Karnataka High Court
Dattatreya Devaru Bhat S/O Devaru … vs The State Of Karnataka R/B Its … on 20 January, 2010
IN THE HIGH COURT OF KARNATAKA CERCUET BENCH AT DHARWAD DATED THIS THE 20" DAY OF EANUARY 2010.; l BEFORE THE HON'BLE MR. JUSTICE AND THE HON'BLE MR. JUsT1C::jARAV1ND WA. No-5152/2oeé'(1..s}.._ Between: V 5 V .' Dattatreya Devaru Bhat, V S/0 Devaru Bhat, ' ' Aged about 36 yeaés, R10 Karki, Ta};__Ho:1naVaig:;J:)Vist.,_'U1;tara Kaanada ' *' l ' -- Appellant (by Sri Suresll%P. Law Associates) and _ _ . ~ V. The 'ofKalTiatak_a_' . V 'Repfesei1ifed_l"by its Secretary, 'Depart_n';eD;t _0fPanchayatraj & Rural Development, ""J_icl}1ana'vS'Da,;;ih.la;,V 'B anga1ore--~56G 001 . . Thelaaxecgme Officer, ~ .~ _ Taluka" Panchayat, Honnavar, Dist. Uttara Kannada. V Tile Secretary, Gyam Panchayat, Karki, " ..Tal: Honnavar, Dist. Uttara Kannada. ¢/ 4. Krishna Bhagawan Jadhav, Aged about 47 years, Working in Konkan Railways, R/0 Karki, Tal: I-Ionnavar, Dist. Uttara Kannada (by Hegde, Neeralgi & Patil for C/R4) -- Respondents
This Writ Appeal is filed under Section 4 of oit’ _
Karnataka Act, praying to set aside the orderdatedp 0.§_’.03_.,2’G{l9 pas,s}eq…
in W.P. No. 60665/2009.
This appeal coming on for preili-rninaryi.,hea.ring’V:’ionvtifiifig
Sri K.L. Manjunath. J, delivered the following judgnient,
Learned counsel appearing appell’anit;i_s.ubmits that he
may be perinitteidiito a liberty to agitate his
right before the*cVompete1it’iiC»iyi’l~._Coui*t. Accordingly the appeal is
dismissed asjwithdrayvni granting liherty for the appellant to persue his
may bests {lie coul%t,ii
_si S51/W
§§§§E
saf~
mess
ii,”-bgvv