In rm: HIGH comer on mmmznxn AT j A %
mmnmm new 22" my or JULY, '3o 1e V %
BEFORE
'rm nolrau: nn. Juaficn 3.11. F'
R/o.
AgecI_32 yam.
um.
-- S/d'..I.n'*aV:g Krislnzuppa,
' Aged about 32 years.
% :{By M/a.A.I(.Vaoanth ma M.I{.Gi:r-hh. Adw.,]
0""
ARE:
1.
‘I’heSta’heofKarrxatalm§
‘ 0’2″
Represented by im Secmmry.
t ofIRura1 M
Paygchaayat Raj,
M.S.Building
Amb% Veedhi,
Bmbre-56¢ O01.
Shivamogga, ” ‘
Tm Ch1’$’E::mu tive _’
Ta1ukPanphayét, , .« V
» and District,
% in “Adhyaksha”
xi}. .ma,r] I mam. .
_ ‘ T:{‘B§’3r”S1-iflamacharmdra R.Na1’k, HCGP for
§Sri.B.J.Eahwarappa, Afiv. for R3 to R6)
Bidaxe’ Panohayat,
“227 efthe Consfitrufion oflndia with a prayer to call for
flmmfimmmmn mfimflbuma1tof 102
aiisw farznad in Sy.No.15 of I-innnavile ViJ1% coming
within the limfitu af Bids:-e Cirama Panchayat.
35-..-
0%”
Reepondexm
R1 and R2]
1% Writ Petitiaan mam cm for heafrm A’
the court made the fcslhowixg; V
In thh writ petmn’ ‘ 11 the
direction to the mponamt m%5% %:akk%kkth¢
anounm made in
Gram Pamnayam, at the
instance of have
flnreafigawd tha report.
mil ‘ the azxomts
made by will mt arise. If, for any
H033 m 5, they are at to
‘gg”‘me’V.. bcfiam appropriate autmrity in
= the reports submitwd by ruespowwx
5 as stated above, then they have to wtxrknut
gmnady, by appreaching the: Iugh’ er authority in
tha matwr.
0.9″
GI”!