Karnataka High Court
M Subbarao S/O M Eshwaraiah vs Deputy Conservator Of Forests on 7 July, 2008
in ma man ooxmrr mv numwruu. 51*
Dated this the 7'**day o:£'Jiniy,.2(§D8.; " ~ V '
BEFORE % 1
Tm I-xoxrnm mm.
Wxit Petition N9. 1 17 4; §£» % *
BETWEEQ:
M Subbarao
5]!) M.
Sri Shanmukha'.¥y'ood'I3_2dus_t1fiesV_ _ V
'
Advocate)
"':T4!;i3ei..'De13z;t3r
R .,of§?'omata"«..,
' Tpivmon
_ '.§';hiRaigg_a1gii'
'stat: .5; take
Rcprfifimmwd by in
Bepaxizuenl of Fomst
" -M s Bu1ldmg' '
Rwpondtmts
k/.
Bangalorc-560001
(ByS:*.iBV¢:e1'fiPPR.AGA)
% is running :51 Saw min in the name
a11dV__§)f-- Shanmukha Wood Industries. "
after obtaining fiemee from the past several
X %% is pennitircd to em: and operate one hofuetntal
_V H twq vertical machines, one cimulm' mac&e. tam
f3lat:: fimnc and mo side cutting machine. The licence was
This Writ Petition is flied undex Axiicles flf'
the Constitution of India. praying ho quash
clatnd 1957-2006 passed by mspond¢:n;:l vidc. " "
oonsequcntly permit the pctifiaoncr $50 om'
and two veafieal saws at Sri Wand.
This Writ Petition comm' gV . - km' * 'g iz1
'B' Group this day, the Court madeflge fggllowviamg-,;_' fg
The pcafiqnegigas cxnnew
the by the hat
Iespondc$i1'f"iaV|sA the p¢:tiuone' r to
operate saws at Sri Shmmukha
Wood i:1dust!'I6V % --haih, V v Raznpnm, ' .
mncwcdfmmtitmctofimc.
't11_£: not applicahk-. to the case on hand
jaeg only against the order passed under Suh-
11.116 Submxle (6) dank with Injection of
gmnt__or renewal oi iicance. Wham, sub-mic
cancellation or suspension of any finance. he the
L is no specific pmv.m<m' ' pmvfi mg' for inatafiatinn of
respondents for pcrnnumfion to enact one peeling '
hams' ntai lawman' and two
Anncxurcs-C and D. The said
ground that it vhtuafiy of
licence. Awieved by the this
3. t of been' at: E
under m1:e[15s;:a) mm.
4. V _ _ TEE for the petifloncr aubznits that
\/
5. In othar words, the Inquest fin'
additional rnachjncxy amounts to 3-ant pf V
Saw Mill. Themfizrre. the case of :m¢ . a-I; ».
within sub-mic (6). Against oifieaf, a L'
is provided as aforesaid. Wm §fu 1tcrnafivc
and cfficacious mpaedy order, it is
inapproprmtr: for petition. Writ
MM *- WW *- 'N
the mat: on units without
in of the obatmrafions made by
this
.....
Iuddé