High Court Karnataka High Court

Niranjan Murthy vs The Deputy Conservator Of Forests on 9 January, 2009

Karnataka High Court
Niranjan Murthy vs The Deputy Conservator Of Forests on 9 January, 2009
Author: K.L.Manjunath
WMjg1E&§§aL§R3 3;

:3 $32 3133 cauam as xaaaamaxg AT 3Aaa;§a$; '?_ua

aawan TRIS was §" 5A? 9? JERUARY, 2e§$m
BEFQR .
was HOH'EhE Mr. JUSTICE K.§qM£§JB§&Tfi K'

REVIEW PETITIOE gaazés/2@ea *:
sarwaaa: I “M

a:RgK$ga magrny
AQEB A303 46 EEARE, –
szo S.M.MA$L§VERAPEA;”
KIA? SLK RA9 RAQD, .4) ;’ ;»’~_-u ,’ . ‘
KAfl&KAFUR ?GfiN. % f= “:,.”£; “?ET1rz0xER

{By 52221: Semm %%%%

1 TEE DEEGTY csfisggvaiaajaylsagsws
BAEGAQQR3 g§RAL.D1v:5:a§,
§EAR$ARAR2A_Ba§vg§, “”~’ *****
1s$g’aaQs$§ _ . fa
3A§GaLaREf&,«””

2 TEE yxzwczaga cnzgs ccmsmmvawox 32
§3R$$$s, 3 E
A, :ARg3Ax’5fiA¥fi,’

3’*3aE Rafififi FOREST QF??ECR
“a§gfi§Ka§URATRA§G£
Egggxyuaa,
EAK@AL$E RHRAL §ISTRIT,

THE FOREST GUARD

EUfiE$3WARA BETTA BEAT REGION,
KAHAKAPURA RANGE FQREST
DIVISIGE, KANAKAPURA,

EARG%LORE RURAL nxsraxc,
STAEE 0? KARNAEAKA

ngpanmmamw or FGREST,

EEVXRONMENT V _ ;_
& Emmay, R£PRESE§fiT£,;3 33*-._1*rs
SECRETARY, M.S;EUII.t}–v§£ “~’3, ‘
BANGALGRE 1. ‘- —

THE CKARIHAfl QFfrHE_C§MfiE?$EE_URER
xmmc RULES CUM rm: $ECRE3§?$ T¢ TEE
OF ,?ux2§A=rA§s:2§., b_E,§”AR%mmqT $3′
comugacavgsn 1§nusfR:Es;,_ }
vmasa.

BAflGALGRE iL. ‘*

*1*z+:E”‘sa<:i:,aE*I:z=;f3s2;*: '?§'-ThE"'VG0 ET GE'

— I

QE;?AR’_1’1V}.”i;3HT « 03″” .§f:T:qg§:cE ,

vm1’»;A1«I- scrzxnfim. ‘

_BAfiGALQREV 1,_. ‘

[f?$E:3ECR£T 2¥*ra TEE Gavaammgmw

GE’ I€3§R%1A’:.:§I<A

~ 53jE;E'$.i?'}};*%£I¥f§' GF Rsvgmm ,
_ vxaaawasvamm,
'V 1.

TKfi:$ECEETARE T9 was cg: 1

;:fET

A.,uOF”KkRRA$AKA, BEE&R?fiBfiT CF FQREST,
“ECOLGGY ARE EWVKRDNHENTE
“?I3flAEASGUBHA,

EEEQALQRE 1.