High Court Karnataka High Court

Smt. Paniyamma W/O Late Bandappa vs The State Of Karnataka on 1 October, 2010

Karnataka High Court
Smt. Paniyamma W/O Late Bandappa vs The State Of Karnataka on 1 October, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
BETWEEN:

1.

EN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 0181' DAY OF OCTOBER, 2oJ1.O_L

PRESENT

THE HON'BLE MR. JUSTICE §{.G.sABLLA--§ij1:;1f"-~:: 4. _  "

AND

THE HON'BLE MRS. JUS3-EOE 13.'VT,"NAGAPA1LjL+1.i§;A  A

M1sc.w.No.93§iV_Z2o_1o IT\'I"-  '  
WRIT APPEAL,NOS.3633"-L36'38/20108: 
W.A.NO.3_7'58 /2.01.0(K1,R-LG)

SM'I'PANI?fAMMA      

W/O I,ATEi'vBAgNDAPP_A_   . ' .

AGED ABOUT BGYEARS  = 3

R/AT._NO';4_7, 'NAGAREsVv'EEA VNVARASANEHALL1
VILLAGE; .'1A;3IC1§;;1.A,Y'A.I_  j

K R PURAM HOBLI
BANGALORE EAST TALUVK 

SR1 K N MUNIRAJU  A
S/O LATE CHIKKAMUNIYAPPA-_ 
AGED ABOUT 42 YEARS  " A  _ 
R /AT NO.371, NAGABESWELA NARASAN EHALLI
VILLAGE, K NARAYANAPU GR.AMA.1'_;>A.i;ucHAYATH
K R PURAM H€)BLE/"  --  "  1 , 
BANGALOB;E««TEfAST=:TALUK  'V  .,

. .. APPELLANTS

[By M/S    R BADRINATH, ADV.)

AND:
1.

THE STATE OEVKARNATAKA

..BEPARTMEN:I.i QF REVENUE
'- «REP'"BY"- ITS SECRETARY

I f .. M S BBILBINGS
 '  DR._AME3EDK,AR VEEDHI
. '--BANG'AL_OB'E~560 001

If)E15UTY CONSERVATOR OF FORESTS

BAISIGALORE DISTRICT

I A .«_ARAE\1YA BHAVAN

1"8T" CROSS, MALLESHWARAM

I  BANGALORE--56O 003

THE DEPUTY COMMISSIONER
BANGALORE DISTRICT

K G ROAD

BANGALORE--56O O09



4. THE ASSISTANT COMMISSIONER
BANGALORE NORTH SUB DIVISION
BANGALORE

5. THE TAHASILDAR
BANGALORE EAST TALUK
BANGALORE

6. THE EXECUTIVE OFFICER  . - A 
TALUK PANCHAYATH SAMITIII  
BANGALORE SOUTH TALUK "
BANGALORE  

7. THE CHIEF EXECUTIVE OFFICER"-._
ZILLA PANCHAYATH '  " - 
BANGALORE DISTRICT "
BANGALORE H ' A

8. THE EX--SERIII-CEMENIL 63:' ECONOMICALLY WEAKER
SECTION 'SOC_I'1;"-Y N'O_.9.]4=; 2ND. CROSS
GOPALAPU_R_A, NLAGADI ROAD', 

BAnIGALORE#%§60 0_23_ ..  1'

RIg3PRESEI'\TTED_BY' ITS SECRETARY

SRIKV GEORGE,  ' -

9. SMT MIIIRYAI/II\;IA = . 
W/O SONNAPPA  
,, AGED ABOUT 70 YEARS
- R/AT No.47, NAGARESWERA NARASANEHALLI

'A ~ . 3 wL1AGE..._ II NARAYANAPURA GRAMA PANCHAYATH

7.__(By Sr1'~~: DVIJAY KUMAR, AGA)

~ _ 'E Rv.I§U.RA_AzI--.HOBL1
 BANGALORE EAST TALUK

 RESPONDENTS

MISC.W.NO.9381/2010 IS FILED BY THE ADVOCATE

 ...EOR APPELLANT U/S 151 OF CPC PRAYING TO STAY THE
 OPERATION AND EXECUTION OF THE ORDER DATED

19/2/10 IN WP NO. 17266272/2009 PASSED BY THE
LEARNED SINGLE JUDGE OF THIS HON'BLE COURT AND
TILL DISPOSAL OF THIS ABOVE APPEAL AND IN THE
INTEREST OF JUSTICE AND EQUITY.



This Misc.W coming on for Preliminary Hearing this
day, SABIfl1HITJ,rnade the following:

ORDER

Misc.W.N0.938I/2010 is fi1ed:fo’r”g*rant”_¢0f

2. We have heard the learned c0{1’z:_1s:e3V_ .appea:jng

parties and perused the aveirnents eaid
application supported b_V”t1f;e affidaviifi ”

3. Accordingly, Misc.W.Ne;V93’S’i ;’:2{_.?~.1_i(‘) ,al_ioweé granting

interim {stay of six weeks.
Sd/ -»
‘ ….. .. a

Sd/..

Judge