:15: 'THE HIGH com? or KA.Rl'¢'ATAI(A., f
DATED THIS THE 91% DAY or _ L
BEFORE
TI-IE HOITBLE MR. JUSTICE V
WI-'u'T£:PETITION r«Ic;;_».,_;,.s
msc.w.633g or ~__;;_1§§ w,g;_;:I¢;:.:,;_$%1 1 o_1;;zoos
BETWEEN H
1 3' M NANJ;UN.F_}1'.PPA--_ 3;'-.G"LA""FE M;a52.I.as«A1AH :32;
MARIYA}*FA 'V .
AGED i'zB€>_; 52"-YEARS,' F.G~R1§2ULTURAL
LABQURE'-.R;' Ry; 1»1U3_i,;RJ3L3RiV_
YEMMEflQ5DDI3"fV}"L_LA§}E .
KA':;:U§2-TAL-'UiI~;:._, _ ' ' ' -
CH1'i<AMAGALvE_us:: 1:s.1_S-';f1§.,--=c:'I*
:2 Y M MAI~«L,JA;3I?A--_s/-Q :;A'rE MARIGAIAH
FECUSE Nc:».1_4?/62,. A/A 52 YRS
j'P§€US._LA?_UR YEr¢M.I::D1 VILLAGE:
, 'ié;AD%;;2_'1*ALU:<
€Hi§_§AMAG:%LURE 31s'I'R1crr. PETITIDNERS.
(B3;-+§r::;' cHAfi3;3§:AsHEKAR RODNAVAR, Ami;
-AND:
1* V' " " * 'I'.H:3 S*:'ATE or? KARNATAKA DEPT' OF' RURAL
" :2 THE DEPUTY COMMISSIQNER
= ..D_E.iVELGPMENT
AND PANCHAYATH RAJYA
vmnarm SOUDHA
BANGALORE BY yrs; SECRETARY
CHIKKAMAGALURE} DIS'TR§C'¥'
CI~i££{KAMAGALURE
3 THE SECRETARY
J§LLAPANCH.AYAT§£ V
CHIKKAMAGALURE BISTE.'ICI'"~
CHIKKAMAGALURE
4 THE SECRETARY
TALUKA PANCHAYATH
KADUR TALUK, KABUR
5 THE SECRETARY
GRAMA PAN(L_HAYATH-.O:¥' MIJSLAP-aka"
YEMMEDQDDI'--VIL§LA{}E ;
OF KADUf§T2§LUK,V _ ";';';'REsP0ND;-mws.
(By 321. R. D§§§'A}j1'«?gS,AG§--Vi5r;§:R'1'I;i§)VR5)
TEES xz..r§<r1? Fmso UNDER ARTICLES 225
Am) 227 C3I~'?;' "FI-IE r:t}'1~i3ri*'P~Ij't*iU<}NE;3 "NOTICE ISSUED BY THE RS
v,4.--vvsoU«:;»»:+i'fi' EXP_LA,.P4'ATIGN 09' PEZTITIGNER VIBE
'<.,ANN;::xu§§?E' .€fs{"~..AND H 3*}: 19.200? AND 16.1.2008
§E:S'Ia%f§t£*:r:i;E:;:9} . , V
MIsC;:;W-.é382/ 2099 IS FILED UNSER QRDER 1 RULE
'.;§ -._1'a.;2) 0;?' .%;§§1'E CPO Ram wrm ARTICLE 22? OF' THE
C{}P§ST§TUTION 0;: INSIA PRAYENG TO IMPLEAD THE
__5.PFI.JCANTS as RESPONDENTS 6 AND 7 IN THE PETITIGN.
' THIS PETI'I'iDN AND MISC.W., COMING ON FOR
n .uC'RDERS, THIS BAY THE COURT MASH; THE FOLLOWIRG :
€'x -*.
;.
£5.
$1:
/J \
ORDER
Petitioners Cannot be aggrieved by the ,4
Axmexuzes *6″ ané “H” since T3316 Grama M
has only called upon the mt.i£:1cf.1’2o1’s4 .1}ofl
explanation as to Why action {,a1<onD i:o»:V"
forfeit the properties which Vw*ofoo»notV. a.11o2tto_ki iihom.
Even according to leariiéd 'ooimsel, Grama
PaI2<:hay'ath has not conolndoci Vfiie and no
order is passed.' 'i..:E;"erenlA_ac®I*ding' to.' petitioner, the
Work of:._er*eo'{in§.;._-.::1;e3V.§:owj¢2*.in the premises is completed
and n0tI'1i11gE"1o1rtii€:r '£0 be done and it is only an
Airtoi gvioosoe {who to undertake furthor work over
ifiifiofi 'r11E: 'potif,ioners have no control. if the petitioners
are, isstio-d:""'£&?9itfiVv' order in the said proceedings and if
_aggrié:ved_;' question the some in an appropriato
H H " procooding before a. competent court of law.
_' nPo"t_iV'tio:'i is accoréin roasted. 5
» J NF.
at
E. E
‘–../
In View ef the rejection of the writ p<':¥Zit;§£)3'T'?g,_; "
titcmszaquence, Misc. W6382/2009 stands %
KS