High Court Karnataka High Court

Mallappa S/O Magondappa Tungal vs The State Of Karnataka on 14 July, 2008

Karnataka High Court
Mallappa S/O Magondappa Tungal vs The State Of Karnataka on 14 July, 2008
Author: S.Abdul Nazeer
IN THE HEGB COURT 0:? KARNATA;'fldzé;:$paL '§'u@:géii, 
aged ahevuiififfi  "
Cfikfitéf Agfj4icuifi:'i1J13*.,  ' "
i2i0_fi.mi11ga:3,"'.   -- f
Think; Hzzngmgfifig   
Districté: Bagaikot, _ '

'2; 5 'Salt. Basamma, '
"  W/u {}01apfpa._Shr_~1ntgeI:£,
. V Agéd '?"A~1 years, Gee: Househoki wori() G01.

3. The Deputy Commissiener,
Bagaikczt, Dist; Bagalkot.

4. The Gram Panchayat,  
Amingad, Taluk: H11I1g111t1§3.',"~. '
Dist: Bagailmt.  "
Representcci byaits Se(:mtar§_z} __ 

:3'. Smt. Yallawwa,  1
W/0 Nagappa Gujja}; _ V
Agad a'£30ut1d w_0r}.g;, ,

A§;h3¥a1:s1:é;_V V ,_ «_ E
 Gram. Pa;1c.hayat--,-  
Amir1ga::i;_.T;1:' '~H1Sa1C{ g"i_~} ;Qs:§ ._ --

Dist; Eagaii<:€:'t: A  

6. Smtx;'{ija3falaksi3:m§L, 
A. -'W/ on Sulgbash Tatrahe,
..  Aged about.--<3G years,
V' G!{:v.r3: Agziculfiiifi
 _ Igpadhgraksha, Gmm Panchayat,
V _ ' «Amzingazi, Talukz Hungtmd,
" ._  :3is::_:...Qaga1koz.  RESPONDENTS

(85,l4″‘S:~i.~x’«”;.B. Mklyapalg, ABA for R1 to R3,

Sri.K.Nv. ‘E’hax1:£n,c”ira, Adv. for R2,
I5~?~.4_-_ 110 R46 are Seiveci)

‘I’his Writ petition is filed unciar Articles 226 and 22? of

-~–f30Izstit11’£.ion of India praying to quash the irnpugned

Netificatian AI:znexu1we~A bearing No,BK’I’:E§LN:$R~ 10{:’::2002-
2003 dated 4.9.2002 issued by the Deputy Commissioner,
Bagalket, and etc.

The petition coming 0:}. for hearing this day fhé”§;f;I}~’,;1Yi
made the fofiewing: W 2.

mmned AGA agpaazing for

that the writ patition has bei§c=§iie.V_inffiictua31;s? V

to the passage of time.

2. The submissio’:fiAV_af is placed can

record. ‘I’}r1_.e«”s’§’:{“i_t is;{1ismi$:sed acacerfimgly. N0 casts.

 &&&&     A  Sd/__

3&5