3 2. Learned counsel for the 3"' unable to point out to any jeriédidioc cam respondent to hear and dispose of
appropriately, when filed bcroxéjeae
under the Rules, leariieg the
order Annexure-“L” of one without
jurisdiction aa..__(.3T§>1§ViS3Quenoe, the
resolution Panchayath not
being under the Rules, is
also V ” ”
3. I11 “i:he the writ petition is
V’ »:The reecitition A1mex11::’e«~”K” and the order
quashed and the proceeding remitted
to Panchayath, Bantwal to extend an
of hearing to the parties on 23-06-2008 at
a.m. and pass orders Within a forlznight
:.’t_1_1eref1’om, strictly in accordance with law. The parties
~ directed to present themselves either in person or
M
4
through representatives on 23.06.2008, without ._
notice from the Municipal Council.
KS