Karnataka High Court
M Muniraju S/O Muniyappa vs State Of Karnataka Repby Its … on 28 January, 2009
IN T]E~iE HIGH COURT OF KARNATAI-{A AT BANGALORE
fiA'i'ED THIS THE 28TH DAY OF JANU;xR]Y,»T2.009
BEFORE
THE HONBLE MR. JUSTIGE. & kk
WRIT PETrr1'o:\z NO. S6/Aizcnjg '{L13;.E?ib1¥'})* %} ,jf' '
BETWEEN:
M MUNIRAJIES/O MUN'IYAPPA "
AGED ABOUT :38 Y.'EARjs~
PRESILDENT " * .
BANNERGHAETA *S3RAMA' PANGHAYATH
AMR§3TEiANAGAR;V.«:JI£}A'f%IHCBBLI
ANE:{A:;"£A1,UK;_ANJANAPURA POST
BANG:'Hi@RE A
% PEFYPIGNER
(By xzj1sRIra:vA&~:,"-AI:sV:::cATE)
"
1 STATE (DE K;aR:szATAK_A
REP 8y1*1's $ECRE'I'ARY
.PANcHAyATH RAJ AND RURAL
m«:32*1?:L<)PMEx~z*r DEPARTMENF
_"'«.M;vS.~BLEILDING
% E%AN'~i}ALORE
""v:fiS$§I'STANT COMMISSIONER
' BANGALORE SOUTH SUB DNISION
BANGALORE
:3 '1'}l'E SECRETARY 'PG
BANNERGHATFA GRAMA PANCHAYATH
BANNERGATTA
... RESPONDENTS
(By Smt: M.C.NAGASHREE, HG-GP FOR R1 & R2
Sri: K.N.SUBBA REDDY 82; Sri. VIVEIK SREDDY,
ADVGCATES FOR R3)
2
THIS WRFI’ PETITEQN IS RZLED UNEDER ARTICLES
226 ANS 2:27 OF THE CONSTYFUTION OF INDIA WITH
A FRAYER TO QUASH THE NoT1F;¢.mQN DT.
29.12.2008 ISSLJED BY THE 219:) RESRQ_NDENT”~V1DE
ANNEXURE15′ Ti} THE WRIT PETYFION AND” ‘
THIS wmr PI3TmoN’As0:M2:iG’r:NfFsjk}:i’%%QiénERé;’A ‘
THIS DAY, THE <::0UR';? MAQETBE FO};J,()WiNj(}i~ _
'……………………………………………..
In vitjw of iearned Counsel
for thej” jgiftitigfger; ” pfiiition is dismissed as