Karnataka High Court
K G Manjunatha S/O Ganapaiah Naik vs The Principal Chief Conservator … on 30 July, 2008
1
IN mm mm; comm' on KARNATAKA, BANGA1,©l§;E_
DATED TI-HS THE 30TH DAY OF J1JLY,_;---. :
THE HON'BLE MR. .ms'r1cr: J'
WRIT PETITION No.9 31837' or 2oe2%{$)% f: %
BETWEEN:
1
K G MANJUNA'mA»sf;*0 sA 3aAPA1AraNA1K
AGED ABOUT 40 YEARS
FOREST Mo:r*1vA'1'o:=e, seem; ?QREsTRY
DI\lISION,. KQPPA,¥;_CI-1fiCKMAG}_AL_Uff<'
B BHAaK;gR S}?:O.BI¢I {}JAN'L'}:dAH""
AGED _ABO£I'F.._45 %
FOREST 1§ti0'l"NA'l'QR--,, 'SOCIAL FORESTRY
nmsiore, SRIN'GER'i,_CI-HCi{BdAGALUR
c; c
V-AGED ABOUT'
% a F0REs1fMmwAToR, seem.
A zwzvrsxoav, NARASIMHARAJAPURA
. fcz-iI1<2<,:xA§RAHARA, CHICKMAGALUR
ibi c--SArdJAYA S/QCHENNAIAH GOWDA
Adm ABOUT 4 1 YEARS
AA ' MOTNATOR, SOCIAL
* DIVISION, KOPPA
CI-IICIGt{AC}ALUR
T B R GAYATHRI
D/O.B.N.RAMA BI-IATTA
AGED ABOUT 42 YEARS
FOREST MOTIVATOR, SOCIAL
FORESTRY DTVISION, KOPPA
CHICKMAGALUR
S M KRISHNA MURTHY
AGED ABOUT 41 YEARS
FOREST MOTIVATOR, SOCIAL
FORESTRY DIVISION, SRINGERI .
CHICKMAGALUR
s K SUBBANNA
AGED ABOUT 41 YEARS L
FOREST MOTIVATOR, SOCIAL M
FORESTRY r31\/1310:»); SRINGE_RI""-»
CHICKMAGALUR
K M GAYATHRI
AGED Asomfazs _f
I)/0.K.MA§-IAISAL-A_ SHZF_,1T"I'Y_" *
FOREST; MO'..F1'JATOR~,. __SOCIAL %
FORESTRY 'iD{VISiON}"KOPPA
s /0.M.S._fVE;NKA'l'ESHAIAH
AGED ABQIJT36 YEARS
F€:sRES'r MOTWATOR, SOCIAL
% V% DIVISION, KQWA
A €2}iICKMAGALUR
10% _
'I9?---.P
Pa/o.FA13rm GOWDER
Ac:-EIJVABQUT 38 YEARS
FOREST MOTNATOR, SOCIAL
» ' FQRESTRY DIVISION, KOPPA
CHICKMAGALUR
N CHANDRASHEKAR
S] O.N.S.NAGA BHATTA
AGED ABOUT 41 YEARS
FOREST MOTIVATOR, SOCIAL
FORESTRY DIVISION, KOP?A
CHICKMAGALUR
12
13
14
15
3
,5 a:R11$m}3RI, " CHEKMAGALUR
3
(3 M SHANKARAPPA
S/0.MANJAPPA GOWDA
AGED ABOUT 39 YEARS
FOREST MOTIVATOR, SOCIAL
FORESTRY DIVISION, KOPPA
CHICKMAGALUR
K ESHWAR
AGED ABOUT 42 YEARS L
FOREST MOTIVATOR, SOCIAL. A T
FORESTRY DIVISION, rJARAs1MHARA3APa;;*eA
CHICKAMAGALUR
AIDRANGAPPA
AGED ABOUT 42 .%
FOREST MOTIVATOR, VS€}CIAL~«FO.RES'PRY
DIVISION, M--IIIHINA"I{QPPA-.._ :
CHICKMAGALUR
G N N;AGARA"I'NA. M %
AGED mom' 33 YEARS
Fo12,3s3;?'rr.40'r1vATc)1+a, socm.
FGRESTRY DWISION, I-IARIHARAPURA
(By. M MRASIMHAN, ADV. )
: 'mags: PRINCIPAL CHIEF CGNSERVATOR
<31? FORESTS
GOVI'.OF KARNATAKA, BANGALORE
THE CEEEF CONSERVATOR OF FORESTS
SOCIAL FORESTRY DIVISION
BANGALORE
THE ASST CONSERVATOR OF FORESTS
. .. PEFFFIOBERS.
4
SOCIAL FORESTRY DIVISION
CHICKMAGALUR
4 THE ASST CONSERVATOR OF FORESTS E
SOCIAL FORESTRY, KOPPA L
5 THE CHIEF EXECUTIVE OFFICER' ._ -S E'
ZILLA PANCHAYATI-I, KOPPAZ'.--.4' '
6 THE CHIEF EXECUTIV1i3U0i«fFI(iE§ T "
ZILLA PANCHAYATH,
CHIKMAGALUR.
7 THE SECRETARY " T *
GOVERNMENT OF RARrJATAKA._ " T T
RURAL DEVELOPMENT'\ AN§}._PANCHAYATH RAJ
BANGAI;ORE§_I'*
%%%% A a RESPONOERTS.
(By Sri sHAs1a1OHARTjOEmRAMAO1, A.O.A.EOR R1-4 83 7)
THIS WP4'uFI:LEB"U.NI1V)ER AI-7."I'ICLES 226 AND 227 OF
QO*NS'_FI'EUTION,.._PRAYING TO DIRECT R-1, 2 & 7 TO
REGULARISE SERVICES OF THE PETITIONERE R:
'i'EjIEV.,VSQCIAL :'FOR_ES'I'RY DIVISION OR IN ANY OTHER
VA{¢I}"T0 1'-'xx THEIR SALARIES ON PAR WITH
% EERVETTE AT THE APPROPRIATE SCALE.
E-2 NOT TO DISPENSE WITH THE SERVICES
PETFFIONERS, DURING THE PENDENCY OF' WRIT
REITTTOR.
V';'I'I-HS PETITION COMING ON FOR HEARIANG THIS
A T % E OAT; THE COURT MADE THE FOLLOWING:
ORDER
and regarding usefulness of the petitioners in motivation of
plantation of trees. Their usefulness is also ~
taken note before absorption pursuant
rendered by the Apex Court.
5. With this observation théi1fo11owit1gV:ordei*.::is¥§pa.ssed: A d
The petition is anovmi. T11;é:VVfrei.spQnd£511ts: consider
the claim of the pctiti0I)V,é1’1′.’; and regularisation
having regard to dcc;ié;i6xi1§t*r$j1dered:’V Apex Cotm in
the decisaox1d%:§fengd%d ” «,;a Sam;
R111é_ Ijehextcnt indicated above.
SIB-Snths from the date of receipt of
” ….. .. N
learned A.G.A. is permitted to tile
V memq bf in four weeks.
Sd/-
Judge