Karnataka High Court
Beerappa H N S/O. Narayanappa Aged … vs State Of Karnataka Rep. By Its … on 7 July, 2009
" _ BANQALOARE-56664'?
K
" " .. TARi.r-I-Ruuesuma
-3.
m mm max-1 comm' or KARHATAKA, BANGALORE
DATED THIS THE 7m my 09 JULY, 2009 'M
BEFORE %
THE HON"BLE MRJUSTICE 'RE:fi)'i";':%?:: J "
WRIT PETYTION No.19075--78 Ovf-'4'2C%'§)9j'V(EX CIS::E}:"
S/O. NARAYA__N'AP'PA' _; " ..
AGED ABQUT37 YEARS. V
PROPRiETQR¥KRi$}I--NA,__PI.1&.'i£A,"N50.9/3,
LALIBAGI-E {ROAD ,1 BA_NGALORE--560027.
D] 0. CHANGEi=IzI'N{;PmG
AGED ABOUT 2;}. YEARS NO.
13_;.?2,L~BLoC'K-.31, BDA FLAT AUSTiN TOWN
._ *-"1;f,~;0; KHANGBA
AGED. ABIQUT 20 YEARS
V 'wt: ANION RUNGSUNG
'»{,'~'-ED ABOUT 20 YEARS
: R--3 85 4 ARE RESIDING AT NCL876,
GROUND FLOOR, 13TH
CROSS, 8'1'?! MAIN ROAD,
RMENDRANAGAR, 2ND:
..4..
the 1st petitioner but that is in the nature of injm1eto:_'y__
relief. The allegation to substantiate the relief is
one of the Officers of the respondent made a
that the law declared by this court “in thei V
supra has no application to A’ to
were not parties to that decision;.e,:’e:’The etatemefigtz the-A
petitioners is insufiieient: to s15bst.a§§11tie3te the”‘ser*ious
allegation of Miofe ovef,’ like Offieer who
made thfi “IlO’§Z ,r iiffispondent this
proceeding:
In the decline te interfere in the
;_ei:e::cise._”‘ef_..twrit jufistiieiion. The writ petitions are
aeeor*diiigi3f’rejeeteci, SM”
Judge