JNWMIW . wwwmm war mmwmmmmm mama-'E §.ut,:.iK& Ur' KARNRHAKA BIZGH COURT OF KARNATAKA NEG?-f (SOUR? OF mmmmm. 953$" amm" Q? KfikRMfi'}'&lQQ HIGH fl rn*rH&:rncuicxmurarcnrnuxnhuwnaxwxaarEuuH;y$$c¢fi§ A DATED THIS THE 19% DAY or DECEIQSE-Ev A T " TnEinmwELE1xaaummxnauxnyuHsnhamaHA§$fifimu§"% 1.
BEFORE
WRIT PETITION No.3349%%:jF 2003 .(KLre~R%Es)
1
.’» V
G N UEAPATHI _~wQ;=’
S10 NIN$A93a. . :_:
AGED A§GETf56 rsahs
are
DAV3fl%flEREnIALUK_”–*
navankagas “”* ” *
SflEgDERAKBfiREAHAHMA.
w/0 Ensavnnasapga.
REED EEQUT,54’EEARS
RfbaSHIRAHAGflNEflNmHALLI
~, inaganagznz wanna
‘._nAvAuAsaa3
‘Tgfi§fglgf;fiLITHA
‘_ nXQ.B B PATEL
‘AGED EBOUT 40 YEARS
Rig 3HIRAnAeoHnAumnaLLI
:,2AvAnmaazE TALUK
__fifiVAN%QERE-5?? 005
mm 6 K Uuangvr
H10 C v RKVI
AGED ABOUT 40 YEARS
axe SHIRAHAGONDRNEHALLI
navnumsaag TALUK
nAvAmasE3s~5?7 005
V
5 sm’ rczavj
W/D mampt-*A
R10 mI
navamm TANK
navAr~m@—5?7 005
5 Emvmmmm
5/0 m
Am mm: 5′: YEAPS
RIO
mmmm TABIK
nAvAN2=GmE–5 77
7 H A V
sic
Am 4. ‘V
R19 1:
”
3 gm _ –
at/0 I-EMP;N’I’I-I?£P@g’~._
AG-ED Aso13fr*~45 ‘zE.’4aRs:
R/£3
navamsgm 1″::.LafK V
% ‘«–..1Z.|.Pa.”s’v’3=*&’~3’E.€’»:».E1¢;E.-5′?’?
9 _ mo
‘-.szt:%..VKAi;~::;rm3PA
9.531;: :52 mans
. m’0″”aA:;eLa::ENrm.A mum
‘«.14m 132953, 3:311-mvnmmem Exrmaszou
” k Vénwmmssm ‘£’AL{:IK (DI smxcm
éa=’i?E’ERANrJ:a; s:n pA BIRAEAR
S30 sznnz-meosnnxm. mmnm axmnaa.
“;s;x:+r:n ABOUT 63 3353.5
‘ KIA vznrarasaam
nmmssm TALt¥K{D’ISTi?.3Z£:T)
11 srsr ‘ BM
Mwsw %.:€.’J’fiJR”i U?’ %*.fifiN&”WaKA Wfifi iC’.@iWE’?” WW Kflfifififififlfi Wfififi wmm” @¥’ KKRMATAKA HIGH CGEIR? OF KARNQXAKA HEGH CQURY QF I(ARNA”E’fi.K& Wifiii <
W/O LATE K G BASAVAREI
wmvm mwwmz war' ummaumamzm miwww w..E<*%.,.{!m W2" mfimmmm HEGW CQHRT OF I€flARN&?AKA I-IiGI*€ C0153? Q? mmmmm WWW flflim? Q? KAWNAVRM H33?"
L3
AG-ED ABGUT 53 YEJKRS
35 TARAIAEALU EXTE2-ISION
IJ3XV3¥}&GER.R
12:; K zazasmnxmpya
we :3 B KOTRAPPA
AGED ABOUT 52 YEARS
Mo n.No.1/4,
mvmmemm ‘rzu::€r:<
mmmnm -517 005
(By 3121': :3 D
1
”
9%¢5__ * *
2 E2mcffi’£*.£’s’-E’~::_s~’2:Tc:31a –
Tam-.Ix ymumml: ” ._
>«~5′?? £63
$31.33 DI .”3’1′:”v. nzavmmeans
” . 3 icsxmau émcmxar
7 ‘_1’é\J;b*K–.§§¢E1_DI5T.
__m#.?mymm3E:-571 ac-5
. n39V.« saczzmany
4 Ammmsxozim
cI:f1:’i~z»mz~a:c:IPA.LIT1r
* «.:;’ALt;IKA:m D152’: mvamfl
‘V.,_E% ~577 005
” .. twang:-s
T “thy S1:i:R. mm Hers? FGR 3.1-3)
THIS WRIT PETIPIGII IS EIILEI3 {TREK ARTICLE
225 35241) 22′? OF THE CONSTITUTION OF INDIA
PRAYBIG T0 QIIASH TI-IE ORDERS B’1”.9.9.0s§ VIBE
IEGH COUR? OF KARNA}’AKA’ Hmfi € €m.;R’r U? KARNATAKA flififi :..:wum- ur !U’£!tNA’lA!£A mun -cuux-s ‘UI”lU\ltNA’l’RKA ‘ fll(‘iH”(;I€!Ul(3’ OF KARNATAKA HWHC
4
ANEPF; 23$’3E* P53 ‘€%?EE.eL A5 THE. QRZEEES 3?”? K 1 , $3 .. 53$ ,
VEDE filfli-I-I PASQLEB 33″ TE-E R1, NEE T53 § $3 MN
GTE-EIER EERBER. -‘
TEES £32? FETETISE fififiififi 9×757
033233 THIS BAY, was CfiURT fifi§§”§;
E’C=I.LDWEN!3: . L’
*8 W1 ..
«m ii)’ M ‘
Notica to resgaandent
Heard learned Kfifizar, an
behafiefmayandfintsi.-“‘ 3;
Tha fihe residents emf
J; Eavanagaraz have flied
this pcatitizfn iliauré, in quafih than
créeriffixmexufaé.E5 §sfs.,%ssed an ‘§i.§§f3G4– and EM mfiey
‘aide Armaxum-H Qasssé $3’ ‘him
Dégaigty Cdfgxfiiasiancrgg fiavaxmgemg
« fiaunaei far the patitienars anfi
Gmzt. Piaadsar submits that in similar
fiiaitfirs, the impugnefi mrdar £3 quaahad fig “ihia
f””%:;
. ;:.«,;.a
§
3
§
E.
Q
in
%
§
a
Q
x
Q
3
a
%
2
E
Q»
a
E
§
a
Q
E
E
E
a
E
2
E
$
Q
§
E
@
Q
x
x
HIGH a
mum mmuxi WE” mwmmmmmm 2-amw fiI.?§£’3!(.$A%”fi” W? %flRM&”£°&:s=’é.;.-;’*%~==M
5
Court in W.P.No.441?9/ 2004
w.P1Io.4ooa3/2004.
Therefore, following the
W.P.No.40083/2W4-, um ‘p’etitioVi*1-.. 33% %
Annexurea-F and H
action in awordeJ:.tce:.. r –_~
Sal’
Judge
: