High Court Karnataka High Court

K Shaila G Kamath vs Zilla Panchayath on 30 July, 2008

Karnataka High Court
K Shaila G Kamath vs Zilla Panchayath on 30 July, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 30*" DAY OF JULY 2008
BEFORE

THE HONBLE MR. JUSTICE AJIT    
WRIT PETITION N0. 17123[%2oo6g"~1:ag)k%Ij % _  Y  

BETWEEN :

K.Shaila (}.K.amath,

Aged 43 years,
W/o.K.Gokuldas Kamattl,
R/at "Chilmc House", V A '
Ycnegudde village,
Katapadi Post, Udupi Talfl V   ._ 
Dakshina  mat;-int. . 1: %  % .«,,PE'T1'PIONER

   
 8ri;G.Jaf{s;$i1;'e:, Advs.)

AND :

 &U' 

the Court made the following:
ORDER ' e_  4

Mr.S.K.Acharya, learned Vb  V.  for:
respondent No.2 has  9;' mei."z"|'o:'.  the

petitioner has been as per
resolution No. 13 the 2nd
respondent. has become
i11fz’uctuo11fs§ _ ‘

2. magmg and his submission on
record, mt petifion as having become
Z …..

t’oe«.sa§fi.$ubmission is ineoxrect, it is open for

the c this petition.

Sd/-

Judge