High Court Karnataka High Court

Sri B M Ramachandraiah vs The Conservator Of Forests on 3 September, 2009

Karnataka High Court
Sri B M Ramachandraiah vs The Conservator Of Forests on 3 September, 2009
Author: Mohan Shantanagoudar
 

%
as
§
§
E
Q
§
2
%

am %;3fl%§%1'§' $3?' %%RM§%I%"fi.%& flfiffifl  £3? mmzamm. £%**i~E';:€C;§»~%**§.Z €Zl%35.§@?.'§" Q?' Me%;N&Tfla%& Wflfiwfi fiflfitfifi"? 0? Kfiflflfififififi mam cmmw iiw 

31 'mm HIGH COURT 0? KARNATAKA AT 

DATEB THIS THE 3&9 BAY or sz 

mans1acnnixL2:mnaAnxsTmcn:mn3auu§éfiaAJnfl§Hmaacn§:gE

WRIT PETTFION Nos.12533-12s3 3~oF  %

BETWEEN

1.

531. 3.34. !DR§I&%!. ”
SID. B.L. MALAPPA; ‘»7
A639 A360? 55 YEfiR3=.’
saxsxvnsmémsa -mm _ –
saxfirvnfihfigiaa ‘PML%K'” ” ,
xoLAr:.«*nis_’r}%1C’r’; ._: ” .

2.
nfko. ‘1’cs:~z¢’.gA:a:t;;,z.ia.e9’A .
A5En.A50fi$~5G%¥Eaas.%
sRI.NIvAsn9t3’Rf ~’1’c.>m_~zT’«- .. _
8RINIVASA§URk TA£fiK
xoLAR”«nI’sTRIC’I’–.~

‘ SH}. IBILWIKRISHNAEPA

‘”<-Ae$sVaa¢u? 45 vmans

SE3.-§R§.§

— “«v%’sR1’x-zfsmsneun wows
SRIi€I’v?’A3APURA TAWK

DI STRICT’ .

” =:z…4_ szii. NARAYARARA1-‘FA

1316* ?EFAIAH

AL “ass A08? as vnaas

NEHRU READ
SRENIVR3A?UR ?G?fi
SRIRIYESEPQRA TALUK

KBLAR DISTRICT.

¥§rE~£ €.1’Z’€%.§%’¥° {W %;&%N&”¥”M€& §”%§fi$ii’-“Q €Z@%§.;fi’e?’§f§§” €33? mmm” Q? %%RN%°¥”‘&K& MG” 606%”? 0% Kfi3t%NA”§”fiK& WQH vmam’ Q? W%§ZMfi%.”E”&%% Wfii-é fii

3

wuss: wax? pswxwxons ARE s1Lsn:”;usnzn
ARTICLES 226 AKQ 22? of THE CGN8TITUTIOH~OF INDIA
annyxns T0 quasa TE xowxcs nArzn:25-{+63-gasssn
BY THE R3, V193 AfiNm–A, B a C RE3PECTI?ELY;j. ¥w ,

THESE wax? PETITIGNS CQMEN#fJ”fi§«A §cn V,
PRL:.H§:ARIRG In ‘B’ canon? ‘1″:-H3’ ‘I}}.\.Y,’ T;-§t:T’c:::un1r.%.vu2«. me T

THE §’€3L:XaO§”II’€G: -*

The notices (miner-
:2pendantEbJ3vfi£iAgn§xéfiw¥§;f§agd(3am:aanmdfln
Wm mh mm»
the has cfimcteci the
;xnfi$nnn§f§5§fl§un¢ fiQ§tafiégzé.encmoacnmmmtxnadb by
& %

2. that mam-‘ mum’ were

«fir

.’ V. ” . pmoeadiny under Section 644;
* sf iam@¢§k&*Fhau¢ Ann. Iwusuant no and nmwmca,

held before the Deputy Ccnservm’ of

x Kolar mam, mm-. Ultimately the Depmy
7 ‘C§@sannuar<£'Fbnmma, Kbku';uased fiba:nm&nn as par
4.811%-D,E and F d&: 27.9.08 raspectafirely, balding

flmzthe pefifiamus Emma uubamm&aedb'amnfiad flu:
Emalaadtocanaaexuna.Cnnmflmmmgthssafliaufins

\/'7

.. ¥~'«'.;§%.. ME§'::3%"§ mmmfifi" WP av:mm&"mm WWW cm

§

3
§
§
3
3
E
E
$
§
Q
2
§

§
g
3
§
3
E
§
§
§
3
E
g
E
E
:3
$

3.
3
3
§
§
3
E

K
E
t”?

E

4

An -£3, E mt! F, the pat’lti:mez’a med Jsppeal

1¢o~a.137/ca-09, 139/03439 and

Conservator of Fcresta, .

pen&g mmicbxaw.

have approached Sccfion
54(3) :31′ the the appwk.
Eiaid mt ban, the
mi,-d mg to issue
waited all the mom
of ebnaewauor af Famm med by
the are avlctaecl in an mam»

»A the petitioxzxezs willbe put in gun’: .

– Range Forest Ofioer ahouxa have wma till

fie.’ at’ the appeals.

4. Acaordingiy, ‘hm fimwmg ozmr E :a:s.a:3a:-

Thze impuwed natim viée Annexureswh, E and C
da.ted:25.-4.09 respnactiwly stand quwhed. It ia open for
the neapandenm te initiate acticn mfinat the pefitisonam in

F?

Form» B£=-‘W Am

5
acoordmwwithhw, fithe appaak fihdhyt&p9fitkamm
heme me Conservator of
dnkmiased. . V _
mm;-5.i§;o§”=_ “‘”°

§ mfix umfi &.§§,§ mmgx §$¢§§ % kgflfiw EQWE §§E§,§ %@ $33 $8 3&3 €s§§§§ $3 .{§§§§ 3%