High Court Karnataka High Court

Meenu Uthpadakara Hagu vs State Of Karnataka Dept Of Animal on 7 August, 2009

Karnataka High Court
Meenu Uthpadakara Hagu vs State Of Karnataka Dept Of Animal on 7 August, 2009
Author: N.K.Patil


3
3}’: THE PHGH C{,3§.£R’I’ U}? KARNH-‘£i”AKLA A3′ BAN(}AL{}R};’ ‘.3J,l’.}”%G.59’3U O1-7 290′)

N THE HIGH COURT OF KJKRNATIKKA AT

BA’i”Efl 1*-ms mm Tm DAY €313′ AUGfJ8T%_:mfi6:3a:);9 :.__j:. .

BE!-‘GEE _
THE H£3N’BLE MR. J£§S’iT§CE:.,§€:K.PA’fA.’ %

wan’ PETITIGN zmsgse o§*–2 m9 1 A

BETW SEER;

zaaaéu UTHPASAKARA HAGt..5′”” –

MARA?AC%ARA:'”~3iA Aa2+:vRun’Ha 3.%HA2<;_r'a.RA«$Ah'GHA
{ages}; .

sR:R;:.r¥1a NAGAR ‘FLiMi<U~RE 5?': 1&2": '

man Bwrs F?i3EES§DE£'4–T.~. _ –

SR5. GOV3NE3AF€iAJU. ”

__ 2 V__ __ _ _ Z PETFEONER
{By sn : Pufi’as:i3§3§.§éPA”, mega:

: 7′ .’ ‘V. V’.” ‘V ‘ ‘ ‘ . ‘il H”

1 srafi-; <3? z<;iRé;a«=._f{A»:5 A:~::.r~aAz. v ~ v ‘
HUSESANERY #13859 ‘HSHERIES
_ m.s.su’swaN<s,_ "

; 2s.=r:..:~;<3.A:,G':::EV 1
» ' Bfgf as SECRETA.R.'.r'C'

, ;f?g'é;;?§?'s3arv:aA:ss;0r4ER
'' V measqsgfi E.}§$TRi{:T
A ":=2.::;;*:§»;vwe,572~*1a1.

“§”&»~iVE.€{2s’u’§:,-‘s£’v’.€S$E{)NE£’«’:
< TL§fv?Ki.'R bwenspmem AUTHOFGTY
aaagsuazaa ROM},
T:J_?-,~'i5<UR 5?: :01

La' * 4

5.” «:9 “vS£h3iC§F: ASST. i:3iRE{“.i”%'{}R

(836 Sri : ?’xé.8. ‘v’ES§~?v”u’ANA?H, RG92)

DEF’*f§RTMENT GP FISHEEQEES
§<L:"sr'Ei'v1PU ?»3A'{3§'-.R
T%J¥+:'!KUR 5?? '£31
RESPGNDENTS

" IN HEGH :::=;::i,-"R? 01:' iE”r:*:*ao:a as Fli.EE} arenas: A§2TiCLEf3 2,2a*::«.£rsi:::’._x*:?*._<V§:"<.
me ENf:fS’T~2” m.._+a, Ta
{“.{}NSiBER THE LESAL Nance mi ‘%6.1:2!309 wages»; as: F*§§cs*.;1u§;E{:V_ AT
ANNE;<.J ':0 THE wan PET£'{iGN ; DIRECT? THE R3§.'SF{}N'E¥ENTS r~«'{::T'*::o

FWGCEEEE "e.-"v'fi"i-1' THE WORK GP BESTRGYENQ THE TANK» %3Ui"-;JD'~.GF~

AMANSKERE, TU{h'¥E(L5R, YELL GGMPLETSON OFTHE {.E:'R.'EI;E?~":Z?3i{3§3 C}? THE

PETEYEONER i.e., 39.5.2099 AND ';::..3x:<.2 F'ERM!T me v-PE'IT:'§"';%3':~£ER re'-'

PFEQDUCE THE EHSH EN THE Sfidfl "M«?P.NiKER££' ._T33.?'~iE=(,5 TU3a1KUR, TiLL
{3{}MF'i..ETfGN OF THE LEASE PERICEI) i.-3., 38.i'3.«2GC}Q. 0%? iii THE
AL"f"EFENf3C€"iVE i3'§RECT ?I~iE{. RESPGNDENT5-v}_ TO CO?v'€PE"~iSA"¥"E THE
DAMAGES OCCURRED B'! _ THE F_"'ET€"{iC}?~iER E'=.UE T0 DEMOUSH GF
AMAI"\§§KERE TRNK ii\£ '*a'v'HiCH"–T»HE F'E?§?3I°i€3NER"éSUFFEREU A L038 3!? A
SUN? CI'-F RS. 40,€}{3,G{'.rfJi'- AND D3.RECTvTHE RESF?G.N{3ENTS "$0 PA'? THE
SAME TCJTHE PET§T£O§'~EEF2. , f

was VFJREFE" ~;»~g:::'nar€=_co;«::§a'{3 <;m°'::¥:s;:: ,s:%R§i;L::s.1:e¢Am* HEARFNG W
'B' s¥zu;=, ?a;s1.;3Ag~§LT;ae;.couRirV massing Eouowsms;

Péi’:i*£§t3nveiV? in”f$ésV§:a1:ét:cn has sought far 2 direciien,

c%i2’fi:3£i1r’§Q’ fghe’ “f’e~s;3:.zrv:fients 2 to 4 its consdfier the

‘given by the petitioner can 12* January

v§:’i év’v’L:’g?a;.5ne3c:;res G and H rwpecfivaiy and aim

issue “E.+V§§ivl”if sf mandamus directing the respcméersts 2 in 4

T:.”V».tt3.._t.:§éns%der the legal nefice dated 16″‘ January 2339

V% V. …_v§héch is praduaai at Amexure 3 is tha writ petitian and fa

éérect the respandents rm: to pmcaed wfth the wark {sf

‘ E§¥§'”§’HE E§fZ5¥i:;f<T_:'£§'RT mi: E<I.ARf'~'ATAK?~. 52:5 isazéiéauiské"m¥[Ns.:.9:<.a 5:? '

'1

3*»: '§'}-fizi SEGH €;";(}{§i{'£' G?" }{AR3"éA'}'}'1.KAfiA'J' BA§'JGALO§<'.i:§ W .1'.I'$43.5')Si} 0}" 36%}?

destmyihg the t3ni<- band :3? Amanikere,

completicn 9f the !ease period of the

June 2009 3:36 aiso permit the:péiii'icr3é.r '

fish in the said Amanikere Tank, tii'iV'.t:I5i'f:r;$ient'i%'r'.:Ir*: d§f'VV }'

the lease perind i.e., 393° c~;r.V_ir'A'1"i';.."izeV.'§*=z§fi.;aV:='VaV:V'native
ta éirect the respemieflis ¥i'§e vciamages
caused in the cf Amanikere
tank in of a sum at' Rs.

4G,GO,0GG:’;..3a r$é.’§V ts pay the same to
the 1:’ ‘V I

Z ‘~§_ ee2rvné’d AV.Ad:6:’;£ibnai Government Advocate

appefififig f9rV”t%fié___;f__e’s:.;:2onder1$ at the wtset submified

“Hf}V3¥?,Vdf§vi_§’ii3Q’« fi’tfl’ pendency of the writ petition, fiaé rafief

$m.$§ht fér.V~ %_f;;f..?’fjetitiener has became infructucaus far the

7_rea$§>n the fease period has aiready expired an 30%’

3. The submission made by iearnea Adz:iifim2a§

Government Aémcate, as stated supra-3, is; péaceci cm

A

El’ WMWWMWWM

F93 E-IE¥I?:’?€f;E«’ KAR;\§A’§”‘§xKA 9:? §§.x§;’€§Ti’AE,%}*R?§ ‘€i:.;nNe.595z} <3?" 2&9 "

.-i
"1

ii'; §}§§: §'iE£}§-ii C{}¥£j§{'§' O}'}§fa§t{?\';-*={§';'3;}i:'k .aX}'i'ifi'.£'é{}&LUK£ "u'¢'.i'VZ'*~3c}.i'=')S{} (3? 213539

mc':::ard 3:16 the writ peiificra flied by pafitianer is diafifsifiggd

as havifig besome inffuctuous, reserving *

petiiinner to redrws his vgrie2!a nc' e.W v'4

respcmdehts, if the petiiiener is s5 aE£«yised"c_r r2eead"

Ordered accerdingiy. V.

8i’\:’iV”‘

‘ firs; TEEE H123}; R§5′ 2z,i.§w.z~%s;.593:3’ E3? ”