High Court Karnataka High Court

Sri E Narasimhaiah S/O Erappa vs State Of Karnataka on 18 March, 2009

Karnataka High Court
Sri E Narasimhaiah S/O Erappa vs State Of Karnataka on 18 March, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit

E3 THE IHGH OOURT OF’ KARNATAKA AT BANGALORE

nxrw THIS mm. mm DAY or MARCH 2009f

mssam % T
mm I-Iorrnm mt. P. D. CHEEF A ‘

AND

rm; Hownm ma. JUS’I’IV..(fiJE__\F.<2.'i;'-

wnrr wrrmon Nq, 19462j;faa<yz _¢a§}t;m;1:ip ,

BETWEEN:

Sn. E, , Narasimhaiah,

S/0 Erappa,
Aged about 54 years;

Residing at

Huliyar Hobli, ~~~~

Chikkanayakanahalli __ . ‘

Tumkur District, ”

(By sri/Sm: NAGaRAj A, mmge,

V –..E3yit’s J,

Rewenue I_*)epaTrtLm1′ t,
. .3.’ V 1
‘ (1)1.

;~ .i}®1:t§;w.

‘Department of Mims and Geologr,

. . . . .PE’FI’I’IONER

3. Sri. Siddeshapiaa,

Son of Ningappa,

Aged about 40 years,

Rcsigiing at Ifloysalakattc Village, ,
Huliynr Hohfi,’ Q’ ‘ ff
Chikkanayakanahalli Taluk, I ‘
‘I’1m1kur District. T

4. Sri.Siddesi’1fl;’ % I

Son offiamamlm . V’
Aged’ab61’1f4″2 j _

Residing at Lakkcna-13.3111′ \.?ii}agcT;, V ~

Huliyar Hobli, ‘ V
Chik1{anayaka11aha1IiTa11,:k,_’–.. Q

Tumkur Dist;rict._, I % …RESP€)NDEN§’S-

(By Sril Smt: SRI4S2STIjS’f§.__1§.”{}£TRJI”F0i5_:R.3′ %
<35 3D'–f(72;j RI _& R2}. §

This Writ :5 finder Articles 226 & 227 of the
Cqnstitutigjrx {if IriEiia_ p1*é.yif.a.g {:0 direéf the R1 REE thlie action
tact «gf and R4 quarrying the sand the
BoIi'an¢_'_. 1:1 w_' Conscquenfly directmg film R1 to

acficn act of the R3 and R4:-q%i11g mg sand
4' fr0=:1V1 the "}3ora:ns1{aI1ive Kodihalla. L " ' %

é Petition coming on for ordefs Eéngtixis diayi the court

ighe foilowing order.

4!'-

9.81

Two Weeks time is ganted to the ‘p’fl ‘:1ce.

faflmg which writ petition stands gutomgfcally

rdbrence to Court.

_ %    'cmrspausricm

36/
JUDGE

 3'

/?~,_
Assis  §s§ffif'/'5 '

‘ilk Court of K.-nrnatah
Iuul-on-560 on.

3%