Respondents» 1 & 2 are the
Residents of Mallegudda,
Near Kukuwada Temple,
Joladahal Post,
C Taluk,
Davanagere Dist.
Respondent No.3 is the
Resident of Kittadal Village, T.
Mathodu Hobli, Hosadurga *I’q.’,”—,
Chitxadurga District. ”
These Writ Pe1itions«-ate nnfleiv Articles 226.. & 227 of
the Constitution of India praying’ to >__the order dated
26.06.2008 passed. on thee-vappIica§%io11″.i.e;’* »_i;A.Nos.5 to 7 in
O.S.No.7/2004 byvthe leiaI11e.cl_:}Uud’ge_’V{Sr.I)11.), at Holalkere as
per Anne:-mre-J énéiiiethexnby dismiss: application filed
by the 1esponde:et;g_
511» £91″; preliminary hearing this
day, the m3;de;_the
L A “¢°;;;..’eR,%r:> 3 R
” net complied with the ofice objections.
time the matter is being listed for <:omply1ng'
\Axfi§h*1:_'_n.eA eiijeetions.
I§Men«:_t}1ough the matter is called twice, there is no
'ggspizesentation for the petitionexs. Hence, the writ petitions axe
é ' ' " _ * for default.
Sd/-3
Judge
PKS