High Court Karnataka High Court

Munikrishnappa S/O Muninajappa vs The State Of Karnataka on 2 November, 2009

Karnataka High Court
Munikrishnappa S/O Muninajappa vs The State Of Karnataka on 2 November, 2009
Author: B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 02-»! DAY or NOVEIBER 
BEFORE  '

THE HONBLE MR. JUSTICE 3.3. PAII3'  'jl    E

wnrr PETITION No.17421436!2eo9   & '

BETWEEN:

1.

Munikrishnappa,
S / o Muninanjappa,
Aged about 60 years.

. Smt. Pillamma;  7 

W/0 Latt: Murxid;§viapj5&,=« * 
Aged aboui;v55_ycar.-3,.,V__"«.% v '

. Sri M. Kc1'1C1'1«appa.  '  W

3/0 Munishamappa,. _  AA 
 abcjlt 5.0 ycars_.H V

.   

S/” 0 Mififlfiillfijppaa
Aged ~ab<2iut

ah-njut 50 years.

,

* 3/»Q._L*it° 13- Naniappa,

A about 51 years.

Sn’. R. Ravikumar,

S/0 Late Ramakrishnappa,
Aaed about 56 vcars.

é’

8. Sri. J.S. S

S/0 Late B. Sh ,
Aged about 56 years.

Ail are residing at
Jakkur Village,
Yelahanka Hobli,
Bangalcrc North Taluk,

Bangalore. _ ‘A ‘

(By Sri/Smt: R. NA”I’A.FmJ, Advocatgg %

AND:

1. The State of Karnataka, _ . __
Department of a§1ie1opment Authority,
Bangalore. …RESPONDEN'{‘S

{By

‘ Pstitiom are filed under Articles 226 & 227 0f the

.: –._{3e:1stitut_.io11 of india praying to quash the final netificatian imued

by ‘thc._r¢.–;spondeat no.1 bearing No.UDD 193 max 2% dated
._223;.0QL*,2304 produced alceng with Writ petrifian aa Anncxnre ~A as
vinigg-_.§m of Articlt: 243? of Conzstitutitm :21’ main and ultravinss the
‘~ _ provisions of Sectican 2(9) and 15 ( 2) ii) ef BEA Act and Ariicle 14 of

nstitution of India so far as the petitioners are eoncemw.

…3

,3…

These: Writ Petitions coming on for orders on this daygfkzc court
made the following order. .. ‘ _

A weeks time is finaily granted A. A

objections. If ofiice objections are fiwk, fhs

writ petition stands dismiss:-xi’ refeféficé: to Bench.

% Gem ofxau
Inuit”-stave!

W