High Court Karnataka High Court

C Siddaramanna S/O B Chandranna vs The State Of Karnataka on 29 July, 2008

Karnataka High Court
C Siddaramanna S/O B Chandranna vs The State Of Karnataka on 29 July, 2008
Author: Ram Mohan Reddy
IN THE HIGH 00331' 01'' KARNATAKA, 

DATED THIS THE 29TH DAY OF JULY  j 

BEFORE

THE Roman; MR. JUSTICE S

wan’ PETITION NO. 2.90 or’ 2006 a,a;gEs) k %

CONNECT,E”D_WYPHV_ k
WRIT PETITION NOS. 1324 &_13o9 Of=’.2G€)6{L!3–RES)

BETWEEN

ill war no Aj ” .%
C SIEDARAMANEA s;o’a. é3iiA!4:_§3RANNA

40 ms, R/C %NRUPA’rHUNGA’%BAoAvANE
Hxgnrua $22143, Vcnnmppram

In xa;_L’.1s:§4i§é¥

I “F~2:\DHA mo N,.sRmvAs
711A(}F:D 42 Y’RS,’– * ”
% -.fI1ft~,f«.A’}.””a.,I J R EXTENS!ON,
4HV2:2mm 572143,
“.c2irrz2;;x3u:e_.GA nxsrmcr.

_ mm; 1809 or was

GANGADHARA B P

SIG P.K.NAYAK AGE!) 40 YRS
Bl-IARATH GAS HIRIYUR 143 g

‘I

M

PETITIONER

. .. PETFTIONER

K

2
CHITRADURGA DIS!’

2 H C THIPPESWAMY SIG CfiANDRA.NNA
AGED 33 YRS
R/AT NRUPATHUNGA BADAVANE
HIRIYUR 143
CHFFRADURGA DIS!’

3 1* MAHEBUNNISSA w/0 NA2f;EéR 2′ 7

AGED ABOUT’ 45 YRS T ..
RIAT NRUPATHUNGA BAI)AVA.NE_ _
HIRIYUR 143
CHXTRADURGA 913′!’

4 LAKKE aawm 3,19 aE;frm §:<j\1IpA '

AGEDABOUT43-YRS ; A
R/0 BEBSND GOVT. _;~3U3,s"fANIs._ * .

HIRIYUR1é}3 A, =

mrmmunm .

GOWRAMMA w,I_o ”

man ABOUT ._ ‘
R/AT NRum’mJNGA BADAVANE
HIRIYUR ‘4 …… 14 V
mflaanarnaa msfr
sAvIrIe;;MM.a’*a(/ 0′ mimmmna
AGED ABQUTV5E$_’Yfi$’

Ly j”«R,tAT NREJPATHLINGA BADAVANE
HIRIYUR 143 “V ”

. .i§:1rrRAniJRc;A:.1)1s’r

_«__s,4(;Am)i;L SAMADSAB
A2301}? 43 YRS

R,:A?~xRuPA’m~mnGA BADAVANE

mezvuw 143
RC1-i£’l’RADURGADIS’I’ M

THESE PETITIONS, coflmxe on FOR oRDE1§zS.:Fm1s
my TI-IE coum’ MAD-E WING: «

Since common question oflaw K ”

decision mak:1n’ g in these pcfitioiies, the.-,. ” .

the learned counsel

clubbed, finally (§i_spo$éd-.c:flTf§by this

common order.

of this court directing’

fl1c.iDcputy to submit his explanation as

was taken to comply with the

in the order dam 19.7.1999 in

the Deputy Commissioner by

‘ “éaIa;n1Vihication dated 2.7.2008 while stating that the

orignal rewards in W.P.21260/1999 were not

mfraceable and theme was no material forthcoming

crvertheaction byhispmdccessorir1ofl’m,

from today.

@532

5

has action. by issmng
petitioners in W.P.21260/99 o:n,”3G;6.A2’D08.l,_Ta1a;EIVweuk2
require’ four months’ time to .

to file a report in detail.

In the light of by the Deputy
Commissiongr,’ I I 1 — for decision
making disposed

off. It is £1 Commissioner
shall issue petitioners in these
petitions, but am Municipality and the
imk%W.P;2125o/99 and camply with
T. in any event, within a

Sd/-1

Judge