IN THE HIGH COURT OF KARNATAKA AT BAN6ALC'2: RE.
DATED was THE 1%9T"' DAV or-* DECEM3ER";"2'¢Qé3 ..ji f 1
THE HOMBLE MRJUSTICE Mamas: sHAmANA}Go§:t:%A§j%
w. :2. mo.:e14e/gees 5. 17o1§>*--%17o:%4,!ao08%{Kim-egg}
BETWEEN:
1.
Ninge Gowda I ‘
S/0 Shankaxiboddcgqyéda V
Aged about’ 9 ‘ ‘
C. ‘V
S10 Shafiggkagi u
Agc§}_..ab9titM_55′?y;:ars__’ ‘ ‘
me A
310 Shankax*iVVI}0§:1d6g
Aged $4″3_rears= _
fijaiigiammax’ ~ V
‘A v
‘ 2 :=z(E::;i1tV4G years
‘ .,)
5.33.616 R] a Chenenahalii
Village, Bagur Hobli
Chcnnarayapama Taiuk
Hassan Ibistrict. . . Petitiigtrners
(By Sri M’ Shivaprakash, A(iv.,)
AND :
1, The Beputyr Commissioner
Hassan District, Hassan. 1
2. The Chainnan _
Comizzittee for Rsglflarisa irpf
Unauthorised Cultivatiton V
Chcnnaxayapanm Taiuk
Haas»:-111 District.
3. ‘I’h»::”S’e:=C;«3:t:ij;a1′},f :fi.; ~-
Gommittéé 55:73:: _f€::guI;1i’i-ggatiqia of
Unauthoflscé ~(3’z11I:ivaiioi1 ,
Chenz;a1’ayapat{;a’Téi2.;k’ V’
Hassaa ‘ .. Respondeflts
‘ .T1;zis’ *enzi*it.:petiiion is filed tmdar Articles. 226 and 227 {if
‘t}1e.%’Co;1éfitu’iion of India, praying to sail for thc entire
r®::;o1*ds~ AR.A.I\Ec.36/2003 on the file of the Deputy
Commissioner, Hassazz District and etc.
n I This wiit petiticn coming on for orders, this day the
made the following:–
-5.
directed to decide the matter can merits
months from the date Gf appemarlce cf the ”
Petitian is disposed ofaccmddingly. L- %
*ck/ –