High Court Karnataka High Court

The Bangalore District Fish … vs The State Of Karnataka By Its … on 27 July, 2009

Karnataka High Court
The Bangalore District Fish … vs The State Of Karnataka By Its … on 27 July, 2009
Author: Anand Byrareddy
3. The a:L&un3r:.i for the p<~:ii£io;3m:-r wuuid cun_£S§§§  

frum 81¢: action uf {he rxzspuncicnigs ca1;:s§z3g.,g,_a h:_r;g,¥,Vt:' i{:';«:.§s; .i.<.S"iEie. sftaié " » 

cxchttqucr, ii is fraughi wifirx arbiif'&IiIi§§§s;

opportunity 21$ the mspundcnls "[ie._A3 hr-.£v::__ nu; 'iu' invili;*,'

hinders in "afluiiing the fitghipg ;'iVgE'£:§ VfcrV£1L.pez*iod'(;f flirt: years to
rcspemitsnl nu.4 for a meagfi:  it:Vasvc: _.~i§i§i.'§'uIi{;__ The unienabkz

cxpianaiiun puE4Ii§f§j§*§§.'!}1ai._£hr3 f't§ur'1§1:.f;§:Sp£3:};Eienl is a Ci)-U§t:!'%§.ii\'6

Sucit:1y~'{§;}?t:r;::§§?;:g '*§h'¢:.»'i2:1it:§<. "i'i::r::§ and since {he fourth
rcspumiiini was i;h¢«.§}::§§?v.§Iigi:¥3.%c:.Sm:icijg, wixich had _§u:'isziic!§u»n

uwr fihq: i:a;i§~:V V33  '%i'fi§:i§._.f,t'3 icwzl, it uughi in be graaimi the

.  'Afisiiing i7*§"ghES,.«xéiulaiirfifhve fundmaeniai rigixis ui' aii mike!" Smzicéies

A '--~§neitI.di1:g§"{.'§xé"gjciéiiuncr-Souiciy. The: ptziiiiumitr has Laflercé 3

miriiémuxgi   Eaklx par annzflzm £121" fishing rights in 1316 very

.   Tisz*<:.*Q ccmfcnncni of the prixriicgu :32: the ilnzrih rtzsgmndcni is

 'izeiicé ifitagal and {1}.'}it:t}'d§3l¢:3.

4. Tim r-3.~sSpundt;:n{s have rmsiakad the gciiéiua quemziianing

the louug-standi of Eh: pcliiiuncr and have wnicndmi {hat having

' Z



3
have an opporiuniiy in pa2ri§a:ip-air: and iransspamncy is csnsured in

the grant ofpublic uunlracls.

In the Iighi of this judgmtmi, which has bum in a§i;§iim:ss

bmughl to firm ailtzniimn mi' this court by Shré Shciiy,§~«~~i--h;;»:'_pf&2§%511i

case on hand is um/c:rcd on ai} fuur:-s by the 5':-'iéti u 

aewrdingiy tilt: pciiiiun is ailuwcd. Th+:.T .(?;r§.i¢;r ci 21%c£i'

iszsucd by ibis third respondent iii 1}»13z<;ur" e.-sf? Em: futfiiiig vsgfgpqfzdciaf,

granting fiahéng rights in is hereby

qzsashc-d’.– _ TE: _:§§3:.¢__ii–r;*:§$urc that ihe puviséum of ihe

“‘Fg}:32s;}3a’1’::}”i{:3,§ §n P§.zb§ic Prmzurcmazni Aci, l9’99.§ £3

with iii”::xa;;;I&iir=g; fikhing righis as iaié aiuwn by thin;

C;_}£:;’iV i11_V;’§Vr~i<.._13i".*'i._s*:'*znzz Fisfzermen Cwarperrzziive Sz;ci::'iy'.s cage

Sd/«B

Judgg

R'?