1. EN IHE~HIGB CBURT 6F KARfiATAKA QT BANGAL€RK DATED THI3 03rd DAY 8F JUNE 2009 BEFQRE THE HeN'BLE MR. JUSTICE L. NARAYANA 3wAm$; VI" wax? PETITIBN &o.13239/2007 (KLn.Rg¢égg)[=i BETWEEN: Smt. Inéira. Age 43 years, H/o Puttaiah, R/é Menasigere, Chikkarasanakere Heb11., Maadur Taluk, Manéya Dist; Sri Puttaswmy, . '~ Age 37 years, V ,H_=.' 3/b 3.9. Chenne G$w@a, _' '¢;.4._, : R/$ Sasalafiura Vi1£%§e.'_ €'" *_ H"-Nx Sathanur Hob11.H; 1 q = ' * --" V Kanakapura TaLuk,F."" Bangalere Rural Dist. (By sri/Smta fiAebEv: a3é§cz§T$s)_« AND: 1.
.2.
aRamanagaram,.
The DepufiyuCommi§§&@ner,
$anga1e:e’Ru:a1ADgstridt,
Bangalare, ‘ *,
TheiAésiétafit_Cmmissianer,
Ramanagasam Suheflivisien,
e{Banga1eré Rapal District.
‘”§he T;hs11éa£.
;–Kanakapur§ Taluk. Kanakagura,
aBanga;a;e Rural D£stri¢t.
5Ii H;f$1£§aiah.
Sfb~&ate muche Gewéa,
mV”-_R/&.Easavanapura, Kagepura ?.e.
xuMa1ava1li Kasaba Hebli.
‘Manaya District.
(By Sri/Emt: sevr. Aév. Fer R1 ta R33
M. SHIVAPFA ASS%CIATES For R4)
/z/é
§ETITI@NERS
RESP3NZENT3
#002
Tis writ ?et1tion is filed under Articles 226 &H22? of
the Constitution ef Inaia praying to quash bye impugneé_arder
dated 23-04-2097 passed in Eavisien Petitian Ne.47f2GO34G§
by the $1 Vida Annexure m D as illegal, arbitrary anfi ‘S, ,
oposea ta princigles of natural justice. _”= ‘»”=”V
This Writ Petitien is ceming an Ear eréer$t§n tfii$ déyu V,
the aeurt made the fellewing erder. t”””~,
0R9.i§3’R__
Twa weeks time is gfantea tQ,c$mply with effiée
objectians, at the request &fTpet1t1efieff§éunse1, failing
which the petitien stands dismissea Qithefitgréference te
the Benah.
SQ/.-
JUDGE
4′ “Z1”
{lulufin tnlltm
”9 533!’ Offiuraatsh
Uaauloraa-«$50 06!
{W57