High Court Karnataka High Court

Smt Chikkamma W/O Mahadevappa vs State Of Karnataka on 13 August, 2008

Karnataka High Court
Smt Chikkamma W/O Mahadevappa vs State Of Karnataka on 13 August, 2008
Author: Huluvadi G.Ramesh
ilGI-I COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

I'M THE} HIGH comm' 05' KARNATAKA, BANGALORE;

DATEB THIS THE 13" DAY rs? AUGUST  r.- 

BEFORE

'IT-IE Hf:rN'EI..E MR. JUSTICE HUIQUVAJBI    A'

vs-.2? PETITIQN No.10aF'L3..-'2ocia_«;':;;:=».-L1:::;~.'::'V'%-  3

5E'}'h'EE!'I

S}-ET CHII{1'€£'fiHMA 5:70 HP&':'h'I§'WPsP?A ' _'
man man? 44 mans  _  
R.-*"A'I' 13.!%G.')'€33, 3RD CROSS  F
M.G.P..C¥A13, UD)3.'e'33kGIVRI  V

MYSORE-19 . .1; " FETITIDNER

€33' Sm 'H   

MED:

1 STATE ':2:  
EY_I'I'S SEIEEETRRF  
BE§[P'I'.; er.-' Hmslwrs AME
  
' «.3: S i:rf.f:::_x.1'3~1nc;
'  am;.mLcRE¢5s0m1

2 " F:~s~:sm  zmmmpmw Aurrmaxw
my Ifrss cfibnusslousa
1~m=;3I:§--:«7ce 901

  "  ssmtzzan mm

_ =£u':'QuIsIT1m mzcm
 1-:*:*seF.E u1=:nA:~z
 usvanopnzur Hxrannxw
" I-§'r'3€3RE--5'ICI em . . . REBPKIGBENTS

An.""£By;'5ri:1?YKtJ}«1Pa}?, mrm RZANDRB)

9%?



HIGH COURT OF KARNATAKA HIGH COURT OF KAREA HIGH CI

IIGH COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA

THIS WP FIEED UNDER ARTICLES 225 AND 22"i'V.E--'*__3_."

THE QCINSTETUTEGN OF INDIA PRAYING To DECLARE»V.V'1;'i!E'-..
UTILIEATIDN or-' sm-3 BEARING No.2 

PETITIBHER, FORMED on? or sY.No.iq2V;§o?*F"*
Ivmnixm-.+mL.r.:r 'U'ILL.N.~'£E or KASAEA __H.og14.1   _V
FDR 'ms FORMA'I'IDN er sAs*:*snnI__ 51.93:} j; 
mma, IN manna, any xssums A vhzz-:_t*i*'.,_:§e' 

AS ILLEGAL; AND ETC.

Tms ar.1=~. cmxnnsjcw Etilly'Vi"I'{§§;iPI1NARY;HHHfiARING
THIS BM, was com? MADE; _Tr:EF-rioihngwznrsi' 

Sr:i_'v OOOO  ' ~ 2 "iii {dies natica Em':

Respfindeiiig-H3fs0;é'» ~ « Devel opment Authori ty .

 i.A'p-3tj.tidVzrié'r""ha5 sought far issuance of

é1'._.w:ii';--  r:i;"a;.*ic'1_js2:c:::ua directing the Resgzmndents

  {:23   alternative site of the sauna
 in addition to payment of
 "~OOfiP%]%$&ti0n tn: the petiticner as agreed by
 reapondenta befeznxra this court: in

FR'~...§i'.P.IIa:v.1SB5i'2U06 and other caarmactaci cases

4*"



HIGH COURT or KARNATAKA J-IIGI-I COURT or Iauamm men cc

lIGI"l COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA

vide Amiexure-I) and also scmght for issuaxicg

at writ =::f certiorari in 30 far as 
altexnative aite of the aame   '
petitisner along with caumenaféfiicn,  

been paid ta anther site o§mesr.éW_f&;\1;A.thé'v_-vpuzrpoiszgfli

GE formation of Eastern  a::u.te:._'V 
at '.!~3'j,'scr:e and f113;f.tha:""' the

utili zatiasn orf site' V  -sf the

yetitianar: ..  VV:Syf'.No.102 of
   I-Iobli, Hyaore
Taluk féir  Eastern side outer

ring I.'Oad"giI'J. I-i'_\ra'£>§f:e2;."'*--.iV}:iy iaauing a writ of

C erti  as "'i3{l iagafi. .

  laarxmd counsel fer the

V'Vpetit'i~¢n-fir.  learned counsel appearing for

~  imfe AA Figspvérident-EIEIDA.

The site bearing Na::.2 said to have been

iihézcquired by the respondent-MUDA to: the

2*’

IIGI-I COURT OF KARNATAKA I-“GI-I OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH C!

5..

accordingly, the petition is diap-need

S:i.’E?.Y.I’Iurra1: is permitted to fil’e__:mjVemx¢-