Karnataka High Court
Krishnappa vs The State Of Karnataka Rep By Chief … on 11 September, 2009
. bi';
T 5,: " "'BANGALORE--56O 001
IN THE HIGH COURT OF KARNATAKA AT EANGAI,OI§E.,
DATED THIS THE um DAY OF SEPTEMBER} 2699' =
BEFORE I
THE HON'BLE MR. JUSTICE H.N:'NA'GAM(§HAN DASVIIIV "
w.P.No.I7245@;0g5ILR)
BETWEEN
KRISHNAPPA _
s/OLATE DODDARAE'%fGA§AH
AGEDABOUTSSYEAFEV"~V1'__ '
R/A IAKKANAHALEI..VI.I.L;AOE" " "
TYAMAGONDL'u"HO13'EI, ' "
NELAMANGALATQ . .
BANGALORE RURAL DISTRICT';
_ _ ~ _ ' ...PETITIONEE
(By Sri : PEAKASH '1' HEEEAE, ADV.)
V STATE OF KARNATAKA
_ ~ I REP 'BY CHIEF SECRETARY
1' GOVERNMENT OF KARNATAKA
" M;s.EUILI3ING, DRAMBEDKAR ROAD
gawx/K"
THE SECRETARY
KARNATAKA WAKE BOARD
NO.6, CUNNINGHAM ROAD
BANGALORE
THE SECRETARY
DISTRICT WAKE BOARD
BANGALORE RURAL DISTRICT .
HAMID SHAH COMPLEX
CUBBONPET MAIN ROAD
BANGALORE-560 002
THE SECRETARY
NELAMANGALA M.AKKHA§\E--v. . j; '
NELAMANGALA i I
NELAMANGALA. ~ V
THE DEPLIIfY"CQII\/I;M31_SSiQ1\7ER " V
BANGALORE' RIR}RAL;':,POD'I{§M BLOCK
DR.AMBVEDK'AR R0};-p'I A '
BANGALORE:-560'0o_'1'
HANT_}MA_.KKA V.'
V' E V. ' ..... .. 'V
D/Q LATE 31 _ DAPPA
L'LAKKAMvI\}1A.I_
MAJOR,
_ D/O:I;ATi£:S1D'I)APPA
AJLVIIARIUMANTHARAYAPPA
T * 1yivAJ_Q"R, S/QLATE NAGAIAH
" MAJOR, S/O.LATE NAGAIAH
R/A IAKKANAHALLI VILLAGE
5-=~m.r~'
entitled, in accordance with law, before the 5"' respondentfieptzty
Commissioner, Bangaiore Rurai District. Accordingly, th$’:wri.t;T
is disposed of.
DKB