Karnataka High Court
G C Nagarathna D/O Chandrashekar … vs State Of Karnataka on 15 December, 2008
{N THE HIGH COURT OF KARNATAKA. BANGALORE.
omen mas ms 15*" DAY or macaaaaea, zoesf k "'%«
BEFORE
THE HOWBLE MR.JUSTtCE H.BlLL£§l5P I§: 4% %
WRIT PETITEON
BETWEEN:
G.C.Nagarathna,
Dio. Chandrashekzar Aradhymw
Agedabout 26yea:s. _
Rlo.Mahan1hashwara Mutt. :
Madappana Doddi. '
Haraiegaiwost. _ V '
Kasaba Hobli. %
KanakapLi:}é'VT'aiz:i§_ _ .
Barmiora Rural _ ' - ..PETlT!ONER
(By Sri.
----*"°%?%LJ%
-pf F!ura!»B¢valopment 8:
fiarmhayathzai. - . V
M5.Buitding,ffjK.R.Circ!e.
Bangalore i~,_
j Byits€-'njacraimry.
' 'Tag Secremry.
Grama Panchayaflw.
" Kamakapura Taluk. T
" _ Baéwgaiore Rum! Dist. '. RESPONIDENTS
V V" % 4' (By Sri. T.P.Srinivas, AGA for respondeim»).
bi/..
This Writ Petition is filed under mam 226 and zzzjome
consfitution of india praying to quash the impugned V.
dated 21-342006 vide Annexura-B passed by " '
respondent.
This Writ Petition coming on fo{“F’ieiimini;ry M-a»%’ A
group this day, the Court made the follovgingf.–. ‘ _1
There is na when
fire matte: is taken up for hgafihgf writ petition is
dismissed for
Sd/-4
Tudge
N17… _ % ‘I