Karnataka High Court
Gopyanaika vs The Deputy Commissioner … on 22 October, 2008
* Kabbala Village, V. cnemagfi Taiuk, _. 1 _ IN THE HIGH COURT 014' KARNATAKA AT BANGALORE DATED ,m1S,l,HE 22519 nay OF' €)C'i'OBER, BEFORE _ THE HONBLE MR.JU'S'I'ICE Igxvi MA:,::§§j§:1'i§ij _ T WRIT PET1'Tl()N No.8 149 2%-gig j; BEITWEEN : 1. Srifiopyanaika, ' S/0 Babuzjinaika, 1. Aged ab01it.,5G';j3f§;arS; _ _ :2. M' % S/o 13abu.ri:}ai}Q§;' BY L14e,: 'V :2 (a) Krishna. V' W 3/0 ; _ . . . . .. ' ~. Wig) Aged abcjgt 46 years; All éirtf-msiding at Déivanagere District. E . . . . PETKTIONERS [BY SRLA. NAGARAJAPPA, ADVOCATE. (ABSENT) j O@L\....... * "%%%'r1;:isu-"'--'X«$1i.4:t'%Petition is filed under Articles 226 and _0rder ..p;a$sed by the 2.: dated 20.3.2006 marked at K _"r':.nnexure--E and the order passed by the R2 dated 32.2004 vide AI1flE:XL1I'6-D and etc. ..q3}' Greup this day, the Court made the fo}Iowing;-- AND: I. The Qeputy Commissioner, Davanagere. 2. The Assistant Commissioner, Davanagere Sub--Division, Davanagere. I 3. Smh-Jyethi, W/<2 VeI1katarat11a.i1:'-am, Aged about 46 years; - j. .. Residing at Nanditavarqviiiage, " v ' Harihara Tahak, % . % By her GP;5x'I4§:)»1der;=._ : 3/0 » ' Kanivzebéiafihiii Ch¢:I1I1agiI'i*Tah 2k, . ' W. _ Davanaugcre" ---- ' ' . . RESPONDENTS
{BY sIé1.:{f’1′;1§;10}:Ai\}T, ADV()(3A’I’E F012 (3/R3.
‘SRI.R.DE\_IADASS, AGA FOR R1 85 2.)
**’k*
22?”««._of {ionsfitution of India praying to quash the
‘{‘h:is petition cmnfmg on for pzeliminaxy hearing in
W»
.. 3 –
O R I) E R
None appears for the petitioners nor any
I’€pI’t’:SCI1t.aI’,i{}I1 is made. Petition is dismissed f()i’ “1’T_IOI1~
prusecution.
@1g/- ….