EN THE HIGH CGURT OF KARNATAKA AT BANGALORE W.?.}~§0.9′?’?3 OF 29%
1
IN THE H!GH COURT OF KARNATAKA AT BANGALORE’;
mzmn THIS THE 2718 DA’? on H(}VElfiBER.;_ ‘2€§G$:,__j’ _
BEFORE
THE Houme MR. JU$TlC?:iEbAAVVB;J:§K5FRT!{. _ % ‘k 7
warr P§_T____ITION rzo.977a or 1 1}
I,-3E’i’WEEN:
1
MR PRASAD .
sso T van KATARA1sm:NA.. ‘_ V
AGED ABOUT 24 YEARS”. . _ A -_ ;
RIAT KOTTEGALA, SARGUR:_HOBL£*
H D KC)T’E TALUK 2.
wsoae ozsrmcr A ‘
MRKRAJAWA _ _ p
310 Kempmeswaaz-_V
AGED AE>0UT:’45» YEAF¢$ «
Rm? HONNi}RUP€§l.PPE” _ — ‘
H£3+<c:vrE–f1fALUK "fj '-
w:soR5o:s:rRtQra%
PET{TEOf~K{-IRS
(By; Mrs AsH<fi<;4–s-;A:2ANAaA'L..z_:" ASSOc%ATES )
__AND;
. V ” T é 3:i<3Aba:sHGowmA
é ~ 3:0 .R;Aa%éANNA .,
V V _AGEE3ABGUE 5£}..YEAR$
'-F'RES1QENT=.f
' . cLA:~:Aui:L.;;;.A:;AsHAvA ABHIVRUDHI
'-SflHAii?«RA~'SANGHA
£eiY$(3§§E £JiSTR£CT
.. [THE GERECTQR QF FFSHER¥ES
' FQEMAN
2 $33' AMEEDKAR VEEDI
BANGALOREQ1
F STATE or KARNATAKLA
BOCK. VISWESHAWARAIAH TQWERS
REP BY SECRETARIES
3% 3343 –¥=¥¥£T'rR €'3F}U?R¥' €31?' 'k'~A~R-'f*€'A"Wr5€"A 'fi;'T"F3'ATtE£'?A'?'.fl'R1'€ VJ,'P'Nh'f97?3 OF' '2f3¥3R
as THE HICEH ceum' OF KARNATAKA AT EANt'3ALORE "+?€.?.No.9'.?'?3= as 2688
4
4. In the fight ef the submissien made by iearngd
counsel for bofiw parties, as stated supra, the ,.
filed by petitioners is; d§spcsed of fciIewi;jg”v:’f!§e V
passed by this Cwrt dated 14th my2ooa;r;MM
Nc:.9621f2OG8 (amass) (sat egngaparamgsma
Meenugara Sahakara Sangh:§’v’VL’i’axI§ya:}7iif§’a’-. danadu
Jalashaya and Meenu&Sé§§:akar§’AA éangha
Niyamitha and others} wars}: 3; Division
Bench of this _in.,::§1(f§t:;§p;§”égé}’V.Mj;’322&«’2008(GM-
RES) datfi .:€Q1g§nédu Jalashaya and
Meenu Saregha Vs- Sn’,
Gangaparafngshwéiti . hféénugarara Sahakarasangha
~ ..1§1iY8I??»’~?f?¥?__iA&n9′ 0¥fii%Fa}….avnd for the reasons stated therein
A V ‘ the [A’f«:>_!;E<3~;i.va'é.:A1:"g directicns:
A writ petition filed by mtifioners is
aiiewadin part;
if] The impugned order dated 18″‘
V. Becember 2008 hearing Na.5»5%-S0 1154.
Rfi 411944 emmw €)¥?~§€~A%?s%A’¥’s%1€’A ‘;3£3’*F¥A?<2C?AT.f3R'F '+.V.'P_?€?if9'?'?'3 (:1: 'arms:
v __ ..f,§.:Lar{ie, as exped Vvflfidusly as possible.
IN 33$ HIGH comm" cm KARNATAKA AT BAMALQRE W.P.}€e.9??3 09 was
5
MIEE/2007 vide Atmexure A, issued by
Under Secretary to Gavemmenf, f .
Husbandry and Fisheries u
hereby’ set asidg; I A ” ” V
my Liberty is res£= nfeg? :5
and Séudsdictiongi com§§:%-at”–».§ut;idrf1;ias:..~
invite fmsh ap;)vii£:a;t§az§:2.v 9! fresh
lease of ‘V ::£:(§:§;.r;:v§;€~.”ider the
appIicafié%:%k?%¥?1é€! inczadzng the
pg1’ifi3;2a#=.§; dispase of
gérfie fife. Government Order
<_1atea{2i¢"'V_ and fispose of the
A//5,;
Sd/-»
Judge
24 mi: may €fE}I~}RT €}’r?’i€75rf?{“?%’A: ‘¥2¢:’R”A 72:? ?rAz~se3:£r.<"m'§ W7a'..?~355;7*s?z 5;'? Qfyéxia