-1-
in THE HIGH COURT 01? xARNa:rA§m  L' 
cmcm'r BENCH AT Guzsancua ---   ' Z    
DATED mxs THE 1% ma/ :::F %;sL:c:--§:#}3%1*;'T .?'Q{)x'§.* [}  kk
BEFoR§\_7 :
THE HOBPBLE MR.JT¥}STI€3§§'~.;R>AMV.1\£IC)I~:£}X3§ REED?
wmr pE'r1'm3NA30.3»-1$é'2,IfiaQ9 (£34333)
BE?TWE3§3N:
Mlnhappa' Ka;§:1a§:p3___ Shiv-afxzgayézf  '
Agfi about 4:4 ""-:'€..:=_.1?_r;'s,  ~  
Mambt:1'"ZflEaj;Pafi§:i1aj2at;-
Bigapizr, {Q/<}V£x*f§a-<1g"L1:11:i,a"~...._ % '
Tq: 8% ff).isi:',:_ B§;§ap':}I=..V   
 _   4'  ...PETTETIONEi€2
(By  _   K'e1I1::'aI'ni, Adv)
A "' 1  "Kam.ataka,
A  its SL:é:'1ii:tar3«',
épi. Hf}-'x)i1l"3l Dfivelopment & Panchayat Raj,
M . ~ S ; f.B1J.i}.di1"1g,
 .. ,I_3a.rigaZor§*€ ---- §€>G{}C}1
8}! its {Zhmf Efilcrcztoxxal Gfiicer,
z"""'RWIlVI€~m
 
-2-
8. Tha Ziila Panchayat
Béjapur, Dist: Bijapur   
By its; Chief Executive Officer. 1
(Sri, SS. KumI:z13:1, Govt  » _ _ V
THIS wmr 1:>m*1'r1oN IS FILED 'UNDER ARTKELES
2225 81. 22? 01+' THE c01\a':fi*:'1fLi':':s:;:;§§: "01?:IE€DIA PRAYING
TC) QUASH 'rr~;§:_:r~.4m:;:sr713k:)  '£4i€)T§}?I.C:f5ff:?i{)N DATED
04.05.2009
 v:13″:3:,%{%1’AN£$;E;<Lit»}2E<~iéi1;»1:$é:_ ji'S0 FAR AS
BEJAPUR Z1I.sLA" "§?9{m;{A*z;3:§~%».gs "C(f2_£\I(,?ERNE)I).
'?HI::';~- I5; PE}"}'ti'";£-'i{Zra£~I'""~~»(;Z'C':M1NG ON FOR
PRL.:~~1E:;i;_1;2IM; rmfi: COURT MADE THE
§'01JL0wm:;:" _ % " 
-._o£znER . Qrder dated 2031 July -2009
V 136 13 / 2009 and C(}I11″1f3Ct€3d matmrs,
‘ diszI§i5;siI1Vg’ said Writ peijtjoxzs questianing the
i.”.””–.fiia;1§1er ‘::>§’ rastatiazi of reservation ta the posts of
zéa%3;y:;g§;s%:a and Upad;h}«-“aiifiha in the 29 Ziiia
VT _4’E’:3;r:€:}’}a:Ja§,$ if} fiat: State :3? Kamatakzg this §)€§i’f.§£}I”i
‘ E
g 
caliirzg 3:2 qilestjuzxx the vary same r1atifica?t;’i>n,._fofatii:g
the reserizatians to the said Gffirss Ei}. Bigaptiz”. ‘Zfiia u
Paiichayat, is re}’ec:’t.e<:i.