High Court Karnataka High Court

Basamma W/O Siddanagouda vs The State Of Karnataka Trough on 3 September, 2010

Karnataka High Court
Basamma W/O Siddanagouda vs The State Of Karnataka Trough on 3 September, 2010
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 31-d DAY OF SEPTE.'VP»§3':1?3:f:{"'§:Z:O«1A0»_ ' u T. 

BEFORE
THE HONBLE MR.JUs'T1'E_E  
w.p. NO%%.81682%}2D}1%o.. 
BETWEEN V  «V  

BASAMMA    - if
W/O. SIDDANAGQUDA T 
AGE:45   . A '
OCC: HOUSE HOLD'F._ ,  _
R/O. C.S.F. 'l$'?'~CX§MP  
TQ:SINDHANOOR '7: V' O'
DIST:    

...PETITIONER

{BY SHRI éHAs.HiDHA..RAc§--OUDA KELUR, PRASHANTKUMAR,

S.  ADV ABSENT )

 E1..TH.E' STATE' €)FVR5ARNATAKA

'1T:mOUO'T1".':>EPUTY COMMISSIONER

RAJE1~mR~. _ 
 '  RESPONDENT

K V’ * {E’r..s;H1€I S.S.KU1\/IIVIAN, AGA]

<33'

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF TIIE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF OERTIORARI AND TO gUA.SI–1,? THE',
NOTIFICATION NQCHUNAVANE 2 ORAFAIVI 7,S~_2.OI~.O~11
D'I':07.06.2010 PASSED BY THE RESPOI\IDENT_..IN'RESFEOT
OF RESERVATION OF PRESIDENT POST OF_–~;IAWAL}AG'ERA

GRAM PANCHAYATH TQ. SINDHNOOR DIST. 'RAIIfIi1fi’aIj,*I heiariing
in ‘B’ group, this day, the cOu_rt._;rnade- the foliowingg: ‘

The cOu_nS:e}__fOr ‘1fietif:iOiT.er remained absent.

Hence, theWfit.pe’t’i;_:iO1T_V~i.S’ d_iVS:TIiS,_sed for nOn~prOSecutiOn.

S5,

if”

Q”? .-S1
3u§_?T§IS