WP' 4421-23/2010
IN TH 1+: HIGH COURT 01? KARNATAKA AT z3ANGA1m';:1+:
1);me:1_> THIS THE? .15?" my OF m:«:£3I2UAI2y,¢..2 é:if .~
PRESENT ' u1k
THE HON';-31.12 MRJUSTICE:v';'G'o0u! 70' y.¢_3a1*s,
'V " Nc:'1jIifgeb_ --x-j1'iie1ge a11d'f-"U31,
V Di¢_1\»'e1r:1.g<:1*c_fI'3}u1< <3: D1'str1'a::1,.
.S1'i'1_i...S'ia:i12,1_l1i.'B¢i1.
W'/ 0' S211<1':I11":f;.1i1<21.
Agééi 2;1bt)L::'.. 46 years,
Ii)odd.-.::1 r221;j1g2wa1I'1s1ha§1i,Ne1'I21gi Poss L.
«. h : .{)2;1V21;.1_g"s1'e Taiuk amd I.)is'1'1'1'_<:L PETITIONERS
§ByVS'2"-i3V.f{.S211"e1t.§";y. Adv. for
'Raviv2:11"11'1a Kumar Acivsj
2. "i'§i1.e PI'i1'1c:ipz.i1 S<-'3n.;'e1.211j\/',
D epa r1'1'1;.e1'11 of A.1:1ima1
Yk/"
'N? 442 i -23/2010
I'"fusband1*y and Fisheifies,
Vikas Soudha.
Bai1gal()i'e.
2. The Commissioner.
Animal Husbandry and
Veterinary Services.
Vikas Soudha.
f:3angal0re.
3. Depuiiy Dii'ect()1*,
Animal I"-Iusbandiy and
Ve1:erina1'y Services, *
Imvangere. ' f _ V ~ RESPONDENTS
[By Sri Basewaraj Ka1i*eéddy,VV_(}:A]
‘- ‘:z:<=:11 seekiiigf for
:1ss1,1z’~1nc;:e of 2-1 W1’i’E. in the l1£I1LI1’C’ of (,T(fI’fj()1″c11’i 20 q1,.1a-isii the
i.ii’1pL1g1’ie(i order be211’i;1g N(>.Pz1.Se211’1’1.i\/Ie 290 I-‘z2z.Se.St:* 2008.
m_//
‘W17′ 4421.23/20l€’)
dated 23.09.2009 ;.)assed by responclenl No.1. They have
;{‘u1’1he1* souglal. for issuance of a writ in the nature of ll’.i:”l.lV1″€l’E3V.’l37{‘ll,lS
directing the respondents to Corltihue the \Iete1*i:1a_1’y’Ce};-I._fe~’._il’1
the sanet.ior1ed place of Doddarangavanah.a’lvli::>vil’1.age bv”
providing all raecessaly i11£i’as§-1*L1ctu1’e.’ m:gil:;fg; ‘l\l,~*»:::3_}.”1′(,3’LVi’f-3’lliilfiififi’ ‘.’:-_11V”ll’l
legalcor1tentions. l l l
3. The legal ground urged in ».&j_;’i1. ‘(hat the
shifting of veterinary ;_bEA).;(l.JCi’-slaleaawgavanahalli village
which was earlier sanctiQ;3.erl_’:0y ‘:C§»c’\l}er’nr11ent on the
basis of °1’c}lo1’1 afier satislyixag
Ehai it euch veterinary eenire is
illegal. lhe fact that the said
DociCla1’ahgava1’12:1halliDlf’i.lAlz1.g{e1::(5I3Lees llE’1Clt’I’ the laiglxly bacrliwaml
area and» {._l]Ei1 llhe lSt.at.e’Govemmem has already esI’.ablis}<1ed
Ve.t.e1'inai*yi,'-eeenire in ffhe said. village by app<)i1:1:.ir1g 1'1(:"C€SSE1l'j.f
S.4'.L&1l'7l'. [ W lle.1.1.lt.3r*ze.T_ Vsaid C(3I1l.I'€ was I'L1:'1(r§.io11i11g by edu(:aI.1'11g the
w0fiieri"lfblklw§3;hfegard to the rearing of Cattle, re:'-zpondené. N03
passecl4"ii'1ilpv.1g11ed order at the insi,ane(–3 of the E\/ILA of
'=7.A"M'é'1yals:()z.'1cla 'C0r1si.i1uI.e1'1cy, which is 2.1 politically motiivaled c'm:le1:'
U5 sl;.i.fft._Athe said centre 1:0 Kwadanaliovi village. I,e.21rneci Counsel
l//
VVP 442 l ~23/2010
for the petitioners. therefore submits iflliat the order is liable 10
be quashed.
4. With 1’el’e1’e1’1(:e to the aforesaid rival (‘.()1’1l.(;’I’1″:E’l’0115:”L11’g€ldTQlfl
behalf of the parties, we have cte1rg::I’Li>ll’y’.e;1VEiI1E1l’1E3lll io K£1l’1ClE11′}2.1l{(}\¢”l x-‘illagc? L0 Cater to the
needs of the eat.1.le of the said villasge zuicl ‘£”he su1’mur1{.l1’r’1g
l\’\/
‘VVP 4&1-2 E -23/2010
villages. The said decision oi”i.1/1e Sims: Government. is 2;. policv
decision on the basis of the exis’r:eriee of (*.dt.i1e and t.1?ie:se1r1’i.c–?
within the guidelines providecl by the Nati()n_ai__ Ag’i5if;’3–L1T}t’Li.1_9e,.V
Commission.
5. We do 110%. find any ground to VV’i”2;h ‘the
of respondent No.1. Hence, Hii’:3.__WI’it’A{)@Vi,if’iO£i’1isA._§’i.3bi§:_.;EO be’
dismissed. Accordingly. it is disnii-ssed_.VV
6. The learned Gov§:rn.n’)e11.i Ad1é{{oaj:eitej’SAr’iiBasavaraj Kaieddy
is perniiiied to i’i1e.memQ.ofva§pearancte.Vwii’It;viIi two weeks from
Sd/-
JUDGE i i . Sd/- JUDGE