IN THE HIGH COURT OF KARNATAKA, BANGALL.¢3;éfi%kk.% _ DATED THIS THE 3RD DAY OF' % T LV BEFORE THE HON'I3LE MR. JUSTICE
WRIT PEIITIQN No.2 1970:?’ 2907 “:L_,B§-ELEJE
B EN VA %% Z
1 OLAMBRA NARAYANA Vsowmg»
S/0 YELLANNA GéOWDfi % ‘
AGED
R/AT C)LAM.BRA__H0iIS’E, ‘ _
KADR1RUBYAVA3’§A VILEAGE;
BE}L’FPmN::}AD?Y”TA1{UK.
2 PRABHAKARA
S/O BABU SHE’l5i’»Y”‘**
AGED ABOUT;.42=.YEARs,
R1 0.. UPPAFJKA, V
* «ODILNALA
‘- » BELTHANGADY. PETITIONERS.
(Byk’%i§ri: KM’ ADV.)
»1″ ‘ “THB§ EXECUTIVE OFFICER
” TALUK PANCHAYATH,
BELTHANGADY.
% CHANDU L, s/0 KOCHA HARIJAN
MAJOR, VICE«~PRESIDEN’I’,
TALUK PANCHAYATH.
BELT}-IANGADY,
Rf OLAILA VILLAGE & POST,
BELTHANGADY TALUK.
JATTANNA GOWDA
S/QUMANA GOWDA
MAJOR, MEMBER,
BELTAHNGADY TALUK ‘ ”
R/O BELALU VILLAGE NADA,
BELTHANGADY TALUK. % ‘
SMT LETHISHA MEN ,_ZE;’-S A –
W/OXAVIER,
MAJOR,
BELTHANGADY.TA1;UK'” &
PANCHAYATI~I,. Ag.M.H;QUSE’,.. =
NARAVI POS’I’,_ %
BELTHANGADY TALUK, n M
SMT SHA RAI5 AM AH V’ AI3;\LA«’§~’P0O¢1ARY
w/0 M;3HABAI.A”PO0JARY
NiAJOI?f~DAR.'{HAS’I” 119033,
BELTAHANr:sAt;s{2$ALUK
MAJORMEMBER,
BELT:e1AN<1AD*{ TALUK PANCHRYAT.
%$m sunrrm s BHAT
W/0 SUBRAMANYA BHAT
‘-MAJQRQA.’ MEMBER,
BELTHANGADY TALUK PAN CHAXAT,
<3U*1*rINA13AIL,
" 'SAVANAL POST,
* ~-BELTHANGADY TALUK.
sm’ TANUJA SHEKAR
w/0 SHEKHAR POOJARY
10
MAJOR, MEMBER,
BELTHANGADY TALUK PANCHAYAT,,..,.
SWATHI NILAYA,
NAVOOR 1″OST,
BELTHANGADY TALUK.
SR1 ‘1’ G JOY
s/0 P.A.GEORGE
MAJOR, MEMBER,
BELTHANGADY TALUK
TAITHEL MANE, V
THOTATTADI VILLAGE,
BELTHANGADY « ”
SR1 SUKUMARAN.
s/0 BHASKARAN, .
MAJOR, ‘MEMBER, & %
BELTHANGADY’TALL-‘K’? +ECi£AYA’I’,
MERLA ,’
PUDUV’E’1’I’U P0s’1′. ‘
M BELTELANGADY ”
83:21
S/_0<
M5303:
L % BELTHANeAJ3f3rTTALUK PANCHAYATH
MUDDICEMANE,
ARASINAMAIQG POST,
SELTHANGADY TALUK.
KUM. YAMUNA
D/0 KORAGA HARIJAN
A % % MAJOR, MEMBER,
* BELT}-IANGADY TALUK PANCHAYATH,
HIRTHOTIU MANE,
N1’l”I’ADA POST, i
BELTHANGADY TALUK. L
THIS PETITION, coM§NG ON FOR PRELIMIN)§R Y-..
HEARING IN ‘B’ GROUP, ms DAY THE coum:%%n«;A:>1s; %
THE FOLLOWING:
9_g_p_§.§_ %
Learned counsel fvor t11e
he does not mess this the
submission of V’ “petition is
dismissfld