High Court Karnataka High Court

Smt Shanthamma vs The Secretary To Government on 5 January, 2009

Karnataka High Court
Smt Shanthamma vs The Secretary To Government on 5 January, 2009
Author: N.K.Patil
m I..;umu' or-' mmmmm H1611 cqumr or-' xamamxn HIGH COURT OF KARNATAKA HIGH cousrr or KARNATAKA HIGH COURT or KARNAYAKA men co

IN THE HIGH CGURT OF KARNATAKR ET BFJKEALOHE.
DATED: mzs ms 95" am as JANUARY 2efisV.1 : ».
: axe'-zaaa : ' 'V

THE HGR'BLE HR.JUSTICE N.K.2a:i§,Tj i%

wIz.1'x' PETITION m:>.13<345 c§fiAA"2'_c )'eaT_ 

E-ETYEEH 2

1.

SMT.$HEflTHEfiHA,
axe LATE aAMAzAx.y.,
Assn ABQUT 55 vaaas,

2. Y.R.AHJAHE.”t’A,
5.30 LATE Y.B.’?sPIAI!s3′.{;
man Assn’; 43 “_’YEAl§-£3

3. v.a.Go9I; 33¢ flats 3;aaaAI£x,x
Assn AwI:fr’v…4;§_Ys:xa.ta;’-_’ ..

4 . Y. ‘ ~
am.) R. aamxax s;=m–.._,__ ‘-
AGED ‘Again? ‘:3 ‘*;.-.fa&.R$.__._

5. Y.’R,5AL?£KRiSH}$A,A”‘.
sic: Y.RM£AR?=.’.3, V
‘ ;A,r3*r:!3J.L–~.aEs’;;1;*r 55 “mans,

_ Es7r:+’:;t3H’Ea;s’*-.30.: TC» 5
” ._ ‘A33 fiasrazye A1’
A§&ISIEE’t’~PJ?=;fi.E3, vsmmm,
5MG.§.’Loa–E – 55:: 054.

.. PETITIQNERS

{By MR.DI’ifAK3’sR, 5.D’u”fXZ’A”E’E}

.1′ ‘l’}{EI smaaram T0 sovmuumr,

FEVER MID QIERGY DEFARTHEXT,
‘u’I.K?s3A SOUEHA, 1’JR.B.R.Ps2~{E:EDKA.R VEEDI,
EANGALORE – ESQ E331.

an uvuatl ur Mmnmm mu:-I L;uutrIj0F mxunraam HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH co:

{:3

Baxmiixodigehalli village, Jala Hahli,
Bangalcza Earth Taluk, have presented._j:’-«#11:

instant Writ Petition.

2. I have heard the 1.v’é»§:fisdV.¢ouii§i¢e_3.._VV

the patitionars, ‘chu;,_ léémtixed

Pleadar for the first”‘v}4F.}m-apondént the
learned Standing Ca$uz;ae.1 7i6£:4.tx?i1eA x:m%fi/thaziiiiants 2

to 4..

3. am __ §31_;.a:::>;_<:i.i;fa':'v.g:'; ifiéurasel far cm
:espon§;ie;;t"sV.V '2 '1:g;39_' 't.E._tV.§ VVV_vfi:i't:'r:er1 instruction
tram 3':ha* authcurity aubmits

that, a§i'–.:_gaci3r ' Tension Ptaswazt Eolea

have_%jA:'Baan aifésfifzvécilansd transmissism lines have

s:ibT:.§§~,I1::;A–..V_'T'11¢ax:efore, the prayer sought by

§aéf'i.t3;;§i§ers ewes net sumrive for

–V canauidégatéion .

H The sumziaaian made by the learned
Cfounsal for the respandants 2 to 4 am

atatad above in plasma! can zacozd.

‘” ‘ ‘-“””*”” ‘*”‘ “””””‘”””‘«” “””~7″‘ ‘-‘WA-AJ,!(!: Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PHGH CO1

In

5. In the light at the sumuisaion mad; by

the aubmiasion mafia by the learned

Counsel for the reap-csndants 2
instant trzit Petitisn :_:ii73;:§$:f;s§§§~.1V pf-_ ‘

rcsserving liberty ta thvéx

redress their <2'J:i=»i!:_*'_oV'&:;<:.~e fthé
jurisdicatzianal comVgxpeterx_1:_1_L V:' Vjsgfistaaxing
appzopzzi. ate just T . gazapensation
to which they are ac»
advised ca;-.$.. ccmtantians

urged left cyan.

cmmaa Sd/_

Iudgé

*- ‘X%fisR?24.u1.2oo9.