WP.NO. 12734 I 2006
III THE HIGH COURT OF KARHATMKA A1′ BANGALORE
mmn mm THE 26′” mm on mmcn 2003
IYIEEBL
BE’E”u’u’EEE :
1 sm S..GU_…P?.. ..,Io sR1TH1M;I:«A..,.A
45 YEARS ‘
2 SRI SI-IEKARAPPA s/o smfrnirisht-M_A”N:$1;=..,’L’
3 SR! GO’..’INDAPP.% sgo SR: I=;A.hI’.}r=.£.*.5’r%.*.*=;.*–°.’=~=a
35 YEARS _
4 SR1 SAGUNAr’FA é§;.ci1_VsR:.j_HA”NUMAré?rHAPPA
so¥EARs’_ :1: “g’w= *~* 1′
AT 1′ A l’_’ii’;’m’lV:’) ‘-A .Vt’*\r\r-a1″§I1″‘ 1 I’. 1; 1n: r .: V
nun ngmu xx} xx. ,I’.4\J\J1§nflt””l..4L.:l’.V1.!4t1.al’1-\_..1Il!«r
BIRUI'”I’A_LU–K — –
Ci-iiKI(:”aIvi:’i(‘:ALi} R’ «:3: ‘
(BY ‘R
R
u I’ ___._.
2
’21
III
V’S~.igbAS”\fAPP_As.’:§–i)V. FOR
. snmsnzvwpn, ADV.)
03
‘id
53
1 SR1″? GQVIi¢DfiPEA
.s*;”Q SR1 fT*HIM.iWfiNNA@ HITEA “ILU
‘PHI’MMANNi;, .45 YEARS,
1 2 safnu *f9A”1>”MANABHA
~ s/0 THIMMANNA@ HEBBAGILU
V’ “-MJMMANNA, 55 YEARS
S’ .D”OBALAPPA
:3] 0 SR! TI-IIMMANNA @ HEBBAGILU
‘V —–‘I’HIMMANNA, samms,
ALL ARE R / 0 DOGIHALLY VILLAGE
BHTUF HOBLI, KADUR TALUK,
CHIKKAMAGALUR DISTRICT.
THIS W.P. Is FILED UNDER ARTICLES 226 _&””:22?f~—QF _
THE CONSTITUTION OF INDIA PRAYING TO SET ASIDEIQIJASH . ” *
THE IMPUGNED ORDER’D’I’. 14.8.2006 PASSED_B.’!, ”
JUDGE (SRDN), KADUR on I.A.NO.6_IN_O.S.N0.6IfQ-1 VIBE
ANNEXURE D.
THIS w.1=. coming on FOR o:im.9:2$’
COURT MADE THE FOLLOWINGL’
Learned counsel .. ” for the petitioners
submit- t11:_a_- 1:heAw1’it pe:1it:1_0n ha.-2: i.nfruct”6″s.
The a¢coi!iii1gl3’jjA–disiiiiésed as having
become i11fI’l1€7.1,1i:’.rf’¥~.”.S. A ‘ V
Sd,’–
_ Judge
TL,i-Eta §