High Court Karnataka High Court

Umanath Suvarna vs Gram Panchayat on 23 November, 2009

Karnataka High Court
Umanath Suvarna vs Gram Panchayat on 23 November, 2009
Author: Ram Mohan Reddy
1
IN T HE HIGH COURT OF KARNATAKA, BANGALORE

DATED Tms THE 231") DAY OF NOVEMBER 2009
BEFORE
THE I-ION'BLE nm. JUSTICE RAM MOHAN REDDY' _

msc.w.s154 OF 2009
WRIT PETITION No.1 1763 DE 420€)'8'[LB_;.-RES}.V 

BETWEEN

UMANATH SUVARNA
AGED ABOUT 49 YEARS,

S/O MUDU SUVARNA.

R/AT "SHWETHA NIv,As'Vf,

MANGALORE, D.K.  '       PETITIONER

{By 81"}   POCiJARYv,"§ADV.}

ANDI. _    _
GRAM PANCHAYAT _  "
KEMRAL VILLAGE_,  
 BY ITS SECRETARY.

 '  V  RESPONDENT

' ;f(Ey  ':.K.¢HANDRANATN ARIGA. ADV FOR R1 }

.  MVISCVV IS FILED UNDER SECTION 151 OF CPC

"E/W ARTICEE 226 OF' THE CONSTITUTION OF INDIA

A 5}  COURT MADE THE FOLLOWING :

 -EOR RECALLING THE ORDER DATED 14.7.2009.

Ti-DDIIS MISC.W. COMING ON FOR ORDERS, THIS DAY

M



2

ORDER

This application is by the writ petiti0ner_’4

the default order dated 14-07-2009.

2. Heard the learned c01i:t”1seI_1’cfl{)rl’iii:l1e

Perused the avermentsl. 0111;: in

accompanying the appiicatwiaozni’ the re.asQ§1s stated
therein, the default oi’de1*~ is recalled.
Application alldwed. Ileaiored to file.

  ii      .   A sd/-
     l    JUDGE

KS__