High Court Karnataka High Court

Krishnappa vs The State Of Karnataka Rep By Chief … on 11 September, 2009

Karnataka High Court
Krishnappa vs The State Of Karnataka Rep By Chief … on 11 September, 2009
Author: H N Das
. bi';

T 5,: " "'BANGALORE--56O 001

IN THE HIGH COURT OF KARNATAKA AT EANGAI,OI§E.,
DATED THIS THE um DAY OF SEPTEMBER} 2699'     =
BEFORE   I

THE HON'BLE MR. JUSTICE H.N:'NA'GAM(§HAN DASVIIIV "

 

w.P.No.I7245@;0g5ILR)    

BETWEEN

KRISHNAPPA     _   
s/OLATE DODDARAE'%fGA§AH     
AGEDABOUTSSYEAFEV"~V1'__    '
R/A IAKKANAHALEI..VI.I.L;AOE" "   "
TYAMAGONDL'u"HO13'EI,  ' "
NELAMANGALATQ    . .
BANGALORE RURAL DISTRICT';   

_ _ ~ _   ' ...PETITIONEE
(By Sri : PEAKASH '1' HEEEAE, ADV.)

 V STATE OF KARNATAKA
_ ~ I REP 'BY CHIEF SECRETARY
1'  GOVERNMENT OF KARNATAKA
" M;s.EUILI3ING, DRAMBEDKAR ROAD

gawx/K"

 



THE SECRETARY

KARNATAKA WAKE BOARD
NO.6, CUNNINGHAM ROAD
BANGALORE

THE SECRETARY

DISTRICT WAKE BOARD
BANGALORE RURAL DISTRICT .
HAMID SHAH COMPLEX
CUBBONPET MAIN ROAD
BANGALORE-560 002

THE SECRETARY  
NELAMANGALA M.AKKHA§\E--v. . j; '
NELAMANGALA  i I
NELAMANGALA.  ~ V

THE DEPLIIfY"CQII\/I;M31_SSiQ1\7ER " V
BANGALORE' RIR}RAL;':,POD'I{§M BLOCK
DR.AMBVEDK'AR R0};-p'I    A '
BANGALORE:-560'0o_'1'   

HANT_}MA_.KKA V.'

 V'  E V.  ' ..... .. 'V
D/Q LATE 31 _ DAPPA

L'LAKKAMvI\}1A.I_ 

MAJOR,

 _ D/O:I;ATi£:S1D'I)APPA

 AJLVIIARIUMANTHARAYAPPA
 T * 1yivAJ_Q"R, S/QLATE NAGAIAH

   
"  MAJOR, S/O.LATE NAGAIAH

R/A IAKKANAHALLI VILLAGE

5-=~m.r~'

 



entitled, in accordance with law, before the 5"' respondentfieptzty

Commissioner, Bangaiore Rurai District. Accordingly, th$’:wri.t;T

is disposed of.

DKB