Karnataka High Court
Chidanand S/O Nagappa Kamakar vs The Zilla Panchayat Belgaum on 31 May, 2008
IN um I-IIGI-I coum or V
DATED THIS THE 3181" DA'f§OF_§~!AY' %'
BEFet2E_ A
THE HON-BLE MR. 1y1oHAN R:E;::>DY
».--x....-..--.........-..a
WRIT I-'ETI'I'ION 1\vI:5'.~.V::i1.9'?gV;f(;t.I«' '2V(}43nf7' {QB-RES]
CHIDANAND is} c;"'NAGAPPA'i':<A;MAKAR
A333 ABQUT"33"'F5i:'S, 0CC.13U'31NESS,
mgr M K HUBLI. 31i;Ho1'm'AL
BELGAUM I)1s"rR:c--'«r_."'. % I
% ' % PE'I'I'I'lONER
(By Sri; V1c§HNEs;fI&§IA.*;;ég's§%'sHAsTR:, ADV )
.....
-om… -o.-no
=3. z1Li.A. .I§ANcHAYAT BELGAUM
” A “BY EXECUTIVE OFFICER
=2 ‘FHE”_A’i’ALUKA EXECUTIVE OFFICER
” ‘EBAILHONGAL, BELGAUM DISl’RiCT.
.’ THE ADHYAKSHA GRAMA PANCHAYAT
M K HUBLI, BAXLHONGAL TALUK,
BELGAUM DISFRICI’.
4 THE SECERETARY
GRAMA PANCHAYAT,
M.K.HUBLI, BAILHONGAL, TQ;
fijk
3 V.
3. Recording the submission of the A4
counsel, the P1″-‘fifionis accortm 1813’ <ii9P0sed Gift V .
csg ____