Karnataka High Court
Chief Executive Officer vs State Of Karnataka on 25 February, 2010
_. 1 _.
IN THE §"iIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25"' DAY OF FEBRUARY
BEFORE " :.-
THE HONBLE MRJUSTICE RAVI MAMMTATHVA-T.ij: 3;"
WRIT PETITION NO.9778 OF 2:€j0'8(GMgCRCf\.VV
BETWEEN: T '
Chief Executive Officer__
Zilla Pancvhafisfi, "?:-- R
Lokikere Roadyg A' . _'
Davangere,_ ' _ ...PETITIONER
(By Sr} u§i'a--=,[+<L:nfia__r s:.ihg..H, Advocate)
...............ma
1 I{Aa-rféataka
I itS Cjhiei' Secretary
'Amt_:_'ed.'V iéar Veedhi
Vicjhana Soudha
TA _Ban*gé13ore.
_ ' :2V;---Deputy Commissioner
Davangere District
P.B.Road,
Davangere.
3. Smt. Saroja Rajshekhar
W/o late Anaberu Rajshekarappa
Aged about 57 years
R/o No.SO7, 5"' Cross
P.J.ExtensEon, '
Davangere.
4. Sandeep
S/o fate Anaberu RajsheieEit.eyon es re§'éd under Articies 226 & 2.27 of
the C.o'r1$ti"'tutEoV_Ifi"of«Iri'd.i_a praying to quash the order dated
10.6.2'0O8- anvd"'5.7,.2Q08 passed by the Prt. Civil Judge
if,{J;j.Dn.)"Da'vangere Eh Execution No.91/2007 produced as
"1._A'nr.exures'-««C a;f.'c:i D:
"":?".'_"--..V:"'E'"r1isyWré't..-t5etit§on coming on for orders this day, the
'i;§ou_rt~.;r1ade«..the foifowing : --
W»
ORDER
None appears for the petiijsionéf;
matter was cailed on twoV,svoCcasicns’.~. This.};i’eiitiC;:n”‘v%és”g
dismissed for non-prosecution'[‘a_