High Court Karnataka High Court

Krishnappa S/O. Sonnegowda vs The Chief Executive Officer Zilla … on 8 April, 2009

Karnataka High Court
Krishnappa S/O. Sonnegowda vs The Chief Executive Officer Zilla … on 8 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
    
   cma-F EXECUTIVE OFFICER,
 '  V  Kfimjgragawda Road,
 Bgngaaore ~09.

  DEPUTY COMMMISSIONER,
  Bangalore Rural District,

IN THE man comm: or KARRATAICA AT  

DATED THIS TI-E oath BA? or     {  'A  

PRESE"T%%  { .     % T
THE HONBLE MR. P. 11.  %'  _
TI-IE Horrsm Asnmiixuirr
wmrr pmmon  a

BETWEEN :

1<;RlSHNAP}:'A,, --------  _ _   
S/o So:anego'~:;_vda,_   
Aged about 4(}._years,_ '  . _  
Member of Kestu_r'(}ra:z1a"Pjani$11_tiyath,
Doddaba11apuraTa1uk,   

Bangalore  District.' % .....PET1"I'IC)NER

(B§.sfi/sfiaté s}1§%,V%:ist1'ic1'_..    '...REE§'P.ONE3EN*I'S

(By Sri/Smt: GA SD) M    

This Writ Pet.itio:'vt'iV..Vi:%9s.'V;£;'_1:§e('Vi u£1c71ae;:  225 & 227 of the
Constitution ofma Vlmf dire:<u:VtW the R1 to R3 to take
appropriate acticfn   his absence and also for
non celebration of   the Kestur Grama Panchayath
affice fgr his aigsfexace. V  V' V.

 Wzit "canning on for orders on this day the court
made tiié -ikii1Q{i7if,V1:fg~--_i..



ORDER

Two week’s time is granted to comply
iailing Which, the petition shall V.Ts1;g1nd ” v

prosecution, without there being any Qrdefs behalf. ‘

sd/
JUDGE

V

éagigmgfi iéaggigségaz
$1312 giéifiifi 2:»? .§’-Jag!

Qm: gaéacg aw “€-‘$-“‘:

V’