~ Iii}.
DATE OF REFUND.
ms mm' PE"3"iTiO£'~i corms ON-'FCR 9REi,:Mz_&§1:é%3._ ;lé&zA}:2:1xié.3,
mas am', ?HECiZ}Uf~2'€"f9e1ADETHE :=GLLQw§:«:Q;_,T j; _
_{?3im:§ée;§éure K and its direct the
r®§o'r:d.entfé E*::V_V_j\ié-§:'ifi/ tfie nurnbar :31' trees existing as an
riafe and consider the reprwentaiion dated 14%'
Ls:;;§;.s%«T%2%0%:};!s%?%_ November 209?, 5*' Apri! 2838; 32*
-V Ja¥§'ugsr*}A 2{§é}Q and '1?3' June 2009 wide Annexuras E ire H
xa:'3d.. .3 :;espect%v6iy in terms 51' the Notéfication dated 26%
Qéasiy 1976 véda Annexure A am is yefmd firm amaunt sf
';':»m ;:1aé}{{i?%§{%3i:§3?3é?}:i:é§}§r§s}¥fEEx§:#£}>{}x.;§]g}{§~4«:;sAma}: \5¢'.P.Ns:3.iE§2f~?i3 £3}: 25%}?
Rs? T1113 EIEGIE CGURT Oi? Eiéxlii-L?-';'§'.i%.§€.A AT BAEGALORE W.P.E'~§0.E8 2%' GE? 2309
3
Rs.2,22,042!- aicmg with 18% hi' interest car: the saicfi
amauni: from date an' ccriimtion tiii data emf refund.
3. The undisputed facts af the case a.rfHes2".i:'r*;;:é%_i--.T:fi*2_4s:
petitionar ezariier had filed Writ Petificfi No.1"$_§i1
the said writ petition was dispese§c3A'bf'hy
czrder dated 23" June 199QVihVcqpyv'cf which L'
Annexure B, with 3 directir';§fi..:.fC: p>§Eiah'é;'*v':to.h'{submit 3
reprwentation in the'£::'§_;'f:t_c:fV:vLi:;'éef;;L§i:s:fs isshwh by State
Gavemment. Accordihgiyg. pe1:fl:;io'h'e.:rV: Eiégzé' submétted his
represséhfaééciii. '"f§V'Thjg,atsaid"_"ré§jresen*tat§on is neither
cansidérad m:=r_ But, ingtead sf zsahsidaring
'éhh gash ch' riéerité, ihéhfihrst éeszpandeht has prmaeded ta
isésuéé V'h'impu9hHédA endorsement dated 53" June 29%
I §_}"i:i,¢V.A2i'-a'§5'ir*:_asé,éV:§;Lit2t:=.-«:"¥< rejecting the request of the petiiicner
h0iding:fh:.§§ there is me scope to censider hés requwt.
. Tixgfeéfier, again the petitioner through his geharai mwef
Hsattorney imicier, has submitted number sf
2 hzhepresentations dated 13* fjajember 200?; S5' Aprii 2008
/
f
EN mg HTIQH Lfotsaig' <31: é<L_5;2{:?\§A'1'A£sLA my amsuaawxg \h+'.}'.N5.182S}£) U34 izim
3:4 TIRE E1161} c<::U12:r or KARNATAK:-x.:xT BANGALORE W.P.Ne.38 299 <31? smog
and 12"' January 2309 to the concerned authority.
Therefore interference by this Ceurt at this smge'_V'»§_n'.fl1e
impugned endorsement issued by first '
Sm June 2006 is not justifiable. Hewejger, _-En"fi1e'.jin{ere5t " "
justice and to safeguard the intei*esi.'_'of';
as respondents, it would i§ssue"'
apprepriete directien te. ..I%;oth,. ” -v L. _ ._
4. The writ peVtEtien}§?’iIed_…;b*3&_’;V.eetitiener stands
disposed of reeeavinf; ‘fpethitiéxner to submit his
censeivieetefl; :9ei5??%nf$iion’ ‘esciciitirnn to what has
eiread y_b’een the Censerveter of F ere-st
wit!1in_vt\~ve we’eks the date 01’ receipt (sf 3 copy of this
eriier. hVeACeVne”e?vetor of Forest is directed te receive
{he ‘end_§aass epprepriete order in aecereence with
iew..wit§1e§§f’~”being infkiencee by the ebservetiene made in
the irnpfigned endorsement dated SE’ June 2006 issued
‘ tine first rwpendent vide Annexure K and decide the
“eame in the Eight of the figeuiar issued by the State
/
is: we E-iii?!-i i;f0£§ké’;’1′{3§~’KAR!*–~§A’2’A}v;A }{:§7§:A:*«i(3AL£§i{E Vé.P.1\§e.i8?;§§{§ L35: 2099
%W\1* « :
E? TEEE HiG1iC.C)U13.’i” OF KARNATAKA AT BA\’GALOR.E W.i~”.1’«i0.}8 290 OF ‘B609
”5
Gcwernment dated 20?’ Juiy ’19?6 and 30″‘ NcVyV¢_rifat;’er
mg: in ccmpiiance 0f the direction issued %q3£_:”{hié_’
dated 23″‘ June 1999 in Writ Pefitipn N_~’o”.’l’ .,§$I1.c%l ” ‘V
dis-spege cf ihe same’ af’ter”‘g a§fni’tiirig;.
epzmrtunity tn patiticraner 1éé_ éxpe£i’itéouas.i)} -.3%.;”;:sa=séibla,”‘
within a period of thrag m¢m§§i’$:ffcnj £§§ét::’ate~ £31? receipt
am’ the representation 1:; ha
5. with petitinn stands
dispcmd . V V
E3 permitted ta fiie
meme behaif cf respcmdants within
it”: rjge éxgeeié f:*s::;§é
. . .. .. Sd/1.
Judge
23% ‘mg Efiliééi a_%::3u§é.’:’ 03+’ %{.%§€3\éA’§’A§L%:g:E’ EAZ*££§z%i,£3R£ wum.se.;x29e t;1~’2:x:9