High Court Karnataka High Court

Bajaranga Bali S S/O Late V … vs Chamundi Hills Grama Panchayath on 19 March, 2008

Karnataka High Court
Bajaranga Bali S S/O Late V … vs Chamundi Hills Grama Panchayath on 19 March, 2008
Author: H N Das
KO T CXICCT Q1."

1N'1n"'E 'nuuu 'i'\'.'ir"n.nn.n a

III-
nawmu-mnm-19fi"' um: ormnc:-I zoos  % j i

nmHoNn1.mu1r..    

w.1I. 110.4335 or zoos :
'.55'I""l7§3n" : V  .'

Z1 CCQQQHXZ $ZTQ'

nnunnnuxm anus. 5  
8.10 LATE 'I BRINIVASBIEH 
am; conmcrok   
 HILLS    V
sauna Bnncnararg-, "

Cnnuv" '"""J'nWI su.""' I155

MYSORE

 .. EETITIOHEB.

tn!   m. Imunmxan

-W-rt

FIND I

    mm Fawn nmcmum

' 

«.3 3+3 asmraay

 2  oirrfin

 rut: pmczxmrnm
" x jcrseitn m:s'm.1.'c'r

Qua-I Tbuj

.. RESPONDENTS

F 1′!-II9’fl’kIT PETITION’ I3 EILED ‘UNDER

%%ka1i;i’Ic1.ns:a2eT& 221 or cormxrurzon or mm
“2.1t_m.rmts 1:; 1.=;;u.sc_:-;- 25.; gammy: 1-9 :m_1,ns-nu.-rs

‘I31-13 PETITIMIIR TO SERVIC3 WITH CONBEQIIIIITIJLL

FILE! I y

CIRDER

In this Writ Pa-titian, the p.:1:%iaz;j.r%%m L

’15

HI

service and also to dira¢tL«L.j1:he 1:e”3g:t::»z:t<V.:'E:eraif.',§e':VI VVi';va»
conduct an-quiry 'i:-he v:'5:V:'i:1'e".rv: of
snap-arxaia-n dated 9.5

ms 11$ v EaVé.14;c}1hyath Raj Act,

°'9'a;instV »t'heV ,’3′-“Iti”:’.5?;L’:_(T'””§i:’»/4:’.~~su5P9nsion Pas.-sod TOY

Sucre tary Pancrmyuth. Renewing

A;nexpé’tiVtionar to tile appropriate

‘&g.~;§u;yi1TA ‘ 12!,a;it34{‘5;r:Ta “_j..appropriate uuthuzity, against

a1.=.ape-_:-31-2: ¢.!L!L-I_I£i 5.3.2005, this

‘P§_i”:ii:ic:n is “en: my rafiaetad ‘–ithraut

jV.rIg:L”I::_3:§:nce to respondents.

EH9.

sd!’
judge

raged f-9.1: ‘I.I;r;t_’. at <':'¢'.t._1:'~u<:t::1.i1:t_;'_a ._i:VI1eV~'

fiapérafiisnts ta reinstate the, §et'.i*.:i::_~,=.~.i.-'r.'~ '