High Court Karnataka High Court

Kadagol Anjaneya vs The State Of Karnataka on 23 July, 2008

Karnataka High Court
Kadagol Anjaneya vs The State Of Karnataka on 23 July, 2008
Author: N.K.Patil
I

N THE HIGH COURT OF KARNATAKA
CiRCUlT BENCH AT GULBARGA

DATED was THE 23*" my 04*: JULY 2003  

BEFORE

THE HoN'aLE MR. JUSTICE     
WRIT PETITION N9. meésizaozf (L3-?_§RE_.§j7 

BETWEEN:

1. KADAGOL ANJANEYA
3:0 BASAPPA, _
as YEARS, CHAIRMAN,   
RAICHUR URBAN DEVELOPMENT -  '
AUTHORITY, RAICHUR,  -- . .

2. MUKTARSIOSYED AHMEIf},_
AGED 40 was, MEMBER.  _ 
RAICHUR use3Aw.aEx:ELoP2gEm   .
Auruonrafv, r;;Asc,+:ua-,   * 

3. E.VGiR1JA'$HAN5§AR GOU9,' " 
SIG VE:'ERE,GOUiE3,'  '-
AGED 42 v~e;e:.R$,'=aaEP.ssE2g, . ;
RAncHuR'uRsAN.L'nEvELQPaa4ENT
AUTHORITY; RAl'$H!JR.~.__  

4. yaaaavmz s:o'NAms».éPA,
; AGED as mans, MESBER,
»  RNCHUR URBAN DEVELOPMENT

AEITHGRITY, RAECHUR.

'  5:' TsM'%.'s.§sv!fi'HRA:sa':.aA,

'v»a£c5¢2A£.aA:~mA,

A'  AGEEE."i30 YEARS, Mmasa,

 Razcwuauasan DEVELOPMENT
~ Aarmeanw, RMCHUR.

PETITIONERS

'' V. __®g' SRLPRABHULING KNAVADGI, ADVOCATE)

 AND

1. STATE OF KARNATAKA
REPRE%N3"ED BY ITS
PRiNCIPAL SECREYARY,



3

have sought for direction, directing the respondents

herein not to remove the petitioners herein their

rmpective posts held by them until flwe

years has expired or from the ..da_te

provided under Section 5 it

Development Authorities

2. The learned’,F”°’%i’isei”l.je®e_ering”fore-respondent
No.4 and the lessee Advocate,
appearing e submitted that the
subject instant case is directly
covered by fiwis Court dated 26*”

February 2ooalirlirw§iP; i$i:s;1663112007 (Syed Mudasir Age

Sate and others), which was confirmed

r the’AWrit~«Appeal No.5926l2008 (R.\/enkanna Shetty Vs.

H ” and Others), disposed of on 11*” July

hiherefore, they submitted that following the said

” o’r_der, instant writ petition may also be disposed of.

3. The submission made by flue counsel appearing

for respondents, as stated supra, is placed on record. The

L

4

writ petition filed by pefitioners is disposed of following the

order dam 26″‘ February 2008.. passed in

W.P.No.16631l2tI)7 (syed Mudasir Aga Vs. State

Kamataka and O’d1ers) confirmed in

No.5926l20EB (Rvenkarma Shetty and 2

of Karnataka and omers) disposed of o.%iff11″‘ .Ju:;.r 20V£’)3

and for the rmons shad therein:.’~…A_

Ni