IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 3rd DAY OE SEPTEMBER
BEFORE
THE HONBLE MR.JUST:'€.E ANANE. %
w.p. NQ81681.,/.fiQ}0".fLB--}3LE}_AA
BETWEEN
AMSREGOUDA .
S/O.THIMMANA'GVC%*UDA g "
AGE:35YEARS
OCC:AGRI€.?U1f1'[JF{E"«.. ~
R/O. DEENASAMEJDRA VILLAGE
TQ:SINDHANQDR "ff "
DIST: I%?AICHUR§,--~.._»"U'IY COMMISSIONER
RAIGHUR.' '.
.Ea ".RESPONDENT
V’ “..ff{Ix3Yi?2HRi S.S.KUlViMAN. AGA)
THIS WRET PE3’I’I’i’ION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OE INIIIA PRAYING TO
ISSUE A WRIT OF CER’I’1ORARI AND TO QLu:._SI~; THE
!.\EO’1’EF1CA’I’IO£\I E\EO.CHUNA\/ANB1 2 (}RA.PA!\/I ‘,?_’2’~v__2.0″E.Q-11
I)T:07.0S.2010 PASSED BY THE RESPONOEN*I*’~IN_;RESIRECT
OR RESERVATION OF PRESIDENT POST OE GUDAUGOR
GRAM PANCHAYATH TQ. DINDHNOOR
THE FIRST PERIOD OF 2010 AS PER.ANNEXV{‘JRVQ~ I.
lNTEREST OF JUSTICE AND EQUITY. ‘ 3
This Writ petition coming On’–«fO’r= prelitfiiijafy lifieétriwfig.
in ‘B’ group, this day, the cCI;ft.made the_fO1V10wiIIg:–“‘
% o R 12- E_%e_R’ * S» 1. _
The counsel for remained absent.
Hence. the wijit-ipe-titiQ’n _t}.:iS1:Ii~SSeci’fOr ‘I1on–prOSecutiOn.
SQ?
Tudgé