Karnataka High Court
I M Sambal S/O. Mallayya vs The State Of Karnataka on 21 January, 2010
IN THE HIGH COURT OF KARNATAKA CERCUIT BENCH AT DI-IARWAD DATED THIS THE 21" DAY OF JANUARY 2010 4 Ty BEFORE THE HON'BLE MR. JUSTICE K.L'.' as A AND THE HON'BLE MR. JUSTICEARAVIEQD W.P. No. 129-23/2009"(S;V§§xX'}*). Between: 1 I.M.Samba1s/o Mallayya, 3 Aged about 42 years, (3h§e.f:yDffie__er,g --. - Taluk Panchayat Tq. Chikodi, Dist. Belgaum. » ' (by JayakumarV7SA. Patil --- ' ' and . ._ _ ._ 1 . V ~ A. A_ The Siate __&)f Karfiataka__b}' its V" Secretary" Cieyernment, E' Department than Development, Vi_ka'sa. S'01idha,. Bangalore-560 001 . E _ The Deputy Cemmissioner, " ~ .. "Be1gaumVIj»1istrict, Belgaum. "K.R.,_uMathad s/0 Ramaiah Mathad, Aigiecfabout 51 years, Chief Officer, Iaiuk Panchayat Council, N' Sadalaga, Tq. Chikodi, Belgaum Dist. (by Sri K.B. Adhyapak, A.G.A. for R1 & R2) - Repspondeiltsv .. This Writ Petition is filed under Art_ic.l.e__226_.and' = W Constitution of India praying to quash the o'1¢der-fldaiediii application no. 95/09 passed by tli-er'iKarnata1§a' .fllidnii:nist;xgitjive Tribunal, Bangalore. This petition coming on for ;pi*elirn'iriar_i/i on this day, K.L. Manjunath. J , delivered .the§t"oll_o\}r'ing I As directedi»..hy. this. no process fee has beenpaid to notice irtoirespiondent no. 3. It is a conditional order. There reprvesentVat~io_n on behalf of the Writ Petitioner. When the Petit,ion.Visiidiisinistseid against respondent no. 3 the present Writ
_ _:lPetitioVn is not..rnainvtainable as the petitioner is challenging the order
K.A.T, Bangalore in application no. 95/09 dated
wherein the relief has been granted to the third
«fv