High Court Karnataka High Court

Sri Narayan Yeshwanth Kapolkar vs The State Of Karnataka on 25 February, 2009

Karnataka High Court
Sri Narayan Yeshwanth Kapolkar vs The State Of Karnataka on 25 February, 2009
Author: N.K.Patil And Nagaraj
IN THE HIGH COURT OF KARNATAKA

C§RCU¥T BENCH AT DHARWAD

DATED miss THE -125% DAY or ::'EBRUAR5{, zageé 

PRESENT"

THE H()N'BLE IVIvR.JUbA*.'V':a*'I__'I»{3fE . N.F§§1}?g$.ff''IL'~ '' 

'1'?-IE §~{ON'BLE.MR...§Z;¥ST§_§3E"ARALi" 'Nag-ARA;
wR1'f;a;5§EAL  3:Sé_:5»,!: 2006

BETWEEN:

SR1, NESRAYAN Y»ESH'V§fAP£T}'n'£.._;{APO LKLAR
S] 0 YBS.HWANT_  

AGEE 38"':.'_EA.RS,  _  4
MEMBER, 'mLuKA PAFJCHAYATH
i<:HANf-EPUR T}'&L«UE'{~  '-

22; 0, SEEVARGALI ~ 

 ~fiEL-i}AU,M DVISTRICT; ""   APPELLz'sN'i'

 (EV: SR! :§'€§H}{f~E:[§}f§AKANTH.R.GGULAY, ADV)

AZ\.E D__ 

  '1*1~a'»"«.:" STATE GE' KARNATAKA

V n  ITS SECRETARY
" V i3*EP1~'xR'}'ME3N"F OF RSRAL DEVELGPMENT
V '*--,:'.ND PANCHAYAT RAJ
M.S.BUILDING
BANGALORE « 560 901.



2, THE CHIEF EXECUTEVE OFFICER
ZILLA PANCHAYATH OFFICER
BELGAUM.

3. THE EXECUTIVE OFFICER
TALUK PANCHAYATPE
KHANAPUR TALUK
KHANAPUR
BELGAUM DISTRICT.

 ' ..  agm:%%%  ; T 7

(BY SR1 : R.K.HATTI, HCGP)  

*r}:;':'sV ._A§aa%Rz*fii;:.;V'A1:»z9g:AL "'::*:v:;,i~;ia U18 4 OF 'mg
KARNATAKA :%1'Ix:3~H_ "£?O{Jli'*£f.__z':C['£' PRAYING TO SET ASiDE
THE éabga % :.'Ass£+:.Ij1--.._'..:N THE Wm' PEZ'I'i'I'I€);'~E
No.;.1949~;2uG=HT F'€')R.I}$¥ THE WRIT PETITWN.

" T1§:is--x§}'9IT APPEAL COMING ON FOR HEARENG THIS

rj«;Qrv?*£a:,_E":...JUs'r:cE N.K.PA'I'IL, BELIVERED THE

  ' "

JUDGMENT

” AA writ. aggpeal is flied. against the refusal ef the

— order by the iearnsd Singlfi Judge by his order fiatfid

“‘5<:} 3«09.2096 in w,p.Ne,1. 9/ 2005,

2, 'I'0day, learned counsel appearing _ ¥i:)r

submitted that, the writ petition ¥:;E:.s._Ve

petitioner/ appellant herein is diSInf,SS€i3 tin:

Singie Judge on 12.9:3,2008.=’_ ~..__ %

3. In View of the ~ petitimza
itself, We are 0f the does net
survive for filed by the
appellant jiié became infructuous
msewing Emmy. fifi=’:t;i’r::S:vs his grievance
befom the i$ so advised or nmd
3I’iS€S. Ordered. ” fl ‘

I’ …..

Tuéfié

w}

y§’:g&g’§