Karnataka High Court
Shiek Anwar vs State Of Karnataka on 10 June, 2008
IN THE HIGH COURT or» KARNATAKA, BANGA;;;i31§EI--' 5-'
DATED THIS THE 10TH DAY cm ...I;INI':,""20é'a
BEFORE
THE HON'BLE MR. JUsr1C§"'~gAM A1'vfl(I:)§~IAr~£'I.:I§'}31.i1')'L)3§V
WRIT PETITION NO.7f§2§:f{1_8'{I,B 1§I;s)'_'_
BETWEEN:
1
. F;
1- 2
CF
I ' 4.12313. BY ITS SECRETARY
SHEIK ANWAR,_ I .;
s/9 SHEIK 'MQ,H1D:'>IN_, ..
A/A 40 ms, if ~ ' I
R}O KGLALA Vvi:;I:,2$.c;--:4;;fl I' I
KOR_A_'I'A*CyERE;:T_FQ, TUB'/I-§{{I¢§_?I PETITIONER
(By; I§'I;'£§.--£jI?i;AN'I§RA__CHOGDA, ADV. )
ES*I'"ATE (IF""KA'RIWA'I'AI%A
..'iI1113zY;1Ts._sEcRx?:£:AR*r TO THE GOVERNMENT,
_ PLANNINC} AND DEVELOPMENT,
"v1\4.:3,1:sm1,:)1NG, DR. AMBEDKAR VEEDHI,
BANGALQ'RE--560 om.
"-..GR,AMA?'~wPANcHAYATH,
KO LALA, KORATAGERE 'I'Q,
TUMKUR DISTRICT,
I I (By Sri: RAMESH BANNAPPANNAVAR, ADV. )
AND
R2 PAN CHAYATH IN
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
227 OF THE CONSTITUTIION OF INDIA PRAYING TO
QUASH TI-IE RESOLUTION D'I'. 19.04.2007 PASSED BY THE
RESPECT OF' SUBJECT ITEM I'\IO'.4
J) 'rd
RESPONDENTS
remedied in accordance with law before. the Adhygfislfi V.
Taluk Panchyath. ‘
csg