High Court Karnataka High Court

Sri Narayanappa Former Member vs The Executive Officer Taluk … on 2 June, 2008

Karnataka High Court
Sri Narayanappa Former Member vs The Executive Officer Taluk … on 2 June, 2008
Author: Ram Mohan Reddy
.1.

m was man comm' or mmurraxa, nauimmfi  ;    L

DATED THIS THE 2nd DAY  Jam, 26$     

BEFQRE % A  
TI-IE I-ION'BLE MR.JUSTICE"=§_}iM MOHAN:.VRI:ffI1}I;5Y

WRIT PETITION' Na. 15734 {LB-RES)
BETWEEN     s  
SRI NARAYANAPPA' 
FORMER MEM13Ei2;VJ.%.w%' . : ~ _ 
TURANSI GRAMA   MALHR, .
sxo RAMAIAH   J    
AGED ABQUT"'35"YE;AR€e." _   '  
R] AT SIEIAMASH E_'I'FYfi  ' VILIAGE.
'I'URANS%_ GRAMAEFANCHAYAT -- -
MALUR TALUK, KOLAR n1_s:r.R1.cr.

 -   K1  ...PE*rmoNER

V (By $31' .4' M GdPA.1;_, AnV; )

1- "-THE'EjXEC.UTlVE OFFICER
' ...4TAI.IJ.KP:'iNCHAYAT
"MA:,UR "TALUK,
KQIAR.

57 V  THE TURANSI GRAMA PANCHAYAT

 BY rrs SECRETARY,
MAST! HOB-Li,
MALUR TALUK, 
KOLAR DISTRICT. E 

Q;/I



 , FoLL.awmG: "  _ _

.2...

3 SM!' SEETHAMMA
we 5; M VENKATARAMANAPPA
RIAT SUGGANADANAHALLI VILLAGE,
MAST} HOBLI
MALUR TALUK.   A
KOLAR DISTRIC'I'. 

4 THE RANGE FOREST oxrmcan  
MALUR TALUK '  

MALUR.   L'   H  
  RESPOHDENTS

(By Sri : H T NARAYNA, VAHV. AF0H;123"  ._)%

THIS WRIT Fmrriore'-:sj;F1LE'n._UN3)ERH"AR'r1cms 225
Am) 227 01? '1':H.'3«H._V(:fON1'-L='_'l'I'lTLIT!'I0N"{?1j_E'.V ;N;:a1A PRAYING TO
QUASH THE, '--:2E$0LUTzo'H mt; 24.12006 AND THE
PERMISSION" m'--.--.  £33320 BY THE GRAMA
PANCi-iAY'AT AVN1D1'V.;TALUKA'P'A«NCHAYAT i.e., R1 AND R2
RESPECi'i'VELY'j;VII3£"--A1'€1$lEX..'E*',¢§"";";:'~iI) F IN RESPECT op
LANDS EN SURV'i*3Y..j\I'C). C~Q'T() 'r1_=H: EXTENT or 7 ACRE 20
GUN'I'AS.":_ -- V    "

THIS W81': I$i:%,*rfrsoN:'c:oM1NG ON FOR PRELIMINARY
HEARIBEG (B-GROUP} THIS DAY, THE coum" MADE THE

A _ V _ V _ 9&3
 _  Ieaztncd counsel for 3"' respondent

V . subziiits miief sought £01″ in this writ petition is

H : ctuous by passage of time’ , as also same’ the

Vitsjiondent has cut and removed the trees in question.

VT “Tbfire is no opposition to this submission, –

-3-

Recording the submission of the learned

writ pefifion is dismissed as having become A4

Ln.