.;-
{N THE H18!-l COURT OF KARNATAKA
CfRCU¥T BENCH AT GULBARGA
omen Ti-I¥S THE 29"' DAY 0:': JULY, 2oo3H_'V 7i'
: BEFORE:
THE Ho~*aLE MR. JU$TK_?E,.N_._K. P§.iiTIL' : % A
wmvo. 9499 of zoos s.RE$*j%%%
BETWEEN:
smhsazwrg @ REENUKA
WIQMUTTANNA GUJJALAVAR,
AG Efi ABGUT 19 YEfi:RS,
occ: HOUSEHOLD WORK,
R;'QAQAV£ HULAGABAL,
TALUK: MUGGEBEHAL, -. . .. _
assrmcr; BIJAPUR. . V "
. : ' I;_PE'{'ETiONER
(av M13 sH:vAvQGi1a4a?§f{?%:SSO§:was A:3s.%;c2\:ATéé)
1. THE ciE%:§L1:asEyELi:éM§m.b§F:c£é;
AND MEJv!BER'SEf;RtETA¥2Y 05 ms sewcrzom commmeg
as ANGANA¥'JAD%AWQRi£ELR£fi,
MUDDEBEHAL,
E3181": BiJ.#%gPU£?. .
2. §;'R€€EiDENT " V'
3 'rAL;.2_;< P€:NC;HA'?A'f--, '''' ~ *
A 'MU£i9EB!HAL, AND MEMBER or
. $i£i.;E£3Ti€}¥$1 ccmmgme
T iii'-7 A'::'%GANsiWA3£WGR§<ERS,
. '-'_¥e§Utzi2tE£§§HA€,;'V"
2 925?; Bi;.iAz?U%'-2.
V .3. }:ss':iazR£bToR,
cam ANS WOMEN WELFARE QEPARTMENT
' _ T AND PRESEDENT OF THE SELECTEQN COMMFFTEE
V. ' Q9? AMGANAWAG: WORKERS,
*,5M&PUR,
'47. m:.m_ FILED UNQER ARWCLES 226 AME: 22:? QF
THE C0tiS'flTU"flQN_ oFv';,INnnA;._«PRAvINe T0 QUASH THE lMPt3GNE§
$ELECTiC}N cnmea-'z;m'&=n *e=s_.s;;a:;cs -ONLY ms sees;-29.27 as me 9""
RESPGNDENT,iN.NQ,S:?«£$1%VHMAM£§A&EjiCD!AM.KANNEPRNAEKEIPRAKAT
P-J2G08--0Q PASSED B33?!-1E 5:Es9§:>'r~::3E:xrrs VIBE ANNEXUREE.
ms Q-;i;zsT"PE3'iT:c$r*«: comma or: FOR PRELQMINARY HEARING
V "ms Dav; we Ceca: MADE THE FOLLOWING?
:OR£3ER:
* *--»ThVe' éjefitibner, assaiiing the correctness of the
'.V§mp:j4"gnef'f%.:.s;efiiection iist dated 18_6.2mB enly in respect of
A the 7"' respondent; prepared and issued by fiwe
The jurisdictional competent authority of the first
respondent is diroctw to receive the same andVV_ip’eos
appropriate orders, after affording re~aeon3ble_«opportignity
to the ‘petitioner and 7%’ respondent and V’.of.4_’i1l_1e-._V K’
same, in ooosonence with flue “”re§evént ii”o_ot§fivoefioi1$}’i’w.
gnideiinesl oéreuiarsiorders »th’e..VC?aoVirer’r1’n’ient ‘V
from time to time and w:.rir_i’ich’r~%e”a.pg;;iir§aoie fi’ze”oase of
the petitioner, as within 3
period of eight’ ‘*§’3ef.e.Tfiof receipt of a
representation
instant writ petition
fiied by pa-a;1a¢.nere{éi§&:eids«g~§g:ased of.
” _L’eer.ned.V “‘AVdci’itior:ai Government Advocate is
rneme of appearance for respondents-1,3
from today.
Sd/-_§___
Judge