High Court Karnataka High Court

Smt Rahamathunnisa K vs State Of Karnataka on 26 October, 2009

Karnataka High Court
Smt Rahamathunnisa K vs State Of Karnataka on 26 October, 2009
Author: Ram Mohan Reddy
..E-

IN?EH§HH§iCOURT(NKARHATAKA,BAHGALORE

DATHUQWHST$mHR¥hfiAY(H?OCTOBER,20GE_

THE HON"ELE MR.J'{IS'I'ICE mm IiI()I~IAI\i"":'§§'"E';l_iV§1"¢')VVi:"'"" *  AL

WRIT PETITIGN No. x7s13.1?7jb$-*f13 "R S'Ri;Nfi{ASA MLERTHY
WPIST  V _  

,, ;3ANFc.:AL:3ié:E:_'f§'uRz%.L ZELLA PANcHA¥A'm

~  BAFQGELOHE 9.

'V  'i~i}'tfw*§;?i3;L§XP.fi:§\/i;f?s.
 _;;.G'£: 33 'z"i<;'2§RS

wgcx A;

"-SWE;'§;;>.E:R, GRGUP -» a

B;§I'€§'I%fis3.QRE RUREKL ZELLA PAF*€CH§Y?&'FH

» n T K :;..;2{3a:3, Bi§.§'~iC}i%.LC}REj 9,

*  2%}: §°~iARz%.SEMI~i.& MU§%'Z'HY

AGE 44 YEARS

SIG. LATE {L} MUNESWAMY

PEQN, GROUP ~»- B

Bfiéé G?sLORE RURAL ZILLA ?ANCHAYA'T'i*f

M



-2...

 G RGAD, §?;N(}AL{)RE 9.

S JAGADEESH

AGE: 49 YEARS

Sfti}. LATE? LALBAHADUR

ATTENDER, GRQUP 9     
BANGALORE RGRAL zit,-LA z~">AN{:HAYA'rH"  - V .  
K G ROAD, BAN(}A.LOR}E3.9..__   PET1"'I"l'ViA{.}'I_'~3E'.R_i_":$ '

(8? SR1. 3 B BUKKANNAPPA 35  _
AND ; 3 V X '

1 S'i"A'}'E 01?' KARNATAKA 
:%EP.8Y1Ts1sF._CR§fl'AR*1?"  ._ .  »
DEPT. ti}F;'URI3f.*1N 1:>E\r£:Vz;0£>.ry1EN<r......V1
323 PANCH:EYPi7I_'.}ii. RA,_:__  4-  .

M $ E3ii¥lLi;}I'i'«1ZC}  . '  .   
:31: _ 8_R2";f%ii13i%3ZL}i{Al?2"Vf§3E'D1j;§ 
BgxNc;ALEPa§%?Mis:§q'r-QP~.,UR--sAN DEVELOPMENT
 '.i3*ANCH§§YA'I'H RAJ
 B:g%;LD1:\:{;,._,::>:T; 3 :2 AMBE§{)KAR VEESHI

  "BAN'GAL€§_RE ¢~ 1.

 E:.C:U'r:vE €)FF'[CER
. "-zaawaagafzzké RLFRRL ZILLA PANCH,§§YAT°i~i
 (3_:>R€7)é€L'}, mN<'§ALRE. - 93
 '  QES?Qf*~EDENT$

  V.:;%§3*i' 35$}. ii'? SRiNi"V1%S, AGA F'€_}R R1 55 2:2;
 Tim 32:. :3 :2 RAMACHANQRAPPA, my mg R3}

THEZSE PETITIONS FILED UNDER ARTECLE 226 82,

T ' .. '2%2'*? :3? THE COF~iS'I'iTU"¥'lON GP' IN§iA PRAYING 'm
_'QUAsH THE EMPBGNED LETTER/ORSER DATED

18.11.2098 VEDE ANN~C ISSUE?) BY THE R2 IN SO FAR AS

Wx



..3-..

I'? RELA'l"f::ES Ti') mg: PE}'§'I'1°'i(.)E'€i:Z¥€S ARE {:(>:s;V:::_£:§¥;'i"aé:~§t:i:;;>,:"'<,.
UN§ER THE: FACTS AND CIRCUMSTANCES 01$ fr:-21:3  .

ANS EZTC.

'FHESE3 PE'F£'I'EONS {EOM'IN(} mi '1?'::s§+2 ,1DIs2L.:i:§':§a.§2:rséé;;
{B-{}R(}U§3"} *1':-~33 my, THE cgotgzfiss 'Mam: ""ffi"¥:~__f;E;:::; 

FOLLOWING: T
enmmgg

The SE}f'Vi(3€S 0f the  Qizgn rfiigtfiariigsed by
the respondent on   Order

pursuant te Stata
of Karnataité. fixfgzadevi and others’-,
have in question the
{3irc:1}a1;VV”–.;ii;; VV .–A%mexure-C1 of the 211$

r€sp0:3ri_;€nt <§i:*¢§(;ti.1j'g Sm Z'€S§301'1(i€Lf}.I. £0 issue Sh()W

' <::auSa ,€;¢;::t3'<":es £E:é"""§)eti!:i0I2srs amongst ethers and

W_.ii}.;di'a=v§..% V%3r_ci;::rs af regularisaticn.

v_'v~':";+?%:éej:*;rAéed csunsei far the Qetitiazzers submits

é""'–__Vt)i*:ai.T %Pt'3f$§T§,§)Z'1€:I'S wouici anawer the sham? cause

T..::}.»;:«§:i<::a-32$ isguad by the Bfé respandem 311$ if aggrieved

" 11,3 2995 mg 259? I

..«-5..

by 51113;: ordars passed thereon, they woi1IdAV…q’:£1€:$’t:§§aij” V.

them as wail ass the filixtular.

3. Recording the s11bmisSiGI1, ¥:I16 pexitibzis

rejegted sutgect to the above d’§:.’é{eiVati0f:;._

A

III.