VIDHANASOUDHA, EANGALoEE--s6o 001. 2. THE DEPUTY COMMISSIENEE; " * % CHIKBALLAPUR I)ISTI'13;E62EE .10 1-, """ A. RESPONDENTS
(BY SR1. :I)E\1AL5[*{$;j”;%X:G19\ ‘1’?.§Z3i? £2.51 & R2 SR1. M.
JAI PRAKASH REDDY, ‘A.1§’JQCATE.I*’OR K3 av. R4)
TEESE5, 15Erfr1Q:Js ARE FILED UNDER
AR’I”ICLESV ‘2?26’5AI\I3L)_ 227 OF THE CGNSTITUTIGN OF
INDIA,-._FRA’1IN€3’T{}._QUASH THE RESOLUTION DATED
;_1G.O7.2€¥O8E~A&T- -~ N PASSED BY R3 ORDER
iC’i»FvR2 DATED 3{)j;–08.2008 AT ANNEXURE — P AND
LETFERS {BF CMEQELLATION DA’I’Eii) 30,o5.2009 A’?
_ _AR3§_IEXURE – J; E, L AND M ISSUED BY E4.
r:'[EEsE..« virmr PETITIONS CQMING ON FOR
2 ‘-*1’-‘AHIS DAY, THE COURT MADE THE
1<'€;LLf3WI;NG:
‘~.a\.1
fififigfi
§”z:i.:%é:i{3z’:i=:§’* .1 § 2 3;; 6% zmai fizz-“i EE.z”a., §_;{>§e:;§:*:;:* ‘%:.>§”‘
Léfé E’§3i§§Z}{}i’§.§€’f%’i’§L Eifi”, §;§'<:S<::'::. %';st§%§;"s': §,§_::=: i,:{}§,i3E'i,, «._ Eg{fié§iTfi'§ft3%{§ —
::<}:,_::':$(:§ $272.2" the: *g;:2é:E'.i"§;§.z;2::<:3W ffiga-xi 5;: :i::§%: %fi<::' $53':-%;[£:*:"' « ";::j%gg3;a;i:§
1::sj.; %:.'§":<: §;:»<'3{§fi&i.i::"2§§s::§'$, s~§;;§;;:':::< is Ez§é<;{:i:'?: {2;.1 :'*<;:<:{'2:%g§.A " –
33%, Jafg':§ §:»:"a§<;:;1:e;§'%. §£3€:':I§%a,§ié:”‘;
3:2:-:<:§2 ;§:§.&;€,:s;:§%_ "iz; ;:£%:r;:=. éi§.'§':{2.§f'§'E;?§.§§%?if'–. 'fr§§§l:E':S ijizéi
§'}€3'£L§"§L=§{}£'1{:%'§§& V ;'2:'1 féVifs:r;{:é <25 é'Ef7::i: §3;$E'§é.Ej£."§§§"i(3§E 7§":<:é(§ «:}%.§;.,
§'.%":€: :':f;::a'_:;;_€,:, ii} aai*§:E';<;E;";s.2¥ E329
%s':'%E. §.A:»%::ii;%%;'z£;;s'_:'." _.;§§"éi:3::;§3<::'is:is:'3,E; fififiaéi s:'fE%:<::: 31:} fiat:
'§%zag;a'E"a–.:f{i<}.%; ;§§":§% §':<3'§::i%1:'3.% ihii a$s:::°a:;<:£:.
._ E'§":€*:vi%;=*:7§_§. §:§j<:%.i%é<}:': :s"s%fa:2€.%S {§%S«:m§§$§:(§ 321$ 2%;§'€.%;<§§':»:2i:'::.
Sd/-
I UDGE
‘f “&%;§