High Court Karnataka High Court

Chidanand S/O Nagappa Kamakar vs The Zilla Panchayat Belgaum on 31 May, 2008

Karnataka High Court
Chidanand S/O Nagappa Kamakar vs The Zilla Panchayat Belgaum on 31 May, 2008
Author: Ram Mohan Reddy
 

IN um I-IIGI-I coum or      V

DATED THIS THE 3181" DA'f§OF_§~!AY'    %'

BEFet2E_ A      
THE HON-BLE MR. 1y1oHAN R:E;::>DY

».--x....-..--.........-..a

WRIT I-'ETI'I'ION 1\vI:5'.~.V::i1.9'?gV;f(;t.I«' '2V(}43nf7' {QB-RES]

CHIDANAND is} c;"'NAGAPPA'i':<A;MAKAR 
A333 ABQUT"33"'F5i:'S, 0CC.13U'31NESS,
mgr M K HUBLI. 31i;Ho1'm'AL 
BELGAUM I)1s"rR:c--'«r_."'.  % I

 % ' %    PE'I'I'I'lONER

(By Sri; V1c§HNEs;fI&§IA.*;;ég's§%'sHAsTR:, ADV )

    ..... 

-om… -o.-no

=3. z1Li.A. .I§ANcHAYAT BELGAUM

” A “BY EXECUTIVE OFFICER

=2 ‘FHE”_A’i’ALUKA EXECUTIVE OFFICER

” ‘EBAILHONGAL, BELGAUM DISl’RiCT.

.’ THE ADHYAKSHA GRAMA PANCHAYAT

M K HUBLI, BAXLHONGAL TALUK,
BELGAUM DISFRICI’.

4 THE SECERETARY

GRAMA PANCHAYAT,
M.K.HUBLI, BAILHONGAL, TQ;

fijk

3 V.

3. Recording the submission of the A4

counsel, the P1″-‘fifionis accortm 1813’ <ii9P0sed Gift V .

csg ____