--- --u----u-1' Iluuén I TZCIIII ZVI II-'IhIIICl'I\Il'IIIl'I' IIITII EXFTUII
IN T1-m man comm or xaanaraxa AT BANGALORE
DATED ms um 'rm may or MARCH 1
2. Sri fl
I-Iindu
BID lute Beraprra. % .
Bath at ~
Ch1u'adurga"Diist ޢt';--
PIN-57?~'54:S._',_ ...PETI'l'IONER8
«
A I _
. Wu! -is 'Inna Ramaélmndrappa.
'I-;' '11, Aged" ' aizout-1'?" years.
Srzl I{.R.Kuma;r,
$3' 9 late Ra.*:-.a¢1*.a.*.*!ra5-xpa,
3. Sri K.R.Sudharadn
Din: lame Ramaohandrappa.
H.....'--'ta, n.,"*a'i a%1.:t 2? 5-'a-afi.
3 'N3... '.1'.-.n.a-Jp-an.nn..1.n.
1- Dill" Ivlgfiflywg
Sip fiiddapga.
I-Iu1d' u, Aged nBout55 you'.
5. 81-1 Eawharappa,
Sio flaw airida-ppu-* .
Hi'adu,Aged about-1-7 . '_
53'
RH flId&ntmn_
""' """""""'I:'r"'I-
Sic late Kariargppa,
Alf'! A_flflA_fl_A
Hindu, figed uncut 1:4
7'. Sri Jogappa. u V
3!':-' 1-'9'»?-9 1
Hindu, Aged about-[-fit? " V '
Reaporfleiibsfl-a.1:m ':7 V
Hint "
cr{1u-aqurg;a~_§';rf( me
111'
.I
I'fi.r§5:?.1:* .71'-=..1:....*'**A. " V
5 chm-aaujiga um.-5721++.
..... . . 9
' " Qhitmfiuxga Sub-Division.
'T951 ''31
' A {1}°i€.""v;.mé:':a;a-ga.=5..n..
am for R3 and R9; "R1 in
R?1K;1!*!
"'u""'& 'RF is f""*d '"'u'1e'».r'" 225 am! 934? :2!' *....=.'*-
VV éomfitufion oflndia prnyitlg to quash the diuruillnl of
order passed by the F9. élataci 3.6.5.3006 in
R;A,1!¢,?&,-F05-O6 1.11:1; to the writ petition
anc1remnndtha¢:ane1nR8,withndi1'action'ln
m mun: . ar '-'"'- '
mnniderhg Annaxure-B as per law.
m'*1'a'¢u-':'u=m'..a-'
'l'hi:W.Pmmin3onfor ' ' hen:-:'ngin'B'
"fin-** * *- :'..'.-._-,r, 2.19..-.» '.22-.1.-..*-t. m-r"| ta .;fi.:!|.r.:=::r*.:-._..;,: _.
\flI-IIILIJ Iullalllf llflllnlie
Rmrdafim I m 'E' .-.-..'.'e ----=--' 1"
3, 1'1; who
fir-:-. erfizam. ... .....
certain dhpute amuse
ge. uni ralpondoaltl 1 to 7
'VII' ----------
in «:.=.r1*.--1-1%: '!'|'..;:: aafl Lifdflf
__._..____......._I __.n.
wars the m-pom-m
% :v'4vA Ee:apondent No.9 has dismissed the appeal
nadtlnr of tho partieu m intm-sum! in
the: case. Copy cfthe order it produced at
!I--nu-u--u-u»-n-nnu._ I-I-u-5' 'la 4-n-I-n-n-|.|1-I-I.-H :3-I' Q-'TH Iain'? 'rlllI'II'I'l' . 'II.
M "CD rmfiflf
r.3..I.a.|.u:Inu.:I:s-F' 'v'r'a.nn.nu £5 nu. maps»
3. M1-.K.MLu-thy, learned counsel appearing for tha
petzitziormra submits that the mattaar Iron set down for_
fli...
_,../7.
hearing on 07.11.2005. 'I'hereafiea' the matter was
ndjoumed to 03.12.2005. But hnweulair, itwn on
31.12.2005. Home the gautiom-s could
4. 4'
respondents B and 9 auppwu
S. I have In the firut "*'*'"' 5 as-*-a-. as to why the ink mm won by the
iirlnila dismissing the sppssi is
“. 1.. ._…_ _ __-_..1 ._r 41…. ………-1……
T611: nfrwirvur, u mucus In sun Urwnr
, Wiajlabh would olaarly disclose. that when
out down on 07.11.2135 it want
tic 03.12.2005 but however, the matter was
A0 -12 3!. 1’2.°”‘”5- at-.4. -=.-.=’e-.-.- .-;.-.1_a’e~-221..–I..m 15.01-J
Ir I squstuau-n J In-nu _ – — –‘-=
fipparamhr, whm W83 adjeurnau ” “” * ” fin
03.12.2005 from 07.11.2005, the mntteironuld not have’
bum on 31.12.2005 and thetearuer on
J}
16.01.3006. It is also to be noticed that when tho
matter was callad on 31.12.2005, than was
adgouzttned due to olwtionn. When tin
cl: lufiIIJ1-l’I–”’
.. 1.: n1 nntv-‘. «-1-… .-…n’1-4m-.m- nu. mall in… ..’..=..t.;’.~»…..-..a.’.-m.
UlJ- J.\Jo-1.!’ I-I-Ill ‘null-on-mlvuuaun wow ~.
were abaeant. Hence the ii
dinmiaahag the appeal for
c 1’_I’…-.:….- ……..,……..v…I’–,a-‘I.’…g.E ‘I’ can 4.-I-‘ 1-‘Ina
U. Iluvugg “lJ.Ir_¢l.n’l.vl.Io”hl.g-l’VE|,I% «nu-an . I vs
View when it was not
to these facts. I am of
order pa»-ea by the
..ea-..in’.’fi==1’r’~* 1’9;-p9m.1¢z_nt. 39.9 at
u-a-u.u.1r- -.u- -r _
151- .5-|.n…l-I ‘ ‘I_’!…I_1 a__. 1…. .__…._..’I……….’I
nan ‘ tn uuquaunan.
am
5
‘n -allowed. Annaxuru-F dated
stands quashed and the matter stands
if
I
E.
ii
if
9
.,fi~..-%……”-dz’.-.I
Naedleaa to say the Maistant Commissioner.
rupxmclent No.9 shall issue notice to the as
well an reupondenta before oonaideu-h:g_
oomideratinn all the.
Am in
within four weokn.