High Court Karnataka High Court

Sri Muralidhara Thanthri vs The Deputy Commissioner on 22 October, 2009

Karnataka High Court
Sri Muralidhara Thanthri vs The Deputy Commissioner on 22 October, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar


Hi’ TI-IE mm»: 032:2? fif’ §+m..m.a*:*A§_:–«..

Afifii

‘TI-IE I-I0??? LE fiR.J’£3$”§’iC Eg 19:0:-£2%;;’1I_ S§iAN*E;§LF§,.& G§O{f§}¥§.;’%. ,

Wm’? P%T’§’i’§£)K so’ xfiéc mt’ 2i3a»8:”:.’§i\a-fin)

3 E”i”W’E§§€:

SR: I\fiUR&L§.i3fiE:~EARA ‘E.’}?§;’§§’é”if’§4{£i’£
sf:3″c;’;>s:,:s1?5:,,A§0r\;n0LE,
S§~iAR§\y§£’1,ST’i~£ALA v’12;A,_Ac:E:,
BELTH’ANG.A:>’r% ‘:**Q_;, .;;.;L’;;g;§_:;fL$;*A’¥A
« “3; Cé.”;%..?{‘.£}’?AfiHYAYP;

= –.§\G–EIi;?»AB(}lJ’F 45 YEARS,

‘ ” _Pé’EA:2«V:~s»E*?§§:;fAvg1*H:D€):4E3«:}L§:,

«m

.i:}HERP§§.a&T1+§AL& vmmag,

‘ ‘ __BEL’ET?i-§;%;?§Ef};%DY $233,, D. K

SU’.’f3i9i.EE«N§RA S] Q LEFE Sfifififlfififi Sfifif’

, AGES?) $333? 43 YEg%RS,

V b~3’§ZEi§E’€’E} V§J?sY}5; CQCGEQUT GEE EVEELL,
V-?=§.E&R N’E§’T’§iRfixVfiTHE C¥{‘}Ni1’2{}LEi,
E3H&RMAS’§’HALA ‘§3£LLAGE,
EE1JI’i”*iA?§{}AI3Y “I’Q,. B.K

KR§SH?~EAMUR”1’ Hi &I)1GA
Sf {‘3 8UBRf§MAP€Y& AQEGA
.a§GEiQ ABGUT 42 YEARS,

O’?

1347

NEAR PEETBRAVATHE DON{)E}LE1,
{3HARMAS’I’HALA VILLAGE,
BEL’I’H3’sN’GA§3Y TQ., {iii

§§0(}RYANAR’AYANA ADIGA
S/O SUBRAMANYA AD:G;;

AGEB ABOUT 48 YEARS,
NEAR NETHRAVfi.T}~iE 3<::§z2:;{;uLE.i, _
DI~£ARMAST§{ALA V1i,LAGE,-**" .

BELTHANGABY ‘FQ._,__ firm: ”

LAXMi§€ARAYAN’A Ac;5:_ARj$’A__ jy , ;,.
sgo L.VENKA’f’!3RAMANA~g%..CHARf{2’§- ~
AGED ABCE’U’I’;S-G Y£~:.ARs;’ ” ‘
NEAR 1~:_;E*£”i»{R;iy;¥z*i;.;’ l_;’)i13.N §;;..<;}2,;3., .
£3HAR2u§A$'1f-§%gaLA"~V3igigmz;-.–
BEL'_£_'fiAN€}A{}§f_TQ 'rm; * .

PETETIONEZRS

{$52811 F:iZ’i§f£AF€’BE*2§fiA;§fi’$i’A§§iG2§, mm ;

_. A:~é::» ‘V

V ?f;’*}£.E§”‘::§§;:5U.t{f*2j..::0rxm’§ss1om«:R
‘-:3a§{‘s§~:.§:;a:}<;ANm9A,

'A _gv:AN{;A'L;f}1%E mgr'-»»5?5 am

.. ,?aE"S'§cR;s:€»AR¥

GRAMA PAN€HAY1'%."i"

-:3.;e~m1€mAsTAm~5?4 2 16
BELTHANGALBY 3*<;)., ma

/':3

THE C}fAiE€§£§AE¥
'§'i*iE I{fi;RNA'§'AI<iPs S'§'fi..'i'§*3 P{f}iJ;,«U'¥'IO?~€ €;3OF'%'E'§?O§_,
BGIXREE, A

3
3

PARISARA Igaavgzsza,
CHURCH STREET,
8ANG?;LORE»Ei6O 301

4 “ma: DE1E’U’§’Y D§R}:”:€fZ’€)R V .; ~

f)E§3A§i?’I’§\«i¥:§N’E’OF §é1§NESfiN¥:}'{}E(§L£§GVY%;.
mzaz COMPLEX, PANBESHWAE’-1{A,”~._ ” ”
E’\r1Af\%GALORE~5′?’5{}{}}. =

an

M13 SAGAR POWER PRIVATE:-L’i’.3.3

A commrw fiAVIN{?.gITS ;=:’;5Gr}’.~ 013303

A’? 23313 FLOQR, VE:§SE_i§’;%’£’£1§’A3’§i§’~-*;’;;{.}§£iPLEX,

mas, RICHMOND R0510,’ V’ =
BANGALGRE-550 02::’:i__ _ ‘ .;;a;~s:–:+::smz~mE;?~z’r$

(By 53:1 8ASAVAg2A;;§.}:§A§2i:;;~m;”G’;A.,:’::%>’R—-¥::«1 55;. :24, SR:
c.K,v§:NKATgs~;-;~ ;gfc31:%.’;;:343..;:,_r§1:;.3:22′: –:€;N,_RAGmmTu¥ FOR R3 )

‘mis;w’§> ::3″vi~;%:1L§:}3.%::;>;£;§§§;>. s2s~mcLE:s 225 3:, :22?’ 02? THE
{:0N$*E’1T:;mé::N'{:2};..;:s:;;>:A’J’T.__?P;§AY1NQ m DERECT THE R}. T6)
cA.m:§;:L THEE s,:CE;zx§C>E:,’– §éE;§2}:i£’$s10r2§, ii?’ ANY G1%fiNTE§ TG T’i~§E
R5; DERECZ’ mg R3 :35, F€%£’i*{f§”TAKE; LE:G;’§L Acfrzow AGAINST mg
RS3 AN§3’»'”E”°G §:RE:::*’? THE K4 T6} CANCEL mg: PE}R?v’iESSi€T)i’~é

..i3RAr§f;*ti«:i3 f”r=:>_*:’§–~1E’ ‘E-25. ….. <4 .

._ ~ ?E'I'iTi(}N CGMENG UP FGE PRELEMENAR?
i¥§1¥_'32V§i§:§ZEi'%?i:Z?gV'»–'V_'"§'°§v£iS EBAY, 'I'§§E (3GL§§i?'§' DEL-EVEREE3 Tiifi
FQ£.§,{3*§3§ENG:"& — _ V V
. . (3 R B E R
{fiefivcred fig; §?"§L3.§}ifia§<:a;m£1, CH3')

"in the afbeve writ pgfizien, the patifiazzers, aiieging thai the

. _ f,iE§=-":'€s§s<)né&n*a w;%t?3.0u§ obtaiflizzg pmpar' Carmen: frcm the 3"?

3":esp«:):1d&:1t; and iisenca fmm the 4'??? msgsonéent, undefieak qjuarxjg

opérations for estabiishing tbs Pewer E3'1*o;'€€:t. acmss Séfséizavathi

river gear Dandoie, Bhaxmagihaéa viiiage ané

epcrafien as tiia petitienersa hmises were daviagexfl. bii'a.§.r€,-Aso;_{ig§3.t

ibr {E16 fofiewflzgg 1'€}§.€'fSf
(3) is direct mspendent t0 " .r_,§1'1cc1
perzzzzissiozl, if any, thfz 5&1'

(b) to divest mspoméfénts actien
agajxzét the 5&1 1’CS?C%f§fiQg,i;

at” to direcf: ‘?it’31 .’r€S’;_0I:s:1e:»1:£t ‘ia”‘cVé.;{2C¢}i.f«the: ertmissiczz
. _ P _ F’
é

23. Szzfi C:.}é:’.’E*’v§1:’:I1.’éC.fi”:fsB§i§;,i}-, §7e:.:ar3:1′:1*£,¢mpEa§;e€i uném” relevant statute §:}€f<23I'€

' V' = ugzdérm R Eng fi}é._V%®}€'C§.

” AV ; «,S:°§. Basavazaj iiaraéfiy, iéarnaé {3§0ve:mmm3.1:. zkivacais

‘sfiisbfigiis ti};-at the 3&1 mspondeni £133 ahtaiued gezmissien fram

i”}:2§éfimas:haia Grama i3az1c:ha§:ai 2.3:: :’3.§;,12.2§§5, which reads as

hart: umiar:

9f”Gr°a3?2. Panchayaih
Eiefifzangazii 1″”‘a§u§£»-5;§ izégz :3, g:a;r: 21:15:. ,?;’2£3£75»f}6 _ V
5%?) Gbjectian Ce§€;:fi’c::ie iv
;’§&V$. Sugar Paws?” Lzéfziiefrf [£§::.r$§0Ze} * M
has appiied for instai?a,z:’ar£”L’L»:3fA;?§r§£m’ ‘:Pré;:a2c§ fr:
syfiz’, I82-P2 a;m:i 23.3-18:5,.»—z:g;’=’. g::siam;~gs:;§aza ifizsage
fiefffzangadz’ Yhiuizg, Z3;~KfD:S’£tic%£f’ ; u AA A’ _
iE”‘fw €}ra.m; Pangfgfiygi 1 .z:§b_;”ect:’en fin”

z’:’aS£aif::ztiss*i_, :_;§ff suci’:[A prqfiéaa ~.5s iz%e§:f fafiflwizzg fize

.:3c:I1.réé’té’i):«”z»’~Tx; “j§::zizi§: if:-£i0z:}r; ‘£3y {Eyemmeni and a.§3{:<
Se<.§2'z_1?n._ I'a'3'i?; J9}? §g?€e%fa{;é"£%%::tcf¢(i3;a£ AC2'.

Yfifg subjezf to me c9azdz'£2'as-3*: thai
31323 _c0rn§'ang; gfxésif ééééfize «:23? £519 mfe$ arzfi regufatfons

r,;r%:«3:2ded';j"r»:;:2f;__'§?:me £0 time during ihe progress {f

A '.'EI.l£'?''§£. : _ "

– ffi?’ V .. .. _:z
A fiéfeéiga
292?’ 3, Pewer Md;

Eargfaia E-fifis,

.. J~§’ydefabady

_ ~ Sé,f- :~;~¢?’&/~
agéfiffiififys fiéiage Pamsizayaz P?’e:§;<:ié2nt, Viiia eparaahgagai

Q,3'aarm<1:$i§m£a D?zr.;'%°m;a.st?La£::z."

4. F§(‘,’€Q§’€iiE1g {I} 33:11 Basavara} Ka1*e:idy’, .iea§::1E<ivA§"i;¢*u'=}:i'1';'1;V fi:;&it:'E'__

Advcrucatfi, though 3331 resyondent has.obt::s£:«1£:é_' '{7}':bj<:§5€i::§::;'Vj'f1*9:fij

ifiharmasfhala Grama Panchayat§ {E16 I 1*t:fs5f,;3c_;§i1:71'¢}VeV_t§1¢:§:°ive1′ §&s:i as
per specified bhze print ap’pIt$vr:€:_’;b}%j_. th€'{§g7Vé;:11ne:2t.

5. E: that vieri,v§3f the :§:1飣£eé1*~,::x2i}h*a%§i?2¢r $u;;*3f: a<:i:i<:m. sf mmoval of
rocks fmm 'f3£itt ?dcéi _¢__éf._ §é.éfi11"a?af}1i zzlmotmts to q':3a:'r§2
ope:~a*£i3n:"éf' 1:;.§:Si;.? £és:f1:i'0r'"~¥;§i€« c%i§ji::';;;'éi€::1t aut?;1or:ity viz', the 4&1
.;~es§}0ndeiiAi.»£}§;g:{1§§*V'§§}::"§<":~t{§i*;«.n§§;:paJ:"§me;1t of Mazes $5 G€o1::2gs; E9

dacide Whetflétfisuvch 22*,Cfif,)fi' 53* re8§®n{§.e§:1t-i$ ifiegai mad Cflflifalfg'

–:9 1ax;_tr’531}§LA’i€ VS”¥.1(?’fi”‘£}.iT:f£_§¢_f}1″1 is iléegai and coiztzary to 1235;, the 5313

:”§’e»:;;§0nfiLfi::t4:1}e3q{1$js; Birsctor, Beparimftat of M11133 8% Gsaioggz as

Wéii ;’3;5f*_3~-r€’:.3:§€3:1:firs11iE~§{a1°:1ata§<3 State Poiititimz {Ii<;:z1f:m§ 8:392:21

V .§ha§.,i {aka aciiafi against the 3&1 :'€s§<m{i6z:i..

8{fi~._ 'E'.P€.Ragh2;;}a§%:§;, Eaarnsé 053111236} aj§§_3s:a:*i:2g far ;'"3''''&1

'~%:§:3§;g0:1dfi:1i. submits that aii the §3m;3ria*:01:f; anti congtzuciiaxz werk

"'é's£ab§is§2me:1t sf Pewter Pzggect has aireafiy btsen eampietfici am:

the}; aim gensraiifiz powar. in that View 0:" 13:6 matter, the qimgizitxrgz;

,_…a.~

I._ ""2/W3.

‘T j S;i}}::–;’

sf éirficténg the iifii res?-0:1s:§e:*:{~ Ejiaputfg E}§re<:t01*, '=9i"

.§*'§if1f:S 3:: i;§-eoiogii in Caracas} '£316 pe:'m§ssia:g..,Vg:§=a:it?:§£ ._ $0 "$7333

rt:Spo1:zcie:':?: dogs mat arias.

6. Th& §.€J$I’£1€d Counsel agpearing gfiéi1′-?:§1{)’1:i?1*$ thfit
the getitioners are f.’iI1t3″{};€i’t.§;..V_”i’?.”,31″ E:Q1 Véu’£9 c0:1siéered
r:3pinion, 313.931 :1 piga Caxzfifi the 91″%:se11t writ
petmian by €:,:s(.e1f(:§.:fifig. 1226 and, if the
jrzeztjfaioners are; iiijterty to work out tiieir

remtdjg be:§<3I*e _?}E1éV Vr§c::;rzt:.};}é:f1cr:'if_<§i.a?§_l Cami.

Tfifi §%1'i3:"p-:'i:§ff';§.€%'B.A 13¢ éiéposfid of accordingly.

Sci!" –

Chief klsfice

Sd/~
JUDGE

hfifzziex; ‘fes/No.

Web Horst: Ye Q