High Court Karnataka High Court

Hanamantharaya S/O Bapugowda … vs The State Of Karnataka on 13 June, 2008

Karnataka High Court
Hanamantharaya S/O Bapugowda … vs The State Of Karnataka on 13 June, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana


BANGALORE

SAIBANNA

SI O.MA.Bi”VALAPPA NATIKAR
AGEMAJOR, OCC.NIL

R] CLHOSUR, ‘I’Q.AF2A3..¥’UR
¥)iS’¥’.G’ULBARGA

CHANNAPPA V
S/O.MA[)IVALAPPA mmwa

AGEJJAJOR, ocmm.

12/ OEHOSUR, ‘I’Q.AFZ.ALPiJR=._

DISTGULBARGA -. ” ‘

MAHADEVAPPA
S/().MAD}VALA-PPA a.mxA.R =

AGE.hdAJOfi§ ‘ *

RI oF.HosuR;.Lm.AmAmJ’R 7 ‘A

DiS’P.GiJ’LEa$iéQl(.’é¢ * ‘

S/:f).L§A£}§§.?A£.’Ef*PA ‘?€§ej§’i’IKl§2VVV’

AG$.Mi-».!OR’,… ~ %
R] O-.BAL.A£3;AN{[R,_ *rQ;s2-manna:

DIsr.3:,JAwR_

_s_jaR1sHA:m 2
~ _ vi.}S/Q%;MmwA1m”?A NATIKAR
~ . N AGE..MAJQR, OCC-.NIL
R; e.3amG-mug, ‘rQ.smnm1
‘«~”M:2:s*r;’a;J.x;=-JR

A “‘453EEMA§éAY

s;..0’.MAmvALAPPA NATIKAR
AGEMAJOR, occmn.

” ”R[0.BA1.AGANUR, TQ.s;2mAG1
* I)§S’¥’.B§JAPUR

THE LANE TRIBUNAL
SINDAGI TQ.,
SINDAGI

4

material’ on mean}, held that the had ‘§’rfl)-unai A V’

enquiry in confonnity with’ Rule 17 (::f”th:: ”

Reforms Rules in View of the fact mg;

tmec mmbcrs, the omgx is me!
two members only and guns Tribunal
has not e)CpIES8e(4l 3.t}y opined that
of the not been pmved.

In vim at the’ the arpplicafion am by the
father of the appenanta~ Having xmu to the
abovtf; which is clearly contrmy to

single Judge set wide the order wand

by and remitted the mama’ to the Lmd

‘1’r§b?1m,a”i.__’_ *to mconsider the matter afirr a&rchng’

to all the parties concerned and all the

‘ ,.._11¢’:’f:qi2tcntions of the wrtics are kept open ‘so be mged befome

» .”thc Land’I’ribuna1. Beingaggricvedbythe saiéanic_r,, the”

writ pefifimncxu have pxeficrred this appm].

\;/4