Karnataka High Court
Smt Channabasamma vs The Secretary on 4 September, 2008
.---P.,..
IN THE HIGH COURT 01? KARNATAKA
CIRCUIT BENCH AT DHARWAD
QATED THIS THE 4TH DAY OF SEWEMBER 2o0§ :' 'A_V_
BEFORE % 1'
THE HGN'BLE MR. JUSTICE ANA1f;D % _
wnrr pwnmx NO.30(3Z§j2{§D3J {Av
BETWEEN:
1. Sn1t.ChaI1nabasamma
W/o Veerabhadrappa G13'£?}}geri,=V""" *
Age: 45 years, _ ' '
R/o Gingeri,
Tq as Dist: Kappa], % if
2. Shri.Ni.ngappa_. ._ V 4~ _ _
S / 0 Vcerabh2i'dr;;r3pzi C}ud'ig"eri,'
Age: 27 Ye_ars,"{}cci«:.S_t31d¢m;'* "
R/o Gingeri, ff *1 L M %
'I'q & Dist: Koppaifia .. '
3. Smt.V1jaya12iisshzx11 V' _ I ' ,
D / o Veer_abhadrappa'-- Gigedigari,
Age: }8_% Years, Occpstudrznt,
R/0 Gifigeli A. .....
&=Dist; Kappa}.
V _ _ . ...PetitioI3.ers
';{»By Shfi.C1iandI*-zfihskar P.Patii, Advocate}
AND:
The Secretary,
Kamataka Agiczflturai Produce and
Marketing Committee, Koppal,
Dist: Kappa}.
. ..Res_mndent
(By Shri.Ma1lika1jm1 C.Basereddy, Advecate)
This Writ Petitien is filed under Articzles 226 mid :
Constitutionof India, praying to quash the order:---d.afq:d"~.20§O-5408» _
passed by the respondent vide A11ncuJcI'e--B""ai1ri Cm. _:. : V
This petition coming on for
Court made the following: * V’ V3 %
Though this Cour1;__by itscygaczés 20§é.$.2oos has rejected
théi permission to hearing of the
counsel for the 3:0 objection from the
respondent 1 petition, the same is
dismissed as wiAfhq3::1″aWi1*;._”‘ ~.
: Sd/~
….. Judge