IN THE HIEH flUflRT OF KHRWRTAKA, BANGALORE HATER THIS THE 14TH'DAY OF MARCH 2038 EEFDRE THE HGM'ELE MR.JU§TICE K.L.MAMJUN§iH;. 7" BETWEEN K R EAJAN Sffl K RAMAH_'v_ "._~.u g 3% vEaRs,3R1 MAmJuMATHn_3Aw MILL "~ EIREMRGHLUR EELUK RflHDu <.' "= EHIHMHGALUR ' ' .....,----_..-.. .. ..-,1. Q1 . - wt:-vulva-1. .-r T fifiy 5Ei'fi LEfi5flMJWHRHf.fiR,'EgygCff EH3 ; wk" i-i _&. V ' V W 1 THE fl?HTEiQF xhaw:TAmHV EEE"E$'ITE"£EERETA£Y * wQRE$T'flEEaRTME@T,_ H;5;-au1L§1m5»,'=_ Bnm§nLoRE,ia§.'u 2 THE mmmsmnunwma U? FDRESTS .NI'E_'!"'J'j lJ"h_!'fi i'""1|; ':'- l"|1": PVT 'fI|"'| T 'E? .. < =-..- :1: "L r«..i'.Ls"1.Lu'1.u=.A;js |w.|. now u.L:a am"cH:mmAaALuR" """ " V° "fi'rTHE"fiE2fiT¥ CQNSEHFATQR HF FGREETE _ $EIEMfl£EflUR nxvxsxow A" flHIEfiE&RLUR 'a ;".~ ... RESPONDENTS
‘”nu3y @ri”HnB.PRAHaAKnm, AER)
“a.§fi3S WW9. FILED UNUEH ARTICLES 225 AND 227 OF
BE
THE £fl%3?lTUTIflN as INQIA Tfl guasn THE IMPUGNEB
HDDRbEMEMT um. 11.5.3005 ISSUED BY R3 VIBE Aflm-D
E
‘r:IH’,JJI’Io
£2: 1 1…. ..
This getitiun taming an for prelimifiaf?
haarinq this day, the ccurt made the fcllaw1ng:–
W.P.’flo.3 gm QF 20Q’*flC§’ifi§,.« ~EQ :;@fi;’
DIDII
The patitianar who is running a sawmill at
chickmagalur filed an applicatian far
.the« «same, which applicatian has been”-«’@ejj¢¢Vt’é§di»
the .m3pondent.s as per Annfsaiixre-.–1)§_.A ‘._zJi’dra§:.’ x’i:sVi
called in question in this _
3. I have heard thie.V:..”ico_unaV$.”.._ &hn-.;- fieptitioner
ant! Government .’\c1*1i§f<3~=:,1_ate_"féhh–ijehpqndoniis{V
-421
«Ii.
”13
‘1!
GI
El
fir
:1!’
as
‘C
fin
’11:
E
(II
at «-
_5–‘ ‘ 2
I-
E:
fil-
‘:11
‘2.
Fl
ill
I
53
[.3-
9:!’
Fl:
III
cziaar t.h-5%’ has been parsed
withouta of hearing to the
on this short ground,
Annxh’r§~’–‘n’ h£a:’;g.A’.v*A§ZjCs.bitieigiiiaishad.
_ I n
2:. .’-*u::ce_rd1ngV}.” tha writ getitian is elle’.-.=e.:.*..
I I
uni: .’.LI:l an-afitad ta paaa an ardar i”.
._ “ei:”a_e.f:Va,’,A<:i;v:'§!i'4_:2.rV_:_<:é:iéV;'~"\§ri1:1'u law after giving an opportunity
df haarihfi to the petitinner.
saf-
Hsu Judge