H'? THE HIGH COURT OF KARITATAKA, DATED THIS THE 10414 DAY or JULY ~ BEFORE THE I-IOITBLE MR. JUSTICE R:§3I3r1;$j.'1'~
WRIT PETITION NO. 323.5 01?’ v23tm1t3(LB§ia£:s;’~ pk
BETWEEN
SR1 PSTTASWAMY V M ‘
8/0 LATE MARIGOWDA _[
AGED ABOUT 56 YEARS, 
Rf AT ARJUNAI~iAL.LYV__VILLéAGE3;~
HOSA AGARAHARA \r:.LLAC;E:_ iAJOE%LI,
§<:.R.NAGsaR 'E'LAUK,5f-._ * ' '
MYSORE i}=ISFRiC"?j. "
– ” »– ‘ …PE’I’I’I’IONER
_ (By 3 3.3 NAGA__:i{{AJ, ADV )
1 A THE S’I’Afi’E op’ KARNATAKA
“REP.’fl*£};. BY ITS SECRETARY,
m:m’«;_1=’ PARCHAYATH RAJ,
_M.s.Bu;w1N<3,
V ' EIRAMBEDKAR VEEDH:
*-i?3;ANGALORE 1.
TEE EXECiU’I’iVE OFFICER
TALUK PANCHAYAT K.R.NA{}AR TALUK,
K.R.NAGAR’ 570 056, MYSORE I3iS’I’RIC’I’.
M
3 THE ADAGOQRU’ GRAMA PANCHAYATH
REPRESENTEB BY ITS SECRETARY,
ADAGOORU WLLAGE, , .. .. ~
1<:.R.ANc3A;2 TALUK, MYSGRE II}iST'§3ICT:_' _ ' '
4 SR: A R GovIm:AMuR';'H¥
MAJOR,
3/0 RAMAIAH — "
CKETHAN COMPLEX, _
HEMAGIRI ROAD, 
K. R; PET TOWN, MA1\Ii’3YA_”DIST§2.if£’!§’L;’~–A.
5 SR1 VENAKTESH KUMAR
MAJOR ” ”
S[O VENKA’§’ASWAiviA1A–¥€ ._
R] AT AR..3uN;{H_ALL.Y VE}_,.LA.§’23,. V
HOSAGéAR£.{HA§R1’x«. V2 ,HC)’BLl,
K.R.NAGAR’-T;e}…U1:,’ ‘MYSGRE D_ES”I’RIC’I’.
“” …RESPONDEN’I’S
(By Sri : 112A1jE§vAD;Aé’,’AL<MA<3g$;'T;:§§'§2 R1 )
THIS W1§?I'TvvPE'£_'I'i'AI.(';"!*J"l"_.f~§. FILED UNDER ARTICLES 226
AND 227 01:' "rHEc0NS:rI*i'UT10N OF' INDIA F-'RAYiNG T0
 QUASH 'rag E%!.DORSE3ME}NT ISSUED BY THE R3,
'}';lZ)A(2~(}i',)R!J GRAB.-E21' PANCHAYATH, m'.27.5.o5,
'~.REJE<';"1'ING~ _ THE PETI'I'I()NER'S APPLICAION FOR
's.";HANG:r~2G_*IE:4'£1%; KATHA FROM HIS VENDORS NAME TO
'I'I -'IE"?_ET¥Tf3£S¥_ER?S"'B#AME Am me.
'.'I'H}S.P;'E*YE'iTI{3P~I, COMING ON FGR PRLHEARING
EN T§'*– GROUP, THIS DAY THE COURT MADE THE
FOLLOWENG ;
bi