High Court Karnataka High Court

M/S Hatsun Agro Product Ltd vs The President on 27 May, 2008

Karnataka High Court
M/S Hatsun Agro Product Ltd vs The President on 27 May, 2008
Author: Ram Mohan Reddy


at ‘rm man 0062′!’ or

DATED THIS THE 27.1°H%@Lm¥ A
sapoaeg: A ‘

THE HONBLE MR. REDDY

wxrr PE’P1’I’I0NV!rEa;:..3’VA –RES

_——

ws HA’l’SUN fiGRC1F ‘PR'()DUC.’.’!”‘L’i”D’

HAVING RE€’:!$TERED”QF’FIjCE AT

NO.5A, vv1;zAv1w.<3:e1AxmTVa;o.gn

T NAGAR, kcagmem AND mvrm
rrs mzrr ms.;g=.xoLu mmaes AND P081'
nmsaaaemwra Hoau, BANGALORE NORTH

. TALU-K, BANGALGRf$__j.!360089, REP BY rrs

{}If'-'F!CE5R= H12 'SANTHOSHKUMAR Y

. . . PE'I'!'I'i0NER

1fJ[S._A'.;Y6GASHREE, ADV )

AND":

» ‘:1’ ms PRESIDENT

‘ — ..=SONNENAHAi..Ll GRAMA PANCHAYATH
HESARAGHATPA HOBLI
BANGALORE NORTH TALUK
BANGALORE – $60089.

2 THE SECRETARY
SONNENAHALLI G-‘RAMA PANCHAYAT
HESARAGHATTA HDBLI

‘ V V S SO Gram panchayath
_ mmon dated 29.10.2007 Annexure E
‘te renewal oflieenoe Annexure 0..

V eppaxenfly, the relief of writ of mandamus does
lie to quash a resolution of the Gram Pancbéyath.

BANGALORE NDRTH TALUK
BANGALORE-560089.

…’«§feEsPoND§N’§’s . e

(By Sri : VLJAYA KRISHNA BHAT, ADV (11.1% 1 )’

THIS wan’ PE’1′?I’iON IS F¥LED I.-£NDER”‘ARTICLE»–.326
or THE CONSl’I’l’m’l0N op mma pRAvm<;.*r*o% nmscr
THE SONNEHALLI GRAMA PARC!-!AY';&T':= ipo 'REVGKE THE
RESOLUTION 91.29. 10.2007, vemse ANS-E-"'~AND: mamrr
THE RENEW me Lleemse 160.23; 1)*9,'12.9e.2:x}?, VIDE
ANN-C, AND Pass Sucneee OTHER. eoaneas AND
emecnons. _ 4' ~ 7

THIS pm~mom,eaqme cm. PRELIMINARY

HEARING, Tms % * BAY *;_' COURT MADE THE
FOLLOWING: _ .

petition is for a writ of

Be that as it may, the pet;it:ionm’ having secured a

W

( bynIvokmg° ° sec.237 grim-L%%ActA g *

provisicns of the Karnataka Panchqrath . «. ” A T

iramneven bythe moluticmonne at1:,
is entzitlcd to seek,#5’~y’»P€h,5 ” or
unlawful erders or resolution of

remedy ‘ % it f isought forinthis

Sd/ai
Iudfii