Karnataka High Court
Kallappa S/O Lachappa Mannur Ors vs The Deputy Commissioner Ors on 30 May, 2012
r
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATEI) THIS THE 30:tt DAY OF MAY. 2012
BEFORE
THE HON'BLE MR JUSTICE B.MANOHAR
V P No.80625/2011 (KLR-RR-SUR)
BETWEEN:
1. Kallappa s/oLachappa Mannur.
Age 60 years. Oce:Agricult Lire.
2. Basappa s/o.Kallappa Mannur,
Age 30 years, Occ:Agrlculture.
3. Ningapa s/o.Kallappa Mannur.
Age 20 years. Occ:Agrlcull ure.
4. Arun s/o.Kallappa Mannur,
Age 20 years. Occ:Agriculture.
5. Smt. Shantavva. v/o. Na Liappa Mannur.
Age 50 years. Occ:Household work.
All are r/o.Kumatagi village,
Taluk and I)istrici F3ijapu r. . . Petit loners
(By Sri P S PatH. Mv.)
AND:
The I)epwy Commissioner.
I3ijapiir District. I3ijapur.
2. Revcnue inspector.
BUapur District, Bijapur.
3. G urappa S/C). Lachappa Mum iur,
Age 70 years. Occ:Agrictilture.
RIo. Hi japu r. ... Respondents
This vii1 pet it ion is filed under Articles 226 and 227 of
the Constitution of India. praying to quash the impugned
order dated 4.10.20W in Revision Petition Nos.37. 38. 39 of
2008-2009 passed by the respondent. No.1 i.e. Deputy
Commissioner vide Annexure-C.
This writ petition coming on for further orders this day,
the Court made the following:
ORDER
Inspite of pre-emptive order passed on 27.7.2011
granting ten days to comply with the office objections, the
same has not been complied with even today. Accordingly,
the writ pelition is dismissed for non-prosecution.
JUDGE
Bkm.