High Court Karnataka High Court

I M Sambal S/O. Mallayya vs The State Of Karnataka on 21 January, 2010

Karnataka High Court
I M Sambal S/O. Mallayya vs The State Of Karnataka on 21 January, 2010
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA CERCUIT BENCH AT DI-IARWAD

DATED THIS THE 21" DAY OF JANUARY 2010 4  Ty

BEFORE

THE HON'BLE MR. JUSTICE K.L'.'  as A  

AND
THE HON'BLE MR. JUSTICEARAVIEQD   

W.P. No. 129-23/2009"(S;V§§xX'}*).
Between:   1   

I.M.Samba1s/o Mallayya,    3  
Aged about 42 years, (3h§e.f:yDffie__er,g --.  -
Taluk Panchayat     
Tq. Chikodi, Dist. Belgaum.  »   '

(by JayakumarV7SA. Patil --- ' '
and . ._ _ ._
1 . V  ~ A. A_ The Siate __&)f Karfiataka__b}' its
V" Secretary" Cieyernment,

E'  Department than Development,
Vi_ka'sa. S'01idha,. Bangalore-560 001 .

 E _ The Deputy Cemmissioner,

" ~ ..  "Be1gaumVIj»1istrict, Belgaum.

"K.R.,_uMathad s/0 Ramaiah Mathad,

 Aigiecfabout 51 years, Chief Officer,
  Iaiuk Panchayat Council,

N'



Sadalaga, Tq. Chikodi,
Belgaum Dist.

(by Sri K.B. Adhyapak, A.G.A. for R1 & R2)

- Repspondeiltsv ..

This Writ Petition is filed under Art_ic.l.e__226_.and' = W

Constitution of India praying to quash the o'1¢der-fldaiediii

application no. 95/09 passed by tli-er'iKarnata1§a' .fllidnii:nist;xgitjive

Tribunal, Bangalore.

This petition coming on for ;pi*elirn'iriar_i/i on this day,

K.L. Manjunath. J , delivered .the§t"oll_o\}r'ing  I
As directedi»..hy. this.  no process fee has
beenpaid to notice irtoirespiondent no. 3. It is a conditional order.

There  reprvesentVat~io_n on behalf of the Writ Petitioner. When the

 Petit,ion.Visiidiisinistseid against respondent no. 3 the present Writ

_ _:lPetitioVn is not..rnainvtainable as the petitioner is challenging the order

K.A.T, Bangalore in application no. 95/09 dated

wherein the relief has been granted to the third

«fv