High Court Karnataka High Court

Beerappa H N S/O. Narayanappa Aged … vs State Of Karnataka Rep. By Its … on 7 July, 2009

Karnataka High Court
Beerappa H N S/O. Narayanappa Aged … vs State Of Karnataka Rep. By Its … on 7 July, 2009
Author: Ram Mohan Reddy
 "  _ BANQALOARE-56664'?

    K   

" "  .. TARi.r-I-Ruuesuma

-3.

m mm max-1 comm' or KARHATAKA, BANGALORE
DATED THIS THE 7m my 09 JULY, 2009 'M 
BEFORE %
THE HON"BLE MRJUSTICE  'RE:fi)'i";':%?::   J "  

WRIT PETYTION No.19075--78 Ovf-'4'2C%'§)9j'V(EX CIS::E}:" 

S/O. NARAYA__N'AP'PA' _;  "  .. 
AGED ABQUT37 YEARS.   V
PROPRiETQR¥KRi$}I--NA,__PI.1&.'i£A,"N50.9/3,
LALIBAGI-E {ROAD ,1 BA_NGALORE--560027.

D] 0. CHANGEi=IzI'N{;PmG
AGED ABOUT 2;}. YEARS NO.
13_;.?2,L~BLoC'K-.31, BDA FLAT AUSTiN TOWN

._ *-"1;f,~;0;  KHANGBA
AGED. ABIQUT 20 YEARS

 V 'wt: ANION RUNGSUNG
 '»{,'~'-ED ABOUT 20 YEARS

: R--3 85 4 ARE RESIDING AT NCL876,
GROUND FLOOR, 13TH
CROSS, 8'1'?! MAIN ROAD,
RMENDRANAGAR, 2ND:



 



..4..

the 1st petitioner but that is in the nature of injm1eto:_'y__

relief. The allegation to substantiate the relief is 

one of the Officers of the respondent made a   

that the law declared by this court “in thei V

supra has no application to A’ to

were not parties to that decision;.e,:’e:’The etatemefigtz the-A

petitioners is insufiieient: to s15bst.a§§11tie3te the”‘ser*ious
allegation of Miofe ovef,’ like Offieer who
made thfi “IlO’§Z ,r iiffispondent this

proceeding:

In the decline te interfere in the

;_ei:e::cise._”‘ef_..twrit jufistiieiion. The writ petitions are

aeeor*diiigi3f’rejeeteci, SM”

Judge