1 as THE I.-ma comm' 012* KARRATAKA arr BAHGMQRE DATED THIS THE 17%! DAY 0? Aueusxiaé % BEFORE THE KGIFBLE wz. ..IUs'm:E AS}?-1€3*IfL 31; % ' Wm PETITIQK NGS.2557'5f-5f?§ kc2§«*%i2ok1;:A % BETWEEN: 1.
:<.v'.v.mz. ~ – -.
Sjaiata Venkafis.
A$fl51wwm M” : .z L ?
Raaiciemxt 1-sf S;£fi’$uv€aEma:,:1be§..–i’;e:*1m:y?
Chi_§:Im».a§:2;i*C;}}i5tric%.. ‘-
2. R;’$E.B_a=m¢a;fa§:1. ” _ Q’ — .
s{f’a_1a’ze M
fi$fl%5wm%%%”a”
Ex«Ca&nc1Lm:, kluniwafity
‘District
‘ . V Coieny, Karin: 5′?’?S48
% Shama Ahmed Pathan, Ae:iv.,)
” ‘~§f1.i ‘”-smtmixammaka
V ~Rap:-emntecl by its Scam-etary
1’3-ban fievv&opmmi Deparwmt
§&.S.EuiI%, Bangalore-0 1.
AA ” 2. Tmrm.B§1miui§a1Ceunci}.,Xad:11r
Chickmaglur Diauict
Represawxeti by its Cmmissianar. . . .Raspc:ndenm
(By:Sri R.Dev=das, z-ma. for 2.1)
2
‘mam m-it pefiticnn axe fiiad under Articles 22%5 .§gLa
2537′ of tiw Constitufian of India praymg ta
irupugnfi naficafinn ma 29.’?..2O 16 (Annaazurasfi}«i$s;:aa_
by the Z-*1 respandmt, in m fa’ as 1-mwemtincra
past cf Presidaat ami Vim: Pxeaidexxt in the -.’_I”a113k.,” ._
c District, is may Sub {2} jof -~ I31§=af’-
iaiaka Biimiuipalitiea Act (Prm1S:ie.ut 3&5. Elicia ‘
flmtian 121.11%, 1955, sad ifs aubsecfaenat tn ‘i;1_::,éf
A Kmmtaka Euxxitzipalitiea (Praaidmt7._azi;i vice’; Preaféicient} ‘
Eiacfien (fimimdmmt) mes 201$’-$;1& miamav
Ema petitions. comixg afifef cxdezzfii thc
court mada the fcI]mv11’£.: ‘ j’ V ” ”
Sri R.£>e:;u*a*g%,%% the 1eam ad A «§§é1’tii1§i§§:a1 Gem-rm:
Advmte the zmwmdent
249.1. T A V %
qéfica; ‘ , the Earned ceunael for the.
that theme petitisrm baa mica: up fin’
as otlmrwise they wank!
‘
Sri sham Ahmed Fathan, the beam
kj for the: petitianwa mbmim that the saw of the
9’ ‘4 :}’-”rmfient of Kadzzr Town Iéuxficipal Caunmll wag mum”
gum: to SC catgary since 1995.
HBH.
3
3. Sri R.Devdas, the learnead Addim;:m1
m Advmzaha 3%.:-ing for the
Nt>.1 aubmim that the rcmrvatiun ta
catqoxizes *3 being givam as
pczreentage cf the local bod§¢a»’?’m__:11eA ” V.
4». As no hat’-orv* is
bfiufl, I de ‘is: the mattmz
Twa an to coats
sd/*4
]udqe