High Court Karnataka High Court

B R Amappa vs State Of Karnataka on 9 June, 2008

Karnataka High Court
B R Amappa vs State Of Karnataka on 9 June, 2008
Author: N.K.Patil


BETYEEEQ:

E . F.N*.’!.Ps.F P31,
SINCE DEED

-13 u: l”~J H’

“«_”. :5v s31.Rav1

THE HI5a’cauRT 03 KARMATAKA HT BANG§LaRE.

RATED: THIS THE 09″‘nAv QF JUNE 20§S;j K

2 BEFORE I

THE HOH’B’ MR.JUSTECE NQ
“”%”%

WRIT QETITIGN Ha.3o@g;;§P 2Qq}§KLRA{=_’-

…. ….._…—…….

K}:;

sxg BHanRAPPA;f = *_
BY HIS_E RS; ‘~.v

sR1.BAsAvARAJ, AGED é$b$T*3s”€gaRs,
3RI.R.3URESH, AGED»EBOBTa34’YEHRS,
S?1.PfiHHhaDA, A£EE»RBGUT E4-YEARS,
BHE3RHPPEgfE$ED BBQpT;£€VYEARS.
ALn éagfsdys by fifiéafifikpai
3fiT.vfiMéHAgA;,A5éE_23fvgaas,
3ET.?R£3HkT}.AGEDz£6_YEARS.
BQTH HAUGHTEES-OF,E}RAMAPEA,

-5? HAHBLIGDLA VTLLAGE,

ALL R&E”RE3IDISG
TALUEZ: ‘S§–II}EILRIF’URA, S!-{I}-1C’G.Fk IIEZSITRIIZIT.

.. PETITIONERS

G.SABHHHIT, ADVOCATE.)

“:vw_ m1_
V” °»””Br was SECRETARY

3ré:§’mr KERNRTAKE
T0 GOVERNMENT,

V’-_sgvEwuE DERARTMENT,

VIDERMR SGUDHR,

E EANGALORE–1.

LJWIII TFLI HUDSAL
SHTKERIPURR TALUKR,
SHZKEREPHRA BY ITS CHAIRMAN.

s.-.3vn- w mmmmm ms:-n count or KARNATAKA man comm or KARNAIAKA men COURT or KARNATAKA men

.~_-9:.» r___ :3
m’..’.– ‘in.

3-»

w 2»:::2:

3*”§5′- “E

.3 =..;!’.,.§a2 4-.»

E: ;s’i”€’.:ea.:i’: 5::::m;:§ afiisgmzmasji

?.~:::a=.’;::t’::;s*£:,=€-3 iii’-‘%§:”3~T§’l°%-.._’ ‘2:.E’:2′.s

am. . ”