-3-
DATED THIS THE am DAY;:(5f3f:Alé}§fL, 12699». ' { 7
BEFQRE
THE HODPBLE MR.JUS'FICE';§g§4MVV M()E{a§L1$i.v'}2li$I§DDY
WRIT PETYTION fig. 6.9éfi?'.A
1 KARNATAKA"§3:C)-o1L?Efi*AT"1V'_33 "
FISHEf_?i{€'::"-'-.< " A
FEDERATION (L'm.)',=.;;.
MYSORE~.--"5'?'A£1_0O9' " _ * "
REP; 5*-;.1';*:;<3 MAE€A.GIHG DER_EC'I'OR.
2 C M'-UMAR * _ "
S] 0. {M13 ABDUL REHMAN
AGE : SIVYEARS
NELLUDIKERI VILLAGE
._"SOMYARPE'I', KGDAGU DIS'I'RIC'}'--57 1253.
j _ PETITIONERS
(1B'Y.VxAS}vfAU§;i:'i{;§;R}§I\¥fikHALLI A] s)
AND :'
; .- S:DDAPU'R§f1- GRAN! PANCHAYAT
_ SIDDAPURA - 5?: 253
* _ K!..?}DAGU DISTRICT
REP, "Hrs SECRETARY.
RESPONDENT
% ‘ “{£aY’ SR1. F’ V PATIL, ADV)
TH} S WRYI’ PETITION IS FILED UNDER ARFICLES 226
AND 227 OF THE CONSTI’I’U’I’ION OF INDIA PRAYING TO
M
-2-
QUASH THE ORDER DATED 7.4.07 BEARING N0.3/2<§G?-
O8 ISSUED BY RESPONDENT VIDE ANNEXURIEAV
ETC.
THIS WRIT PETITION COMING ON FOR .P:éi;;1g1EA;jR1N(‘;’ ” –« ..
[B-GROUP) THIS DAY, THE .c0uR’r
FOLLOWING:
. .
This Writ petition is by
beionghg to the
by the order at. 7.4.2n<§;%.. = 'directing the
petitiom::r'"io §,fie;sé :éiowfa.3§he and deliver vacant
posseséiofi thé Panchayat.
” LeaIi1ed._V_¢<§u1i§;c1 for the petitioner submits that
would be satisfied with an order
'£6 continue to occupy the premises for a
V V . months from 1st of Aprii, 2009, on
damages at the rate of Rs.200/- p.113 with
1.4.2009 and aliot an alternate vacant shop
"7p}9emises suitable for carxyiag on the business.
.3-
3. Learned counsei for mspondentefizom
Panchayat while not opposing the gant of ‘A
however plead to neduoe the timef; n_iflé” .tV;o, ” ”
four months.
4. In the fact situatjoii’;o»:I’o»th1′:1k” of
would be met if the to the
premises for a period ofVp;viT;z3A»1o for the business of the petitioner.
A is ordered accordingly. G
k .
Sd/-
Judge