High Court Karnataka High Court

Ningappa, S/O. Dyamappa Valmiki vs The Deputy Commissioner, Koppal on 19 June, 2009

Karnataka High Court
Ningappa, S/O. Dyamappa Valmiki vs The Deputy Commissioner, Koppal on 19 June, 2009
Author: Ashok B.Hinchigeri
III THE HIGH 0008'!' OF KARHATAKA

¢IRC3IT BENCH AT DHARWAD

nazrmn mm mm 1913 my on JUNE.  Q 

BEFORE

um aozmm am. JUSTICE A3303 n.mn\¢;;;¢m  

w. P. No. 53193-e32o1l'%00»'?tI§L1§;--RE5:3  

BETWEEX:

I.

u.

NINGAPFA, s/0. E3'§£AMA?i5A VAIu§M§K£
AGE68 YEARS  _    

L;$KS}{,}§I£Hi;%PP_}§V Si ~:j "'mAmAPPA VALMEKI
AG'r.E:5_6 maizzsgfv.  .

DEv.A;P?Avs[Q t)¥A1viAPPA VALMIKI

4; 5:13:54 YEARS,

 ?A§~u<;é;p1?A s/QJYAMAPPA VALMIKI
" R .AGE:5_'2 YEARS,

 "~'s§iA§:?i§HAft$PA s/0 DYAMAi3PA VALMIKI
 A€_~='.~i§:36 YEARS,

HAEJUMARTHAPPA S] O DYAMAPPA VALMIKI

'T  P;.GE:32 YEARS,

"SR1 YANKAPPA 3/<3 HANUMAPPA

AGE:95 YEARS,



8. HUSSASNSAB S/O KASHIMSAB
AGE:36 YEARS,

9. YAMANOORSAB S/0 KASHIMSAB-. Q_ 
AGE:26 YEARS,   . 

:0. MARDANALI S/O KASHIMSAB  '
AGE:22 YEARS,  

11. SMT. GAMAMMAJJ/0 Sarams :%iAwNAm19P;§
POOJAR   :    
AGE:5{) YEARS, ' '

ALL ARE A{}RICU1_jftf'RI:STS*é§N§J QELAWNAL
VILLAGE; m;.x:m_Dm.--~'  _   

DIST: ;.:}a*19:::,, kutav. )
1. *rHé;vV:> EPUT¥'c:§3;~m1 SSioNEa2, KOPPAL mgr;
Koppm... - V  ' 
5 " x  ' ' ..RESP()NDEN'I'

% . 'A  K"xz;DYAi?;A;*i*H1, map)

:  PETYFIQNS ARE FILED UNDER
Am*acLEs-':2_.26 AND 227 0:2 THE CONSTITUTION or INDIA
Pmvim Ti) armor THE RESPONDENT TO ccmslbm

 THE REPRESENTATION DATED 23/512003 PRODUCED AT

» ---- Am§Exz1RE«c Am; REPORT 0? TAPIASILBAR, DATED

 24x10/2008, PRODUCED AT ANNEXURE.--E, IN

  'mgtcoananczz WITH mw AS EXPEDITIOUSLY AS
"   POSSIBLE NOT LATTER THAN 2 MONTHS FROM mmv.



THESE PETITIONS comm} om FOR PRELIMQARY

HEARING THIS DAY, THE GOURT MADE THE ..

ORDER

S:mt.K.Vidyavathi, the is.’ u

directed to take: notice for the A’

2. The petitioners gievancg’ that th¢ir.rgp£eséfit§’a:on V

dated 23.06.2008 (Anne::’.1_1It:-C) i111cO 11sidcIed

by the respondent.

3. These’ are V. a direction to
the fghc said representation as
cxpedittiouszly “as; Vin accmtiance with law.

petition are ciisgxascd of, No order

_

Sfi/=~
EUESE