Karnataka High Court
Sri M Jayarajan S/O Damodara vs State Of Karnataka Repby Its Secy on 9 June, 2009
IN THE HIGH comer or KARNATAKA AT nAnG£.«.!,oRE
DATED THIS THE 09th DAY or A
THE HONBLE MR. P.D. I)INAI£R§AI$; % A
THE Hon-BLE MR. v.G«. % %
vmrr (a=m;mR)a
BETWEEN:
Sri. M.J21yaraja;:.1; " '
S/0 Dame-dara, ii-
Aged about.67"3*--s;a37s, 3:, "
Jodupalya, Madike:i'P.a11.1k,4_ V? "
KodaguDistrie1:, . '
Represented byhis" V L .
Power of Hfildfii'. '
Sn 3. 'Ellafl '_éc<:~;?a1~i,
3/6 ,,P'='6.ia1i:
Aged." abeut 60"yt__=.a;'s'; R] a Palur,
Q Madikczrg Talgnkgklqtidagu District. ...APPELLANT.
% 'S511/SHit;V__T.1{. NAGESH KUMAR & ASSOCIATES)
' 1"; Of Kamataka,
" «For Forest and Environment,
"«Réprcscnted by its Secretary,
. .M.S.. Building,
' 'Ambedkar -
Bangalore.
2. The Conservator ofF'orest,
Araxlya Bhavan, " '
. 4"! Floor, Malleshwaram,
' Bangalore '- 560 003.
3. Deputy Conservator of Forest,
Madikexji Divisiorl, Madflcexi,
Kodagubistrict o
(By Sn/smt=*GAosD2 e '~ o _ .' o
This Writ Appea} is filed U/S 4 Ka_ m'amg,n Court Act
praying to set aside the order the-A Writ Petition
No.2678/2008 dated 15«o9-zoos. o
This Writ Appeal coming on the court made
the following order. , '
% )3: R
gaze to comply with the omoe objections,
. stands dismissed for nonuprosecution,
fvithout reference {he Bench, on that behaif.
Sdl .
CHIEF JUSTICE ~ -« e
36/ M 7
JUDGE’
COPY
‘§–~.«~A
A I ‘HI!’
Asnlsttnt 3°51′
izifi Coat: of K3″**:”‘.
1’iafi£§li¢”””‘5&€§ 06 I
5/