12>: TEE mm; COURT :3? KARN°A”1″AKA,
DATED Ti-IIS Tim 2% DA¥”‘(‘:Fé Al$?§*1j2″I_fI;:’2;”;(§€.§4–‘.i’.V ”
BEFOR§ ‘ T
THE HOIWLE am. JUsTi«¢:LE.%RAx%3:;xL.§i€1Iég§.iif:%V51é;EDVjDY ‘
WRIT PE’:r3:’rmi.~§ 155:0. 152637; 1:51″? gzwa” (‘LB-SL3)
B§I:”E’WE3E§N
H GANAPATHY Sg>{>1V}i.U’–£:HAPPA ”
AGED ABQ~:f*:*”_.32”¥f<,s « – 'V '
R/OHULTE§1Ki€3f{'PA " V _ .. "
m3:cH:2::—- 90.51;. sGaABA,. fyA:,m<:~–v V V
SHIMQGA fii'$f2'R:<.'?:f:*. _ _~ PE"fi'F.'i{f}I'~EER
(By 321*": ;<'sR1:~::;$:";;}SA: '§3..g§w:3A, ADV 3
i-"Li'\iD. -1 ..
V’ ‘A \ ‘1?’-1′-EB?»’£’ZH’EEFAS’E’CE€ETARY
.. _ £3c>§g’1%:;é;~mE:N’1* 017′ KARNMAKA
>3$is:HArezA_jsouDHA
}32§§i”€}ALURE 1.
2 “F}fi;?i§ECREFARY
“£)Eii3AR’I’MEN”§’ 013* RURAL D§:VELO?M§:NT
A .T AND PM CHAYAT” RAJ
G{)VE§R1″«§MEN”I’ 0? KARNATAKA,
‘ M 3 BUiL}3ENG, BANGALQRE 1.
53 THE: CHER?’ z:xf2:c:5T1vE: cm-%”‘1:::2e::~z
ZILLA P;%F~fC§-iE§YfiIT, SH§M'()G.§&.
M
4 EXECUTIVE OFYECEEEQ
TALUK PAN CHAYAT
SORABA, SHEMUGA DIS’I’RIC’I’.
5 THE ASSISTAN’I’ COMMISSEO§”~iIEf3i~?
SA{}.Fii€ SUB IJi\/ISi{:)N’,
SAGAR, SHEMOGA DIERICTL
5 Stzmi-‘mRAMMA@INDRAVVAV
vs;/0 MALL-I-EZSHAPPA
AGE0 ABOUT 25 YRS ‘
R/O BENNEGEEREE, BARANWLSI P03? «_
SORABA, SHIMOGA 1;s1s3*m.1¢;,*’.:’.”-~-.LA RES§7.Ob{bEN’FS
{B}; 81111:: M C Naeasfifi-‘E;E,’AIxj§ 0;?’ IN¥3iA PRAYING TO
QUAS§~I T}iE_:q0*1*i:%;:’:: Ij)I’L” 26.1{)’;’2()()6 ESSUEZE) BY THE R5
V§DI32′?;NX__–C — ‘
‘FF1§S’PE)”‘i*¥.:’i<i§.E'~L:.4'(E-f§M.iN'G ON FOR QRDERS, THIS
DAY _'I_'E–iE GOURTV._MAz'-33$ THE FOLLGWING ;
V V _ Qovemmant Advocate submits that the relief
Squght 'i619 in the writ petifion do not survive for
considefaftian at this distance oftimc.
" Regarding the submission of the iearxtxed counscti, the
€£§1"it gmtiiion is accordingiy rejected.
sari
judge
Qsg