Karnataka High Court
Smt Bhimabai vs Smt Awwamma Basavantappa … on 19 June, 2008
- AwwAMM;:BAsAvANTAPPA,
'' [V3] ROOPADEVI
THE RETURMNG OFFICER 0?
-3-
IN THE HIGH COURT OF KARNATAKA, _
DATED THIS THE 19TH DAYAQF JUE'e';'E'. ,A'_ ::i.1v(:):i§V:8: _ { 2
BEFOREid_ é"_M k%
THE HONBLE MR.JUSTIC§}.VRAM.
WRYI' PE'}'ITION No.
BETWEEN A V
SMT. BI-HMABAI
W10 HANAMAmi;v;.MB.gxLI;A§§.: ._
EVA 49 YRS 0:30; Ts-:'oU.sEHQL13
R/O ALmA1:§AD'j,_aizfgbagKA«;._V3_;JAVm';R«.V_: '
V = _ ' - PETITIONER
(By Sri :<R.M.;<;U;§<Aja:N;,.._,§§':3vi~ 3
AND : _V
KATNALLIAGA: 51 YRS,
T ~ v<)'+:,:c:': §-iQU'SEHC)LQ WORK
R;'0':«..g3L;;:ABAD, BIJAPUR.
2. smt.'1N:)i38A1,
why MAHADEV HENGE.
V' --. MW/O MAHANTARAO QESHMUKH.
NAGATI-EAN-13, Z.P. CONSTITUENCY
BIJAPUR 'I'ALUKA~--CUM«ASS'§'.
COMMISSIONER, BIJAPUR
RESPONDENT
( R-2 TO 4 DELETED V/O 8.4.2003) ~ 3
UK
-3-
earlier dinecfion of this Court, it is for t1;;¢’ ‘;~;s:.tifi¢:’:1é’:r– u
approach the Eitaction. Tribunal ’12_va’v¢_’-:
Petition disposed of in terms of the dirécfions
Court in the Oniler, Annexure-F
Subject to the abbvgg the Wfit jjétition. is
rejected. ‘v
Lu.