Karnataka High Court
H Chandrappa S/O H Shivabasappa vs Assistant Commissioner … on 17 November, 2008
IN 'I'Hl§*f} fiififi C{)UR'I' OP' KARNATAKA AT BAN'Gj;Ai;Oi¥{}3
:)A'm;> THIS THE 27% DAY op' N'0v1::rv11>;3.;:tt§g.%:2_'(§:3;sj%%
3EFORE uflV
'I'HI+} more 13;.,12: MR.JUS'1'l'€;#'E
WRIT PE'i'l'}'iON' N'o%.17_23 %{;E 2--% ; x
,A ASs;ista"n.: Commissioner,
V _ ' 'E-.i';;tzf§ipé'£i3a3:a}Ii Subfiivision,
" .__Hé1"apa;1'1g3}i*1aili, Davangere.
Grama Panchayat,
Harfakanaiu Viflage,
V' " * 4_ Tq': Harapahalli,
V _ _ Dish'ict: Davangere,
Represented by its Secretary.
3. Lokyanayaka, S/0 Ranlanayak,
A/3. 45 years;
fir
4. Smt.Gog1ibai,
W,' 0 Thippa Nayaka,
A/a 47 years;
Respondents No.3 and 4 are" é_ .g _ ' V
R/<3 Dodda Thanda, Harakanfaiu '<3, ' "
Tq: Hazrapahalfi, {)ist1ict:_I)ava11g€:1i_e. ~ "
5. Smt.(1}owz'amma, 2
W/0 Bhutafipa, A/ta 39
6. Sm1:.Shee1aWwa,
W/0 Shantaiingappa,
A/a 38 year_-zs'; -- . '
RespoIi:deI3.iis,.NG1=5».6 'am
R/Q.I:I01ikaifti*§{"i1iagé,.__ V' t' 5'
Tq:V'Iiara;péLba1ZE., .'
Disimctt [}9;vzéiI3g&::6Lt'-t.TA --- ' '
« - t " . 1€i13SPONL}}:3i*J'1'S
(Bysrvf1".1$a.c.iVNAc}A§éu1<Er;, HOSP FCJR 12.: & 2.
-isR:;v,T.RAa'ARED§Y, AQVQCATE FGR R.3-6.)
*i¢'fl'*
" Petition is fiieci Lmder Article 226 of the
Cfliifititfltiflfi of India praying to quash the notice dated
'3
21.1.2538 issued by R.1 Vidfi Am1exu1'e--J and quash ah
-. 'th§: prceéedings pursuant to the notice dated 11.12008
_ "submitted to the first respondsnt viée Annexurmli and
' . mic;
This petition coming on for prelilninanv hearirig in
'4 'B' Group this day, the Court made the f011oWiI"1g:»--
gig.
ORDER
None appears for the petitiongéi”
representation is made. Petition is’ d3:smi$’s–§éd_ x:E’i_*j;.n§_>.;1~’ ;
prosecutian.