High Court Karnataka High Court

Basana Gowda S/O Ayyana Gowda vs State Of Karnataka on 4 April, 2008

Karnataka High Court
Basana Gowda S/O Ayyana Gowda vs State Of Karnataka on 4 April, 2008
Author: H N Das
[DJ THE HIGH COURT OF KARNATAKA AT BANGALORE

ATED THIS THE egg"

Ill-

BEFORE

THE HON'BLE Mr. JUSTICE H N _I\IA(}AMC3HIiI§.'.::'DAS:  _ Q u  

 

 N

BASANA GOWDA M
s/0 AYYANA GOWDA
AGE; so YEARS,   
DALAI-'A'l'Hl

MADAPUR    
KUsTAe1rmw.K L   V
KOPPAL aflifiicr 

AYYANNA"Gi3wD.A  ~. "
:3;'c3*'L:%Ng::+ANA5G0w%nA
Aif}E:_50 m,n3a,  
=.).n..1.-.n.2--='.n.'r.-.1 . *   "
JUNEULAPURA   A ' "
KUS'i"'fixCeiTALUK*._ 

;KO PPAL DISTRICI"

u %MA'L1,IVKARJU'NuA"C}OWDA
~ .,4S,--'.Q'A'1TYAN'A GOWDA

V %  55- 

 '*~DALA}?ATiHI
 v:':*A3i PURA

" KUSTAGI TALUK

KQFPAL DiS"i"RI "-1"-

1.  131REGowDA
% 3,10 BASANAGOWDA

AGE: 50 YEARS,

DA! ADATHI

NAfi'lI')'A'I"'llJRA
KUSTAGI TALUK
KOPPAL DISTRICT

A'! OF "'RIL 2008  



MAREGOWDA
S] 0 BALANAGOWDA
AGE: 55 YEARS,

DAY ,nDA'l"l--II
III.

KANNALA
KUSTAGI TALU K
KOPPAL DISTRICT
YAMANAPPA

S] O HANUMAPPA
AGE: 45 YEARS,
DALAPATI-II

f'A'hI'I'S,AR'IA'I' A
\.J"!'\1V 'I..l'I'!lY I'1l.Jl'\

KUSTAGI TALUK
KOFPAL DISTRICT 

RAMACHANDRAPPAAA  % "  

3,10 HANUMAPPA_...  _  '
AGE:45_YEARS,  ' .   
   .'   

PURAg" ,*~fi_ ,, .VL
KeppAL«vp1s*m21Lcr_' 

 
s/ Q PAMPA,N'NAAP"PA"'« 
 .50    . 

_ -DALAPA'_IjHl .. 
..  HABAGALE  é V _
'- 'KUs1'AGI TALUK
 _ .'€O3'?PAL'~-DiS'T'F-?IC'T'


s_/ Q 'l'A._'iERAPPA

 AGE:-45 YEARS,

E_'-MAPATHI
KALAMAL1 TANDA

, V 'gKUS'i"AGi TALUK
'  KOPPAL DISTRICT

SOMALIN GAPPA

S] 0 SOGAPPA MERANALA

AGE; 45 YEARS,

DAL-APATHI

SANGANALA

KUSTAGI TALUK. KOPPAL DISTRICT

04%



I-5
I-'

12

0--
I00

14

GAVISI-IIDDAPPA
S] O GOVINDAPPA
AGE: 38 YEARS,
DALAI-'A'l'Hl

K. GONALA
KUSTAGI TALUK
KOPPAL DISTRICT

SHARANA GOWDA
3,10 BALANA GWODA

AG E: 50 YEARS,

l"\AI' A'nnrn'I'n  
Llflhflrfll I'll 

GUDDADA HANUMASAGARAH' 
KUSTAGITALUK   = 
KOPPAL DIS'I'RIC'I'  

BASANAGQWDA  
s/0 BHIMANA <3¢ovL-f_IDA *
DALAPAf-TH! _ __ ~_
Hi:"<i:';THA.ivi:éziI_NAL11.'   '
   
KO{PPAL_DISTRIC:T  M I

Ann. cm VE'I\A15,£:,- -_   I 
J\\4u..n uv 1 _41:.x\;v,4, . ' in " 

SHEAK%\R'GOWI5}\:.I:V' »    
3,10 GURUSANGANAQQWDA P.A.'!'IL-A
AGE: 50 YEEARS; ' 

IWIAI In-nan _ I -.
.5.;).'{'1l.JI1I'!'\I I

  ..... 

– .. KUS”l'”AGI ‘PA_LU K
‘ _,Kot§r!51.~ BISERICF

I _fi1_1vAN;~g:1::3w:)A

S] O”—-VELLANAGOWDA
mg; 59 YEARS,

I .uAL’Am’1’H1

‘U'”.’.’\II1’xLI RAIVIPURA

I “KUS’I’AGI TALUK

16

KOPPAL DISTRICT

BASAVARAA

53,10 M.A.ADEV.A.PPA
AGE: 40 YEARS,
BALAPATHE

HIREKOPPA. I{.S.

C74/\/L,

RAMADURGA,
BELGAUM
.. E-‘1′:-.7′ I’1’l’l{.’-I’v’ EH3

1 STATE OF KARNATAKA . *
BE’ SECRETARY T0 GG’%r”::f”»RNI’v’IEi’:4″I”–..
HOME DEPARTMENT *
VIDHANA SOUDHA

BANGALORE
2 SUPERINTENDENi”‘–f:iF .PL5.LIi3E§ ” A
KOPPAL .. V
KOPPAL ‘
3 THE ‘.01? “”fJLI’CE”

BELGAUM_”—, ‘R I

BELGAIIA/I».I3I§TRIcrf’55;”; Q EM;
A A A RESPONDENTS

(By Sri: s;zL.A.RHuREsHI;-RALGA)

A WRIT PETITVION Is FILED UNDER ARTICLES
225 ‘AND_227.._OF__ THE CONSTITUTION op’ INDIA PRAYING
T.O.’DIRE’Cf1′”‘I’HE.[.RESPONDEN’I’S TO FIX HONORARIUM

PAYABLEV TG..’I’HE PETITIONERS IN ACCORDANCE WITH

DTYt,W 1&4′ W’!-l”I5’I’. VADNATAIIA ‘HI I Aflfi’ I’\Wl?’WR!’f”r!’
x\uuL,; .|.\.y 2. -..,u. l.l..lLJ ;uu\1u:ntuuA vsuutuuu LIIJI. 1.4″!-.u…’

— PARTIESKRUALE 1965 AND ALSO TO SANCTION THE

‘~-‘««_V2″~’1RREAR5_«* OF HUNCJRARIUM FAYABLE T0

VAPETETIONCERS FROM THE DATE OF THEIR RESPECTIVE
“APPOINTMENT AS DALAPA’I’HI’S UPTO DATE.

d_y, ‘Lhc cr_n_1rt mad: the:

This Writ Petition commg on for preliminary hearing
I .

0 “H91

1 ‘_ _fjm<j:s/- 'jun 3

I
1
I
I

o.1191i-20 8 disposed on o4.c£2.26c3pc.~« *

Acconrlingly. a direction is issued to: the 1espcnc1e11t’SVto.V

consider the petitioners’ is ‘A

as found at Anncxuxe-C and ._ nzrit
accordance with law and as expedifiouslgf poséaible.

Further the petitioners ‘to _ submit the

the’. é1J}9_veV”nb.séiva,tion. ‘the writ petition is

hereby dizepoeed’; ‘V113.

S_ri learned AGA is permitted to file

fix-enao-oaf appearance within four weeks.