High Court Karnataka High Court

Gopyanaika vs The Deputy Commissioner … on 22 October, 2008

Karnataka High Court
Gopyanaika vs The Deputy Commissioner … on 22 October, 2008
Author: Ravi Malimath
 

 * Kabbala Village,
V. cnemagfi Taiuk,

_. 1 _
IN THE HIGH COURT 014' KARNATAKA AT BANGALORE
DATED ,m1S,l,HE 22519 nay OF' €)C'i'OBER, 
BEFORE _  
THE HONBLE MR.JU'S'I'ICE Igxvi MA:,::§§j§:1'i§ij  _ T
WRIT PET1'Tl()N No.8 149  2%-gig   j;

BEITWEEN :

1. Srifiopyanaika,  '
S/0 Babuzjinaika,  1. 
Aged ab01it.,5G';j3f§;arS; _  _ 

:2.  M'   %
S/o 13abu.ri:}ai}Q§;' 

BY L14e,:    'V
:2 (a) Krishna.

V'  W 3/0 
   ;  _ . . . . .. '

~. Wig) 
Aged abcjgt 46 years;

All éirtf-msiding at

 Déivanagere District.
E . . . . PETKTIONERS

[BY SRLA. NAGARAJAPPA, ADVOCATE. (ABSENT) j

O@L\.......

 



*  "%%%'r1;:isu-"'--'X«$1i.4:t'%Petition is filed under Articles 226 and
 _0rder ..p;a$sed by the 2.: dated 20.3.2006 marked at

K _"r':.nnexure--E and the order passed by the R2 dated
 32.2004 vide AI1flE:XL1I'6-D and etc.

  ..q3}' Greup this day, the Court made the fo}Iowing;--

AND:

I. The Qeputy Commissioner,
Davanagere.

2. The Assistant Commissioner,
Davanagere Sub--Division,   
Davanagere. I

3. Smh-Jyethi, 
W/<2 VeI1katarat11a.i1:'-am, 
Aged about 46 years; -   j.  .. 
Residing at Nanditavarqviiiage, " v  '
Harihara Tahak,  %  .  %
By her GP;5x'I4§:)»1der;=._ :    
3/0   »  '
Kanivzebéiafihiii 
Ch¢:I1I1agiI'i*Tah 2k, . ' W. _
Davanaugcre"    ---- ' '

. . RESPONDENTS

{BY sIé1.:{f’1′;1§;10}:Ai\}T, ADV()(3A’I’E F012 (3/R3.
‘SRI.R.DE\_IADASS, AGA FOR R1 85 2.)

**’k*

22?”««._of {ionsfitution of India praying to quash the

‘{‘h:is petition cmnfmg on for pzeliminaxy hearing in

.. 3 –

O R I) E R
None appears for the petitioners nor any

I’€pI’t’:SCI1t.aI’,i{}I1 is made. Petition is dismissed f()i’ “1’T_IOI1~

prusecution.

@1g/- ….