High Court Karnataka High Court

Gnaneshwara vs The Grama Panchayath on 16 February, 2009

Karnataka High Court
Gnaneshwara vs The Grama Panchayath on 16 February, 2009
Author: Ravi Malimath


-3…

2″ respcmdant has met heard the petiticaz_19__::

while imaging the crder.

3.: Sxi Bwhsomayaji, le«azrn§sci–..v_A’_:§3’s::zi:i:afa_3;

argpaaxing fer zcegnzznfignts 1

impugnefi czder am 3:_'{;bm;:i:t_ e?f ‘i’i::i’§§Ata; §3;’::¢32:; Therefezreg the 2″

mfiwngfiaéfafi. £3′-» ._¢di%i1ty’V’ ymznd ts canfiidar the

E”a:;i:}E.A;:’=e;._ tca em 5% vaazzlfi tfaezzeffire made:

:§E§.%2 had in .im«:.. Erma thaugx,

;%bj%mfi’£r:>n:a5′-its fiieci, thaw is as pszsanaj.

“given ta tha getitimiar. an this

§~;;§e%3_.Vzfi**A’a}.$¢; tha isupzzgnefi mzrfiez: is liaklie 45::

agifié .

mm’! wmrum Mm wsmwmummm mmm n.f§.a%2..%.52§aa am” $<e.,mmmmmm¢.m mmm mwmm W?" mmafimmmwxa WWW m;1Mm"%' KW imwgz"-@sm".&m §%€§,?W§ €;?€;%.,%m" £23553" §*i'§fi&fiN$3z'Y&W% %~§§€;'%H Q4

5. Therefcra, the i:@mg’ne& murder dated

i5.6.2fiG6 paaaed in Aypeal N::r.€.R.22i’2$Q2-O3

wk