Karnataka High Court
D Subramani vs State Of Karnataka Rep By Chief … on 5 January, 2009
A"' gBy Sri kc. mgagaj, Adv.)
'S2233 of Kamataka,
" VVidhana Soudha, Bangalore ~«-« 1.
IN THE. HIGH COURT OF KARNATAKA AT BANG.AJ».;€RE: j T "
DATED TIIIS THE 5*" DAY OF JANUARY ' Z
BEFORE _ ._ % .
THE HO2\rsflLE MR.JUSTICE S,_ A31).=:.;:i =N:4Z£z';'R: , 1
PKRIT P_£'T1T10NN0.35o322égaa (s--R£'s::}%"f %%
Between: AV X ' V H
1 D. Subramaxfi, V
SE0 C11iz1z1aswa.:;3:y,V.__ V
Aged about .
Occ;\'v'atea;xi}1:2£11, '*Vv~--"*_V V '
Tova: Mu11igip%;1_l;Ceufis:£i., ._ "
Birur, " _ .
Chiiwé1=, . h "
Bangalorewl. '
I-1.0. Loicgsiy
S;'oObalz%;1pv&§'?'V' _. _ '_
Aged ' V V
Occ;\Kr'a1e;f1n2.3;1, 9 «.
Hu'Ii'zfl".aI1i:;('irafi1 Fafichayai, " ' ' "
Kadu; Taitak, .Cl1ik11'xagaéur District.
9)!
6 H. Kariazrpagv _
SE0 Hamnxianflzappa, " "
j about years;
_ gyaierlxlém ..... .. v
' Ht"1Ilah_ai1i._Gram Panchayat,
" " Cbikmzigaiur District.
7 V V I).'I'. Nfahésh,
--- SfQ"I'i1?:2ixI11a1'ayapi;}a,
Aged about 28 years,
A. , ®c:; Watezman,
_ "gHuIIahaIliG1'atn Panchayat,
' " Kadur Taink, Claikmagalur District. .... Respondents.
infiucmo1;s.”NA-3 ::csV’is’.-» _ V ” ”
This Writ Petition £3 filed under Articles 225 & 22*? e£[§h;§[” *
Constitution, praying to quash the impugned order dated,
etc. . :
This Writ Petition coming on for
Group this day, the Court made the foiiafiézlgz ”
0129121:
Leamed Coum-Ia! for éaenm
requesting this Court {:0 dismiss, flf–Ie fsince it has
becomeinfi’uctuons.?_.V
2. mexflii fii–edVV_l§3< %theLIéa;i1ed_'=$ounsel for the petiti-:meI's
is piaced on r'ec_oi*d, Hisnxissed as having become
Sd/-.
Judge