High Court Karnataka High Court

Sri Dyavakumar S/O Shivalingaiah vs The State Of Karnataka Rep By Its … on 29 July, 2008

Karnataka High Court
Sri Dyavakumar S/O Shivalingaiah vs The State Of Karnataka Rep By Its … on 29 July, 2008
Author: Deepak Verma A.S.Bopanna
11: um maxi mum or xanxrmg xr nulmnoas
mm» nus nm 29?! on or my zoos 
rmmrr " V

Tim nozrnm um. nmmx vn:1mA, muse   A' V 

-rt-m xomm ma. msnas ~ «A "  
wnrr mnnox   
nmwsnx;    %   
1 SR! DYAVAKUMAR Si'Ci7SHKVALEVN'GAg1a§H
AGED ABOUT35 YEARS;     »
'rHATrExERE,soMALrmH0333, '

NELAMAN(3gA}_aA_'i'AL{J_K,§  -.
aANGALoRE-   .   

2 Sm --sR: 'i*HIMMAPPA
AGED*A8{)U'l' :36 mgizs; 
R/O.BAR{3ERA}?EALLl; , 
NE1AMANG.ALi: 

'V  . 551%': 1=:tsRt§sHo' 1*Ha:M's/0 SHIVANNA

V "AGED Aamrr 37 YEARS,
A  R]'0.VKAR!MAN.E.S0MAPURA HOBLI,
' ._ HELAM£1N_GAILA mwx,
  FETFPIONERS

   Sri yam KUMAR.A.L. ma M/3 JAYARAJ & ASSOCIATES}

mu,-vnvnnufi-1m

  'I'fIE STATE OF KARNATAKA REP BY ITS REV SECRETARY

  V'   VIDHANA SOUD!-IA,

BANGALORE. 



2 THE STATE GF KARNATAKA REP BY
DEPARTMENT OF RURAL DEVELOPMENT,
AND PANCHAYAT!-I RAJ,

M.S.BUILDING,
BANGALORE.

3 THE CHIEF EXECUTIVE OFFICE
ZILLA PANCHAYATH, 
BANGALORE RURAL DISTRfCT,V=__
AMANDA RAG C!RCLE, 
BANGALORE--09.

4 THE GRAMA PANCHAYATH  M T
SOMAPURA VILLAGE Am) 59511, '=.._
NELAMANGALATALIJK, ' 
RERBY rrs sEcRErAmr.- =  ; '<{..~,vRESPONDEPfTS

(By Sri BASAVARAQ'KAREmjY,iIgg-§A;..jT;.D_K  .. " "

THIS W;.P."IS'FILF}D. TUl§IDER_AR'F!CLES 226 85 227 OF THE
CONSTITUTEON DOF-_IN-DEA "E.'RA'YTNG T0 DTRECI' THE R1 TO 3
CONSIDER THE VVREPRESEETATION DATED: 19.2.2008 VIDE
ANX-D  THE WRIT PE'I'IT!0N. DTRECI' THE R1 TO 3 T0

4'..1@1~zrr1Am A(3T!0N mains? THE EXPRESIDEN'? AND THE BILL
 coLLEm'cm Anon Tm: AC!' on FORGERY, ACT or ms.
"REPR«E1S§§.'N'I'A%'FIVO'N_COMMITTED BY THEM IN THE IN'I'ERES'1' or

JUST-;cETA .!stvE.\..._E;-:,3"i~.'.1fI'_%f2*, ETC.

*i*H1s"."wRrr PETITION comma on FOR PREIJMINARY

 THIS DAY, ACTING CRIS? Jfifififi, MADE THE

D H " " 2 FQLLOWING:

Db



 

ORQER

Sri A.L. . learned Oennscl  'Jayam   "$5 
Associates appeared liar the  '~  \lh'~c_ '   "

Government Advocate to take nofi¢£*.Vpn of 

He appeared and has takcn  -

2. As per the order   Judg: dmed
29.05.2008

, to the natuxe of
reliefs Interest
That is hog; me mnowmg mficfs:

a) of mdamus dnecmg’ ‘ the
_ r7cspoiitie:§.itsw.1*§o.Ai- consider the repmscntafion dated
& }’:’19;é2;f3908V §i&¢”‘A”mmm:-D to the writ peurtam.
% lg’ in the natuxe of mandamus directing the
No.l to 3 130 initiate action against the
“ls1:;i;}?1vcvsi¢icnt and the: Bill collector for thc wt of forgexy,
1 of mis-Ieprcscntatiaon cummitlced by them in the
‘ Hintcrcst ofjnstioe and equity.

With the aforcsm three’ tion this

disposed ofi’, butwith no oxticras to ‘ ~ ” V’

‘D.


   , 
_    Chief Iustxceé

          sd/-
sma.  l _ V      -- . Judge