High Court Karnataka High Court

K A Kariappa S/O K.K.Aiyappa vs State Of Karnataka on 17 August, 2009

Karnataka High Court
K A Kariappa S/O K.K.Aiyappa vs State Of Karnataka on 17 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
EN THE. HEGH COL??? G}? KARNATAKA AT' BANGPKLQRE

Eéatcd this the 17% day ofaugust, 2909  jk    

PRESENT

mg Hm:-'BLE MR', P,:>,QiNA;;a1:*=;m,%:§:};L:§:§  " _ 

AW33'.

THE HQE\i*'Bi..E MR; .;u;'§*i*z.:_at 6£'§"f;Ixecx1fs"A'  
N&a:*~~M1:thap;:a:;=: Tc:n1p1é~» < fn::.'sj1i:5,.T'§*¥t:»*«3t3* Private
. "f;§us E$%:%.;1c¥;; Maczlikesr-i
s,'Z'»::>m:~g Qisnict

A {.5 E63. Fmvaiah
. A 'T Sig Muaidappa
"  sfigeszi abcsut 55 years
Pfiflfiiufi Lane
Madikaré T3111}:
Cxrcrrg Sigma:



UE

F K fvitxihalma

Si :3 Kariappa

Aged ab-But 77 years
Prithi Estate
Kamalabai Estate
Suxfiikoppa

Cavsrg Disshict

K M Clhengappa
Sf r:.: Mutilappa __
Age-:13 about $54 jgeaxaéi 
Atidtiggva Viflagi: " '
'Sfififlkflppa
Georg Distriet

K  . I   
Eric H P S{}.3';E:33i31}., 4§--.:}i " _ " _ 
Resic1i;1g.Vat--£;Q, Ii :3ms__; 14%: Biibck
New      
Aéivncafe "  "

 ' . , ; §'c£itie;r11er3

'--(_VBy-Sri ~S3.7§3;é1;sg51a:{'aj & C P Gixisagm,
~ V " " " Acivormtea)

 
'wi?Et:.p:r3';€:»€%n*££:1fi by its

A  Chief Séfiretazgi

 's.i'it;§Vjha;1;:;-"3. Sotxtiha

 Q;-aicwre

H §c::y11t}; ifikzmgnissianer
'"Kz)dagu Efiiskict

Maaiikém

Szti Tajakavezi 65:. Bhagandeswara
Témgyie Rezxovaticyn Comtnittee
Riapttsgntzrai by its Fresideat @



 

and flaw of fiver Ciauvergr, FEZW' e13vir:::11gzent3}j§.€s' »::»f' 

institmitztd a I'£:tp1"t3S{itI1'£EifiVC civfi suit in (LS, No.. "~.3é5t3}"  V' 

the fila (.)f the P1'i11€.:'ipa1 cm J1z£i;§éA'ViJ';:r;ié'3r  -{gum  

jutigmcnt. and ciecrm czf i}1j1lBCiiIZ£5I},__  - théé --::'.ETe~féieVV

admjnismafien fmm grafting .£3£"3B$Q;t1(3f.§ii3B, _¥__1f 

Qtimr :::i;n_:ctures a:011nci ,ti;1e   said St1if.=
T315 ii?!"-E11 '$0111'? 333' .§H£i333i§i1i'§.'{$&'.'91i€}¥:iV:;'3r  deemed this 31331:
and mstzraineti r:;§pc;n:fie:1VfS;V'1::fgv.§gA. up gaiitary and
other 3i:"11c:t:_1_1i*r'::13_  pmgexiy in any
mam1e:1:_ __    in zzrder to get evar that:
juémefit arné --- C¢:A,-urt§ rfifipflntilfiliffl: 1 ta 4

cA;:11stitt:1i:::DSi:X Aggigvgd by the 33":-=:i§2enf: and

 _ £iEfC?é'{?: :3f__'iZr:s:.  €f4::u:i§ an apptsai was filed befom tbs Disiiiai

  Q11 i§59,2C!C3'.2 the Efisiiict fffibuzri graniteé stay

 «C-f5;§:e..ij11£ig:11&n£i and iZi('3CIfJ3 9f the triai C3¢:}11I"i anti pasted the:

3;§}::«¢=.2§ to 1Q51{},2%2 'E9 sexrmfi flies icawer <';T:c:12ri: meards,

:. f~i'z;'a1v¢v:21*, an .L2{.'I,9;2{}O2 the appeal was advazzcad 311:3 the

\}



".'3'\

601111361 fer the piamfifis fiiexzi a memo stating i};a:.'Vi'"i;§1'&:§;

have 119 1;I1: aiioweti iii:   

judgmant and decree cf the trial Cafiiiiefi and  £§.i.$:niss§%£i"'vt1i€s

appeal, A Second Appfiai was fiE:,=§}"+hefQre'§01;ift  R.S.A; 

N0, 13.28;' 2962: A11 r::{?}:{a1*tt:.vAViiité:$fijg:1V 'V'£;::q7cir3r £$éas 'g 1'a:1t.ai on

29: 1 5268.3 d:'.n3¢:+1;'i;r1g the   V__q1::;r in re:-.s;:»ex:t cf

the suit schedyziéié' pm    Qf notice. an the

:es{_>on:icni3;  £31155 fiuggfiation of this Court a
{3{)11S«EflS,11¥3'§5?£1:§§":?!fLfiYf§3§f£3K at.tarn o1ég--£hr:"§1)a1"§'e$ by i;nz:iud'B1g some
cf the: Readers, ~* 'It' was decidtiirci thai razzxcavaticpn

wstsrk at   E6072! 2 be talcmz up silicfly in

 ac::e::n:_>,3*£,{z»":fi1c:J:.=.vBi1.f;V};:"a:;i<:: advice gven 0:' to $33 gfvmtx by $215

  P-iazieiithas and Thanfiis to the cemmittetz

 <i%;?'ifi§1fC3fl.i$3 pafiiiiazi was fiiard in fiige 3316 re-gzflar

V V' _ secaiid  and $1153: 33:31:: was giispcrsexj cf by thia Csaurt

 :I?-iagygvsrgtihe fkvzmment did 11:)": crgxmpiy with €12: said iarms

 , '¢;::f 1'L§:::%. 'éompromise pefitican and wanieii 1:9 aifivaiop flue piacasé

  inf-fr} 3 cgmznezttiai arzzi tcrugiszi 93305., Tbs: fmzrth Ifispgnciant

«~ wi13Tt:-rh is 51 Gsvemmeni izecrgiy' has ahssliiteéy mt: xtgarvis far tfmr

\,/'



mizigimls vaiues sf Kcwiava Cemmtznity 311:3} Qtimzr natives {vi

Koriagu, 53'si:t3,€:€ iiize fC211:"fh Ififipfllléififlf staritzzi ét:$f::§:j3,:i:jf:«g."'*$h§%

 9:' tbs: 3111311122: and ma izoiy pond, _r.1:pr::;,;:s;a::g;t;;§:;%%'s§:%::n::-s 

given 113:: $315. €}s:rV€I13ment_ and s1'11a:z: ':19 .a<::tit:)_1":" ié "£::=i;§-:t:t1.:i'  the' 

Said mpresentaiécan, this Writ Ffififififi 

the I*e:':iig:i1e. ifhziaf '§viii:i$i;c3.:c, 'i3 i';1"'§?E--}'l:1I11k?'?ii!";:'C:?x..

iiaznataka, decided ta    for 

compmhensivc r:11c:vat17;:&11._xxit;:r};Vs"'c§:."' ._ twa' «iishefiias. Later
thzr Govgmmnnt  '   Cirder ciaiad
20 £3 1 2093  .  ' 1'.   Bhagamanciala
Dtvciopmenig.    "?::}.r3: C--i1ic::f Miziiatezr
as its    ma: had 23 mcmbers
mcitldifig  if and Qficiai members,

fionaéquaniLja,p¢3:t:1 "i"§1:¥:*.'::éb:géfg:g:*:t :31' {E123 Cigvemment, fiiltif TEE-ififi

 was ,,ni:§é}3nsf§£11té;i ttxécra fimes. it is further avermd that the

 Iersergvaiicn xzzgiiiszv has bean undertaken and 110 aciicm has bcztern

 3111:: Jwiy gslatgt: as a mmmemial and taufisi:

V VV _ piat:. c'*:----as .--g;i€€::1i§.§::€3r:£i by the pei_:i..tia:-nets. The a!§I£tiEiSiIEflIi{.T'iB has

«. '    de.:-.=.i:2*;:: to makté fhé: i:u:.:iy piarstt inie marncy spixzmng

 _  placrrz as unfeunésziiiy aiiaged by the pefitioners,

VA    Wr;:1*k.:=2. 1:333:33: up by the resp<::11eie:nt.3 are e:a:n::fu11y planngci

 to p:~::nv:i1;ic:s the minimum izmfiastruchira 1"'t':=€}I).:i:£'§?I§ 13:: fly: pilgrims

Kfl



1:nde:ri."a_k¢::n the: ran:-vaficnn Work without affecting thé' 

cigzf the hcaiy piase and mngvafion work is     

ave:*.11m¢::nt:s made m the statement _::vf.. Q§3jEEfi1i!§fi§    

fourth respomdani and the contsnfitan  ~'£f_5m::u

appemmg for ma 1°g$p¢3ndgiits--.w0i1i&i 2 atieaffii A£ :s12.«:r7sa7--3 that.  L'

respondentgs ilavea my intention  f_ip'--  gifzrmmezmiai

eompieax at the holy the same: into a
commcmial mmpiex as… ” 3:116 pcfiiicnners,

However, S§;¥I1(3E{ wc;§;::’–‘.3;: ipi’. r€’.::¥1,2/2 «sf 29,5} acsms situated at Taiaeauvmy,

” figdagtz i}fsi:’i<:i, If {he Iespondenfis put up any commarciai

wiitiizh may afiiztrsi: the: aanefity crf the i::::a-iy piaee, it is

% -::v;:~:5-in to this: pefificsncrs ti) Work gut the mmedy in accaréancas

?'with law, Aemmmggg wt: hgid that the pfltifimfigm are not

\./'*

€* entjtkzd to any éire-:i:.ic»11s in thia Writ Ptztitism and ac<:c2tai;ir1_gi3',§__" A"

we grass tbs faflowing erdfir : —

The Writ Pcztfzitican is

W-sh Host: ‘i”:=_:’§f V’

c~.1;:,z-__; ”