High Court Karnataka High Court

D Devaraju S/O Late Devaiah vs K M Shivanna on 18 March, 2008

Karnataka High Court
D Devaraju S/O Late Devaiah vs K M Shivanna on 18 March, 2008
Author: Ajit J Gunjal
«A ,.   '  Jigrqgfi : 

111 mi rm 1' nnr I' run: rnm I'\
13; K2

1': I')'A'I'1I. , ,
11' III .l.'1.I.\l'J.'1 KIUEI I' l\flK1 1111311

I'All\.l?I'l .l§1l,'I'LA'lI'/Vllt 4-\r-:1-_1_
1 --rut.

RNUHLI;

DATED THIS THE Tau: DAY OF MARCH 2QG!§'V":.5"Tj'-.T: T

BEFORE

THE HON'BLE MR. JUSTICE' AJET  T   A

IIJ\.-ll I .l--l'.lJ..I.J

umw D1M*1'1* rm Mg 721 Iorinn'.-«'13! T
Va-Fly' J' D 5    V

.I,\.a-\

BETWEEN :

1.

D.Devaraju,
S/o.Latc Devaiah, __ _
Aged about 59_yca1g.,.. _ ‘

IO

. K.1’wEagara_i_i:é, 3 _ _
»
Aged about’6E;yea1’s’,. ..

\Iiné1yak.9.Nilaye;;«.% « ‘

3. Honne1ia.4f1,T .. ‘
S/o.Hon’naiah._}_ ‘
Aged a.boL1t”§.2_V ye.a_m,

T *
VS_i.ib-Vja_i1,- Mgtigowda Layout,
. AM_and;-gg.City’+ 571 401, …PE’1’lTIONERS

{By Kumara, Adv.)

1 ‘– V u at-«.au……..
_ ‘ Lo; I\.IIV1oK3I.LIV§-lul-I-I5.’

Major, S/o.Manchegowda,
5*” Cross, Near Railway Track,
Kallahally, Mandya. City-571 40 1.

‘D T. «.;~\'”~..

2.

:53

5

% *5

Ningaiah @ Doddaiah, major,
S/oyadiningcgowdana
Madcgowdg, Water Tank road,
(Near Old Post Oflice)
“*””‘iai13r, Iviandya City-5
Chikkahonnegowda,
Major, 5.3,!-r.1=Ma_dcgow(1a,
Working at P.E.S. Collcgcj’
Of _ _
Mandya City — 571 401.

The Deputy C1;-mm_.ias§ie11u::;’, u

Mandya District, V V
Iviandyaw

. Deputy__T2ihsii§iar,’v _

Nuflnbdnhe-:4 Vnmid.£a=_.J”‘–.L K
‘C_’flM&’a’l”47~’-fl-III.1V\l at Q.-HI-wilt-II-Ir}; v

Mamya msagsim 5

.Thecommissicxjem,’* f

l’vIand3;*a..Citg,r,’ _ ‘. ”
Mang:1ya¥- 571 401. 3 .

? A …..

S_:’..o. ‘Late Thirmnalaiah,

__ASI’,~Ma11dya Traffic Police,

H.-Kasqnrltrrs = :7 1

V’.1D.l.I.\.lJ II An 1 p

IJI I ‘l\l

Sri.'”1’.Krishnappa, I_najor, _
Police Constable,
APO No.84,

1″‘u. Lu’ “vu”” R33f}F$’3,.

% Bannur Road,

Mandya — 571 401.

-3′

Sfl.$ mmv,

Major. APC No.169,

Disfiict Armed Res-fire

Bannur Road. L” ‘
Mandya— 571 401. ”

(By sz-1.G.chand:-asne1<ara1a1a,, A.,(__}A:'fdi-d-Id'? in

This writ petition is Azficlss
22'? 9f mg Qaggtitutigg of a set-
aside or quash the '__o:fdcr" pasag-:41 the Deputy

Cacrrmiissirmer in RP 9'}'f2flfl_1 ._1'?._11.'2.G '-" "site

Anncxure 'J'.

This tbr preliminary

– hearing, fi1is..dé3rg_fi1é’ rfia.-é.’1e’:t;’1’e folio’w’ing:

A

An idmucai danatter in W.P.No.’f19/”2008 is

* «..disp5Sed..A§)i’..by on 13.03.2003.

the reasons stated in

W.P.’1’JQ.’?a19/.2008, this writ petition also stands

H K df reserving liberty to_ the petitioner to question

_ 91’t11c Deputy Commissioner, by filing a suit.

3. Mr.G.Chandrashckara.iah, learned Additional

Gnv-“WI cm A. v A 1: ..pn¢-Jarinc! 111′ zcpondcnts 4 and

\JIV-ifl-IDQ-IO an -. w—-w—3- . I-_.–u.«w–.——c,

L:/.’.

5 is permitted to tile memo of appearance wit’r1ir1__ fmjr

weeks.