High Court Karnataka High Court

Smt Hilda Mendonza vs The State Of Karnataka on 15 October, 2008

Karnataka High Court
Smt Hilda Mendonza vs The State Of Karnataka on 15 October, 2008
Author: N.K.Patil
  ms;

IN THE HIGH COURT BF KARNATAKA AT BANGALORE WJ'.N{).1% OF 2008
-1-

IN THE HIGH COURT OF KARNA TAKA  . 2

DATE!) mxs mm mm ms: or across};-2c;g1g'.;' " 

BEFORE

ms HONEBLE MR. Jus11¢£u.:<,r--g Ti£. _':  k   %

BETWEEN

1 SMT HILDA MENOONZA  _ 
we sm- 83PRlAN MENGQNZA;
AGEDABOUT51YEAF25,T _ I
TALLUR VILLAGE; '
KUNDAPURA TALUK,
UDUPI DiSTRi€:T.

2 SR! sspaum MEMBONZA 

AGED ;fiBt'."*¥.f.§ 5€$'Y'EARS;--«.__  -- 
sic: Lfi;%{RERCE MENDQHSA, " 
m;.L;3Rv1LLAAPuR.A TA:;u;Ism;<:.}'.'=,  "

% A V _  PEHTIONERS
(By 3:: H JAYAKARA sa4aTri+* Azivocme }

  1" V , " ' ?HE.O.? KARNATAKA

*  ,3?' tT3..$$€;F'iETARY,
. ' DEPA¥{7£f?.#{§NT or: REVENUE,
 M.$.BU3£_~DiNG, BANGALORE1 .

 2 T2--,EE £)EPUTY COMMISSIONER

. , _ uoupe DISTRICT,
Aunuava,

" me ASSISTANT cowmusssowsa
KUNDAPURA, KUNDAPURA TALUK,
uoupa msmzcr.

to "L .

4 THE CHIEF EXECUWVE OFFICER
SHRWSF' CULTIVATORS DEVELOPMENT .

EN THE HIGH CSQURT OF KARZWKTAKA AT BA?\IGALORE WRNO. 12583 GP 21368

W.P.NO.12588 ojF%2o<3g%tc§M~RF;si% ' % 



IN THE men coma': 0!-* KARNATAKA AT BANGALORE. xvméo. 325% 012' me
.g.

CORPORATION, RADHA COMPLEX
AJJARKADU, UDUPI,UDI}PI TALUK.
AND DISTRICT.

5 THE TAH$iI_DAR
KUNQAPURA, KUNADAPURA TALUK,
UDUPIDISTRICIT.  ,  _
  . '_,.';..4REs?::r&.Q5:=m*;' "
(SR1. H.T. NARENDRA PRASAD HCGP z=or«2"£='{,1,2;f3;:a:*§at: 5;.   _ ~  "

mas wp. IS FILED UNGEI?-QIRTICLEIS v22s--.AN:3'c#' THE"

CONSTITUTION OF INDIA PRAYING TO'=.CA'..£. FGR RECORDE FROM THE
R2 WHICH ULTIMATELY RESULYED IN..Pfic$SI?IG THE 0RQER.'IMPUGNED
DT. 12.92% VIBE ANX--A 'I3A3SEO BY THE R4. QUASH THE ORDER
IMPUGNED BY. 12.9.2008 VIBE" ANX-A;V'PASSE-Si} 3'! THE R4 AND ALSG
DIRECT THE R2 TO GRANT I.EA'3E"..T{35'THEI"-F'i?:TIT!CNER$ TO START
SHRIMP CULTIVATION IN RESPECTEH"-I THE S{3HEf}IJLE"LAND AS PER TI-IE
PRIOR PERMISSION OF GRA£<IT'O§?.LF.A8.EI.OF I.AND'»DRDER DT. 23.7.2605
PASSED 8'? THE    _.     

"mas x;.':;s'~'i" ¢5M.:.a;:e"or§..,,F'e§z I-'*RE:I;IMI'NARY HEARING mus BAY.
THE comm M-§.DE:Ti_iE Fos.Lc:w.&ae;    ~
 ._ .,:.:::::;  

TI1eVIpétitI§;fI%'$.I"--:§§%';sI3'iIing the cc»-rectrms at' the

impqg,-ne_d a6r*cI§;r'V.datIedA.'I..12-9.2GO8 passed by the 4"'

 Na. HIS|KAI:3:200GO1 vide

  also to direct the second respondent to

_ grain’, lease ii”: the petitioners to start Shrimp Cuitivation in

fbgf fime schedule land as per the prior permission

grént of Iease of iand order dated 23.7.2005 passw by

I’ mtiflwe first rwpondent, have prmented flwis writ pefition ,

/

IN THE HIGH COURT OF KARNATAKA AT BANGALORE WJ”.”.I’-E0. i258′ EC)? 26%

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO. 12588 OF $693
.3-

2. I have heard learned counsel appeerir*iQ’L:«.Vf:or

petitioners Sri. H. Jayakara Shetty for some

the course of his submission, learned’ ootioee!

for petitioners has submittedyfiwat, L’

filed by petitioners may be of,”

to the petitioners: to the
Competent Authority ar1d.:’ei.i urged by
pefitioners

3. by learned counsel
appearing forx on record.

4. T’iie.._writ by petitioners is disposed

«of, the petitioners to redress their

i7i.grievencej_ibefoirethe Competent Authority.

dieroohtentions urged by petitioners in this writ

. .[ ‘ 4. bpetition left open.

petitioners redress their grievance before the

‘jj’_-zzorfripetent authority, the competent authority is directed

IN THE H£GH COURT OF KARNATAKA AT BANGALORE W,P’.NO. 12588057 2008

IN TEE H138 COURT OF KARNATAKA AT BANGALGRE. WRNO. 32588 OF 2008

to consider and dispcma G’? the same, in accordanc:Vé.:fwith
law, expeditieusly. T

Ordered accordingiy. _

tsn*

IN T’!-IE HIGH COURT OF KARNATAICA AT BANCLALGRE W.P.NO. 2253? OF 2008