High Court Karnataka High Court

M H Parameshwarappa vs State Of Karnataka on 4 November, 2008

Karnataka High Court
M H Parameshwarappa vs State Of Karnataka on 4 November, 2008
Author: N.K.Patil


(By 35* :,r’=”§ PRAS}R!§§iA.KLia#AR, FOR

IN TIH3; HIGH COURT OF KARNATAKA AT BANGALORE W.PNo.13»’822 OF 2098
_.,,___..,,__._.,,___..,,..___,,…___.,,.___._.___.,.._._..,._k I

an me man COURT or KARNATAKA AT %

nus» THIS ‘ms 41″”nAY or Q: ‘~ *-
THE HONBLE MR. Jusncs ham:-A::L% % E k

wnrr PETITIOH N’o.134§2__.0FZ 2 A

BETWEEN:

1 MHPARAMESHWARAPPA

szo. HALAPPA V ..

AGEDVSYEARS

occ: AGRICULTURE ».

R!O.HARlGEV¥Li.AGE A % V
TALUKSHIMOGA’
£)tSTRiCT5bfiM3$4P’«%

2 CHANDRM’-‘PA”««.

3:0′ M H PAR:94M%ES¥~NVARAPPIR ‘.
AsE£241vE;..%Rs
AGf<$€L££.TURFi _
HARRRE v:L:,aeE%
TALUKSHIMCXSA
D£STR'iCTSHiMOGA.~-.. v ' '

3 am PARVATHAMMA "

was; M H PARAMESHNARAPPA
A<3ED45YEAR3 …..

_ EAGRKEULTURE

Rio HfizRiC;E”J!LLAGE
‘ ‘rALus<,4s:~:s;w<2GA.
..i)|STR.lC'!fSHIh}§{3m<'1'0§~' KARNA'i'AK,A AT £iAN(i.ALURE 'W.P.Na.l3d:22 my max

EN TIH3 IIIGB COURT OF KARNATAKA AT BANGALORE W.P.N422 OF 21398
4

flied by petitioners is dismissed as withdrawn, resefiiitjg

liberty to petftianers to redress fiweir gfievanca__i;*ref’:§r§’__i:§1}% _

appropriate cmnpetent authority for , ” v

appiicafion stated to have been fiiégd

so advised or need arise. :–‘(_li=fif2e V¢er1 téntic3éf::«éAwV.ig3r{,1ad:’3

the writ petition are left (men.

IN 1111»; 31:35 C(..}UR’i’ Ur’ 1«;ARr~:.a.’1m=;A AT BANGALGRE W.l~’.Na.l3422 or: was