Karnataka High Court
Smt Venkatamma vs The Chief Executive Officer on 13 April, 2009
12: mm mm: comer or xAmus:rAKA, A * '
mrmn nus THE 13% DAY b2i--
nmmm '
ms nawnm ma.
wag' Pnrmon xo.1g5¢é.'m? gfimamég
BETWEEN:
I
SMT vENK;;T5MMA"""V.j: A ~ ~
AGED ABOLET63 yams,
D/O LATE P:<)_QsJAMMR¥..
R/AT BYE-,~'aIjH1'*J1LLAGE;--.
Do'pVDA<}UB'£3,1_, VB1DAR.AHA_L1,I EHOBLI,
B@LNGAL.0,RE I§AST"ijALUK_. "
(By Sz:i: "KALYAN. é'és%4PjJMAs:,A13EvAswAMY,
53 PRAKASH HEBBAR, ganvs.)
-.Tf£E"CHJ_E§?.EXECUTIVE OFFICER
zsL1.n_ IJANGHAYAT
-- "=BANG--AjL{)RE URBAN lI)IS'I'RIC'I',
KR_IS~H_I BHAVAN,
"B,A'reGALoRE 1.
= THE EXECUTIVE OFFICER
EANGALORE EAST TALUK PANCHAYAT
'KRISHNARAJAPURA,
BANGALORE 36.
THE SECRETARY
DODDAGUBBI GRAMA FANCHAYAT,
DODDA GUBEI, BIDRAHALI HOBLI
BANGALORE EAST TALUK. Kfl
PETITIONER.
4 TYAGARAJU
S] O GULLAPPA
AGED ABOUT 65 YEARS, "
R/O BYRATHI VILLAGE, DODDA GUBBl.., _ V
GRANIA PANCHAYATHI, DODDA GUBBE, "
BIDRAHALLI HOBLI, BANGAL,ORE EAS*}_' 'i'ALiJ'K,, ' 'V _
5 MUNIRAMAIAH ,
s/0 CHIKKARAMAIAH * _
MAJORJ2/A'I' BYRATH1v'I1,LAGE,
DODDAGUBBI GRAMA PA_NC1»I7iAYA'i'HI,'* « _
DODDAGUBBI, BEDRAHALLI Hjoml, " "
BANGALORE EAS'i'a'FALU_K. , ~--
6 DMMUNIYAPPA
S/O DOLLAPPA, " ~
R/AT BY3RA'1§&H1'Vw':LLA.3E, ,
DODDAG-H.333}1(;}RAMA"*PAi'9{CHAYATHl,
DODDAGKEBBI, ISIDRAHALLI IHEOBLI,
BA;¢«eAL'eRE'1 EASE'. fmnu K-.«v V *' ... RESPONDENTS.
(By Sim 1.5: V $31.m_YA; ADV. "FOR R1,
sm; MAHESH,"'ADY...P'OR R2 85 R3,
V' 'SRIER. SHIVA§:HANBRA NAIK, ADV. FOR R4,
SR1-». .,RA.M'ACHANBRA R. NAIR, ADV. FOR R6)
' .._44:;I'HIS i_v:Rfr PETITION rs FILED UNDER ARTICLES 226
_ QAND 22730? THE CONSTI'I'U'I'ION 012* INDIA PRAYING TC)
.Qu;.s%H THE IMPUGNED ORBER D1'.-4.6.2007 IN APPEAL
._ _ 1~:.Q.2g.?;zoo64)7 PASSED BY THE CHIEF EXECUTIVE
...""""or#¥£cER, ZILLA PANCHAYATH VIDE. ANNEX-C.
THIS PE'I'I'I'I()N, COMING on FUR PRELIMINARY
HEARING IN 'E' GROUP, 'I'HiS DAY THE COURT' MADE THE
FOLLOWING : km)
\
KS
ORDER
Learned counsel for the [af
memo dated I3-O4-2009 stating
not prsss the petition.
Memo is taken o1;1.rcco:fd;– lktition ié dismissed as
not pressed.