High Court Karnataka High Court

Saibanna vs State Of Karnataka on 30 May, 2008

Karnataka High Court
Saibanna vs State Of Karnataka on 30 May, 2008
Author: Ram Mohan Reddy
 

.1.

BETWEEN

1   - "   
s/0 sHIv:fiRA'YA. GUGjRE'~  
AGE:   "  
OCC:"A.GF;ICUTflRE'»..."' %
Rm TADAK.A.L_ T9 RJ._AN.D %
DlS'FR!C1"' GULBARGA"-S85 302

1.

~«.SrA1?E«QFvKARNATA1<A
* . BY ITS SECRETARY DEPARTMENT

0.? PANSHAYATH RAJ
M.S. BUILDING
BANGALORE 550 001

TAHASILDAR

7 A’I’ ALAND DIST GULBARGA 560 001

j_ 3 BANDEMMA

W] O BANDEPPA

AGE: 35 YEARS

OCC: HOUSEHOLD

R] O TADAKAL TQ ALAND W

-2-

DIST GULBARGA 585 302

4 GRAM PANCHAYATH TADAKAIH I g
AT TADAKAL TQ ALAND I)I3T;GULEI=I;RG_A* I I
BY ITS SECRETARY I ~ * ‘

(By Sn”: H N SHASHIDHARA F(5R:.C:/R3 ._
SRLRAMESH I3.ANNEPpAI~_IAIy’AR’,».,I5GA FORHRHI; 2 85 4)

THIS WRIT PETITION IS ‘FILED-_Ul’%JDERjART1CLES 226 AND
227 OF THE CONSTI’T’IJ’l’.ION”v OF _..I.NI:i:A “PRAYING To
QUASH THE NOTICE OFR2. V23:.I11.G_6aC3()NVENING THE
MEETING OF R4 VIBE AIFIN-_,D,} It

THIS I3-E”.I’fITI<<;)jaI_V "cQMI'1\IG.,. ON FOR HEARING
THIS DAY, THE MADE THE FOLLOWING:

Lea.m" "tlrié",i-i2ti1:iIoncr files a memo stat1n' g

that ttga-.2 the writ petition has since

i11EI11ctuous, ttIévwIit petition may be dismissed as

memo on I'E:COId, the writ petition is

i i it I 4." ' :25 withdrawn.

sa/5
Iaafi

Ln.