High Court Karnataka High Court

Shiek Anwar vs State Of Karnataka on 10 June, 2008

Karnataka High Court
Shiek Anwar vs State Of Karnataka on 10 June, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT or» KARNATAKA, BANGA;;;i31§EI--'  5-' 

DATED THIS THE 10TH DAY cm ...I;INI':,""20é'a   

BEFORE

THE HON'BLE MR. JUsr1C§"'~gAM A1'vfl(I:)§~IAr~£'I.:I§'}31.i1')'L)3§V 

WRIT PETITION NO.7f§2§:f{1_8'{I,B 1§I;s)'_'_ 

BETWEEN:

1

. F;
1- 2
CF

I ' 4.12313. BY ITS SECRETARY

SHEIK ANWAR,_ I .;
s/9 SHEIK 'MQ,H1D:'>IN_, ..
A/A 40 ms, if  ~ ' I

R}O KGLALA Vvi:;I:,2$.c;--:4;;fl  I'  I

KOR_A_'I'A*CyERE;:T_FQ, TUB'/I-§{{I¢§_?I   PETITIONER

(By;  I§'I;'£§.--£jI?i;AN'I§RA__CHOGDA, ADV. )

ES*I'"ATE (IF""KA'RIWA'I'AI%A

..'iI1113zY;1Ts._sEcRx?:£:AR*r TO THE GOVERNMENT,
_ PLANNINC} AND DEVELOPMENT,

"v1\4.:3,1:sm1,:)1NG, DR. AMBEDKAR VEEDHI,
 BANGALQ'RE--560 om.

"-..GR,AMA?'~wPANcHAYATH,

KO LALA, KORATAGERE 'I'Q,
TUMKUR DISTRICT,

I I (By Sri: RAMESH BANNAPPANNAVAR, ADV. )

 AND

R2 PAN CHAYATH IN

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
227 OF THE CONSTITUTIION OF INDIA PRAYING TO
QUASH TI-IE RESOLUTION D'I'. 19.04.2007 PASSED BY THE
RESPECT OF' SUBJECT ITEM I'\IO'.4

J) 'rd 

 RESPONDENTS

remedied in accordance with law before. the Adhygfislfi V.

Taluk Panchyath. ‘

csg