High Court Karnataka High Court

K M Narayana Swamy vs Muddenahalli Grama Panchayat on 6 June, 2008

Karnataka High Court
K M Narayana Swamy vs Muddenahalli Grama Panchayat on 6 June, 2008
Author: Ram Mohan Reddy
   T: 1E TALUK PANCHAYATH

E "   BY ITS EXECUTIVE OFFICER.  RESPONDENTS.

{Ey SR1. K.H. JAGADISH, ADV. FOR R1,
sm. M.N. MUNEREDEY, ADV. FOR R1)jJd\

IN THE HIGH COURT OF KARNATAKA, ‘
DATED THIS THE 06TH DAYEOF’
BEFORE % T j %% V
THE HON’BLE MR. JUSTICE ‘MOfi&N_
WRIT PETI’I’ION No.9§5o oE%%gMQEs%(i;g3gRES;1’R

BETWEEN
1 KMNARAYA_NAfi;;SWAMY%
s/0 MUNISIMM-APPA..j E
AGED ABOIJT__69 Y*EARSj- ; R
R /0 K.a1;Av;;RA*w1,LAGE
KALMARA KASABA HOBLI
CHIKKABALL;Af’1f}”R E PETITIONER.

(By M /s I{AMuATI~Iv3aVVi£A;i\rEA’F1:E’¥i’, ADV.)
EEEEE
1 GRAMA PANCHAYAT
E M’U_DDEN.AI iALL1

CHIKKABALLAPUR TALUK 562 101
BY”‘*I’FSgSE{3RE’TARY

CHIKKABALLAPUR TALUK
*<3H1KKABAI..LAPUR 562 101

6

respondent to pay Rs.55,364/- with intercéf’ £01 ”

petitioner, does not survive for consid€:’I’°at.i_o;I1. . ‘ -V I

KS