Karnataka High Court
Kanakadasa Shikshana Samithi … vs The State Of Karnataka Rep By The … on 4 September, 2008
, . _ 2, '»TéIE'DE'PU_TY CDIQIM ' ,GLADAG, :3.AV«..'FHEvf'vAVf3"'.3--IS3"V)§NT co IN THE HIGH coURT OF' I<ARNATAI<Aj Q" CIRCUIT BENCH AT DHARWAD;""* « ~ » DATED THIS THE 4TH DAY OF' SEPTE PREsENT__ '"' A,P ,_ , THE HON'BLE MR JUSTICE .'.'[-'C12'.S;AEHA'F1I'?::"~.,,__ THE HON'BLE MR JUSTi"€,E s.N;sA'rYA°I%IAR_AYAI«'A WRITY APPEAL if: WRIT APPEAL.INo:7c;8/"2Qo7(I<LR) " BETWEEN: .. _ KANARADASA SHIKSHANAAVSAMITIIP J = GADAG TALUIgjAN§D D'IS'I'R_'IfrC'l.'.,_ I BY ITS SECE"E1';??I_E"Y. _ ;CUMMON APPELLANT (BY SMT. S_,N.:fSi;JL)HA; A1§vDCATE"A'EsENT.) 1. THE}ST'ATE'O F I§:AR'NATAI<A REP. BY 'FHE PRL._sEcRETARY, DEPARTMENT OF REVENUE, M. BUILDING; I3ANGALoRE-- 1. ISSIONER, DYISTRICT, GADAG. MM! SSION ER, GA.D__AG_ .S~!I_E:--DIVISION, GADAG. BASAYARAJ, 60 YEARS, " V's,'va,1ADIvEPPA SOLABANNAVAR I31-IAVIKATTI, OCC;NIL _ R.v/OLBETAGERI, GADAGL TALUK AND DIST., 'I -5; ABDUL MUNAFF ABDUL KARIMSAB KALBURGI, 55 YEAR S, occ; NIL, R/o.EETAGERI, GADAG TQ AND DISTRICT....COMMON RESPONDENTS
(BY SRLPRAVEEN KUMAR RAIKOTE an VEERESH
R. BUDIHAL, ADVOCATES.)
These WAS axe filed under Section 4 of the Karnataka
High Court Act praying to set aside the ontier
W.P.No.19786/2005 dated 17.10.2006.
in
These two WAS coming on for -flay,
SABI-IAHIT J., made the following: 3
Called out. Counsel £«5;,_r1ae: appellant
absent. No mplesentafiofi for
the fifth Iespondentjs dismissed
for non-prose-‘:–11vtion,. ”