High Court Karnataka High Court

Sri M Mohammed Umar S/O Late … vs The State Of Karnataka Dept Of … on 9 January, 2009

Karnataka High Court
Sri M Mohammed Umar S/O Late … vs The State Of Karnataka Dept Of … on 9 January, 2009
Author: N.K.Patil
. ....-c qpurqalnl \-ll IIPIRIIPIKIQRI' "lb"     

IN THE HEGH ¢0UaT as KERNATAKfi AT aAHGAL@§£g>_
gamma: TRIS THE G§" gay 0? aAxukR35§fi$§;}f*;f.
: ssysas : . V

THE HQN'BLE MR.Jfi5TIQE:§;EqF&?ILQ V}_'~ 

wax? PETITIQN fi0s.1?3§G-$Q ifigfs oE*égfi5§A#x¢; f

EE"E"ifE'r7L'i§:

1 SKI H HOHRHMEfi'UERR_}}
SIG LTE M%xNHDs:3.j ;
AGEB ABafir_52w$2aA2;-g.' ;
afar sxAm;rH$$QvE~s$fi3ET~--
TA3;a2E$*537'2g$;, v'L;% 
cH:csMAaALua»§13:g1cT.;'

2 3 3 SHI?AR3fi _>, .
9iQ:LAET03,x,s1puA3§
AsEn~A3oUT;$a"EEAk3,
a!@*n;3,R0afi;".}

V.TARIEXEE=5??V22S,

.颢axcKMa3aLaR_DrsTK::w.

 :*3 $31-T V KEISHNAHUREHE

_">3fQ'T;K;§ENKA?aaAxANA
',:A9BE.Ag&uT as YEARQ,
._ Egg xazsmma TEfi?LE swaggr,
' TAREKERE 3?? 223;
sgicxmnsgxvx BISTRICT,

"',éTmIs saET§AGIa1 TRAEERS

H REP B? ITS PEQPRIETFER T 35 LEIIIPESH

Sit.) T NAR.II'3sYAJ:@.PPZ& '

EXGE3 R333'? 42 YEARS

RXG APHC YARE, B H RQAE

TAFIEQRE 33?'? £28

C5HICKI£?5.G35s.LEfR DISTRIEFZ'



 '*m="Ww£#3nflffl\#x W mmmmm armcm mum' or Imnmmm WW 63mm' W mwémm WW

II
H?!
II

SKI T H NRGARRJ

S/0 LAEE N R HAHUHBNTRSEEA
AGED A395? 51 YEkRS

RIO M'G RQAB
TARIKERE 5?? 228
CHICKHAEALUR DISTRICT

521 T R PURUHOTH%H
sic T N NRRAYANAFEB';

ABED ABOBT 51 YEARs»_*,

R/G xnxsnwa wnnyzz s?KEETV
TARIKERE 57? 225 ," _j 4_
GHICKKAEALUR BI$ERICT3 'w=.'

HIS BHABRA RICE H$BLE.a V as-
BY ITS H5N3GIN$ PAETBERT» "
L.n.sANJEEv-£vHAR_' 1'.'*'~*
sic 2,N§EEAKaNTH3H;V*_=' '
AGED 3363? 3&'2Ea3s;~' §

axe BHERA Rica g1LL'*~w°
HmLAsQea;r3g:KEnE_57? 223,
cfixcxunsananjnxfiznxcw.

Hrs éHgHwfli,iaA§fiRs
32 ITS RRGPRXETOR sax P.NIRANJAN,

~SfQ°K.N.'?£AEHU8BEVfi
%¢ "AGED A396? 45 xzgns,
A .3.«':3V'a;'a;'mAD, K0331 may
. .;$maxgg2g,57? 228,
*A"fiHICRE&$ALUR DISTRICT.

... QETITICNERS

' »"'£3y S:i.cHAnDaAsHEKAn 2 PATEL, ADVDGAEE.)

'a ""1 man swarm GE Kaanamaxa

DEPT OF A$RICULT3RE
REP BY ITS SECRETARY
3AN5ALORE~01

BWMJHA yuan: Lnnnsun --------«



why'-:e.mwn.v¢:r"&u&"uW.w"% mumawm mwmm war flMW:N@~'%.N%&M mwm m,.mm' RF KAWRNATAKA HIGH

:3!

2 mm DIRECTQR or Asnxcuyruaan HAIiKET,Ih"%3 ..._
1:0 3.6, RAJBHAVAN Ram:  
PB NO 5309 
anmmmm-oz

3 am: Asmmnmnzax. PIiODUf$1§"'i~IE&RKET_v«  
ccmmmm,     '
Tmmag, <2}-III<I{13:B33uI.LI1P'{3'R,'~--_

3.39. BY ITS SECRETI'-m§.'. " '

(By m.K. 3A*'§;'é}§;'\fie§9 F§§R'*R'.*'3:. 5. 11.2
uxnnnznxmnamx Cy13.FLSA£!;EIE!I2Y;"~-..;':£¥VfJ§2ATE rcm FL3)

may Wkrr Pfifiitxasfi i;$*:1::;:.Ez:: 1325:2312.
ARTICLES azvsjmsm ;f22?%';.:-:':E%*:m 'cm~':sT17cUTIt3N or
XREIA 1v1=.rgY1:;s:zs_ _$':o?f Q?imSI£""*"""'£'§E mmsrmn
NOTIFICAT-IC3§«4..'Zt3~¥1*ED.._ --..__6';_12,2'{3{'I.E' 95393:: 2': mm
nssmnngur. xqogs, "*IZI)'E 'A19I2fiEXif!RE-J, ETC .

Thasé"*§:it? éeiiions-Hficming an for orders
this aay,'tne'fibu:t mafia tha follvwing:

    »:::mnEB.

giifiéugh  thi§_ matter is pastaé in the

 Q10$fifiIB liE£}_it is taken up for final disposal

fi1£b7£§4f¢§fi$ant at laaxned fimunsel far both

j Bid§€xifig  the light ¢f the relief Bcught in

V' "  ..ft:hés:..g airit £'e?;::i.tion$ .

2. Tha petitienars aasailing the

VVcoxrectnes$ of the imgugned notification dated

06.12.2008 Vidfi Annsxura-J, and seeking a

A

/,-' '»w___,______"_,,_,,__,.._~«»-v"

"    

Qfivfiflhnlfimflh. W



MM  WW. W axmmnwmflnfl Hum cmmw or mmmmm. HWH cmsm" W-f smnwtmm %»-méa

uh-

directzicnn cc; the third reapcmdent ta 

ciacisican in WJX. Ns.1'?44{2G08 

the Diviiean Benah czaf this   'V

preaented the instant 'i'Ir:i_t:=,A:Pe:t::;Lé1A;?i.:r 

the petiticmera, ,.;ear:;:a'ti-. _:';'?r§5';,rgr1::z§é::1i:*Vfileaniez
for zespandents  '%   -the leaxned

Counsal f~::>::_ £:jI:;'1e2_ 

4 .   for the thixd
respo:::iVdan'fA "  :21 .  i2.1:§'t.;;uct;i¢n at the outset
$ubm:i.t£:e{:i" _   third reapsmcient

t2ndej.':::eag3cas.'§" ..i:A<§""ra.éaxz.?ve the site as par the

 "':§.1t;1ii:2&::iii:=:ijCiiv;i_er  Geuzt till the disposal

-o£.._xé;A;";'«.§§¢'§V;.é§.z;4i2ooa arid subject ta the result:

of aha S  appeal .

"  The submiasiaz-n made by the learned

c'§fi§;$a1 far the third respondent as statszi

Héiluacve is plaaed can reaord.

flfiflfifi umuu IuV(n..p:\..tnnn..n: … .._–.– —

wn nut”‘m¢ms%’vM!””v;lMW”‘b5¥\1.4″‘VQ 5fiMW~J£’!i”‘E %.~’?md?M?W¥ %u£”¥”‘ NMW.N’M§f%i%éW g

.: vu”Ivwuvamw

6. The inmtant Writ Petitions a§and

dispased af with a directian ta _tha g§§i:@fi_
respondent ta reserve eightifil $iteafli§”f&vcu£*u
of tha patitionera 1 to 8 £il; thé,$®£p63&? ¢:’

the 9z.A.1~ro.174::{2ao3,: mh3.:;1$.’-

adjudication befora the fii§iaiofi*B§n¢h:§f this
Court and subject fa t$§ §§:f@ma of {he aaid

Writ Appaal.

Grd9gs§’&§§ardifig;y1»fv iwd
Learn§¢ §¢?etfimefit'”?i§adex’ is pexmitted
ta fiie ‘t-he’zieéi¢d ‘a.f”»»«Appaa:mma an bahalzfi of

resppndeniu 1 and 2 Eithin two weeka.

V ‘.i M§;fi§iiikarjuna C.Basareddy, leaxneé
LC9fiQ$€i ig:§&:mitted to file the Vakalath on
V’V_ hefiélf; ofi the thiré respandanz within twn

“” *_waax5.°

3d/3′
Tudg7é’

*K$Hi1′? . 82 . 2303 .

ammmm