Karnataka High Court
K M Prakash vs The Deputy Commissioner … on 25 June, 2008
1
IN THE HIGH COURT or KARNA'1'AKA,
DATED THIS THE 25TH DAXVOF Juirqrs gem A
BEFORE T X
THE HON'BLE MR. JUSTICE: 1V£.(:)i=Lfi;;-N ia:::ij1jY
wgrr Pmmommo. 9,002 (30; ST)
BETWEEN :
KMPRAKASHV44 _
S/O.MAVK?Hl5REGGWD"A" * 7'
AGED
RIA .1;:oo1*H.AGALE;"wL1.A-GE:
uwYAMBAL:,1'E§G£3L3 I
I~:ANAKAPU.RA TQ, V
BANGALGRE RURA"LL-.1sT_, %
" . ...PETITIONER
my LGOWDA, M L PRAKASH as 1* R ?APANNA, ADV)
_ {A;s4s_Er4rr';_ A
AN?) :
.% 1 Vmis DEPUTY COMMISSIONER
BANGALORE RURAL DIST
' VISHWESHWARAIAH TOWER
DR.B.R.AMBEDKAR VEEDHI
BANGALC)RE~1
2 THE ASST COMMISSIONER
RAMANAGARAM SUB DIVN.,
RAMANAGARAM, BLORE RURAL DIST. MK
3 NEELAMMA
D / 0. BHADRAIAH
R/ABODDAKOPPA VILLAGE
UWYAMBALLI HOBLI '
KANAKAPURA TQ, BLGRE Rli_RA1-,l«f)f¥.S"T,..:4...' " R M V
4 DODDAMMA
D /0.LATE BHADRAIAH
MAJOR, R[A.I'I"I'AMADU WLL. _
MARUTI NAGAR, z-BSK I1I~-'SERGE-~-. _
BLORE--56O 035 R " .
5 BASAVAIAH V
S/O.LATE-'BHADRAIAH: _ - *
MAJOR,' R jg.-.noDDAKOPPA VILLAGE
UwYR1s.1BALI..1;'1_H0B1..I,..RA.NARARU RA TQ
BANGALORE R1IRA1';.Dl""i!'. "
6 RENUKAASHWATH BANGAIEZA _
W]O.LATEAASHWATH-RBANGARA' -
Nc:>.125, C."P.BED *
BSK III STAGE, BANGALORE'
...RESP()NDEN'i'S
(BY:-M A:~$A'1~1';iR1 1aR1sH§iAEv:URTRY 3:. M8,, ADV FOR R6)
(By sz1_:.M-R1VR.A_qA.eQRAL, ADV FOR R36)
' THIS $§)*%R1T_P1éi?m'1oR IS FILED UNDER ARTICLES 225
VAND 227 OF THE 'C5C)NSTITUTION OF INDIA PRAYING TO
.--QU~ASH_, THE OR{7ER CF E1 DT. 21.5.2002 VIDE ANN--G
AND. FIJRTHER 'QUASH THE ORDER m'. 14.6.2002 BY WAY
' s0RR1GEm>UM VIDE ANDLH.
'RjR'TEi.I_S:.'DAY THE COURT MADE THE FQLLOWINGE
VT PETITION, COMING ON FOR HEARING,
ORDER
There is no representation ffbr tl1<*:._ 1';l€ti;?.i(IT)V:I.};E51'VW1"f(3I}V".
the case is called. The petitiofiis Afaf'
non prosecution.
csg