IN THE HIGH COQSRT OF KRRRATAKA, 3a?lNGAL{‘JfiE ; -.
mares THE 15″‘ DAY OF ccmssa 2093 2′ T’ ~
8EFORE
THE HGWBLE MR. Jusrrme K._L.».w.mtJé§;m% ”
WRIT PE’l’ITION NO 1038 OF . T ‘
..|?v……ET….¥..\*’.E…E,E3..;
Sari MUNEYAPPA,
S/o Sri Yellappa @ Nullappa,
Aged about 30 years,
Residing at Sy.No.1C6,
Madivaia Village,
Kasaba Hobli,
Anekal Taiuk.
(By Sri K. s. riré§:{fiap;é:.~M:
MD;
1 THE ;S'”FA.7I”E OF KARNATAEM,
‘V * _ Revenue,”
A H, S. B:jE!t3Er:g,a,._
‘ Bai1ga_E<:re'»
Rep. bY'viiS~;$eCfet»'a*:y.
2– THE"TA§'!$§i..;i43AR,
.- Anekai Tam,
H Bazagaiote Urban District,
* _A.n»¢k§af.
K. Vasarsth far R3, GA Sd)
Petitioner
Resperzdents
-2-
This Writ Petition is raw under Articies 226 & 227 of
of Incfia praying to quash the impugned order vide Annexfife.
passed by the R2.
This Writ Fetition is coming l ~~t§’ié Ccurf
made the following Order :
On 30.9.08, ghe’?ét;:iph¢r*:s ‘fifotifisgii:1.’was. §5irect¢d to amend the
cause titic. Tsii tc§d_ay;j_”_”f§zV. ‘fF;g”i5etitioner’s Counsei was not
present in thé_ morning”‘aovw.ajiso_in.ti5e._a?t¢rnoon at 3. PM.
As a last chancé, .3 ‘weé;.§;’s*§ime is granted to amend the cause tithe.
ii;._£s néf de:§-4% vaifghin fa weei<, the Writ Petition stands dismissed without
fuiflger g-§1'are}*:r;aeé té'the–.Court.
Sci]-
JUGGE
wish 5*” 3′ “‘:”
$1i1gah>%”€’3″” ‘-3°’
\e’19″c3