.;- {N THE H18!-l COURT OF KARNATAKA CfRCU¥T BENCH AT GULBARGA omen Ti-I¥S THE 29"' DAY 0:': JULY, 2oo3H_'V 7i' : BEFORE: THE Ho~*aLE MR. JU$TK_?E,.N_._K. P§.iiTIL' : % A wmvo. 9499 of zoos s.RE$*j%%% BETWEEN: smhsazwrg @ REENUKA WIQMUTTANNA GUJJALAVAR, AG Efi ABGUT 19 YEfi:RS, occ: HOUSEHOLD WORK, R;'QAQAV£ HULAGABAL, TALUK: MUGGEBEHAL, -. . .. _ assrmcr; BIJAPUR. . V " . : ' I;_PE'{'ETiONER (av M13 sH:vAvQGi1a4a?§f{?%:SSO§:was A:3s.%;c2\:ATéé) 1. THE ciE%:§L1:asEyELi:éM§m.b§F:c£é; AND MEJv!BER'SEf;RtETA¥2Y 05 ms sewcrzom commmeg as ANGANA¥'JAD%AWQRi£ELR£fi, MUDDEBEHAL, E3181": BiJ.#%gPU£?. . 2. §;'R€€EiDENT " V' 3 'rAL;.2_;< P€:NC;HA'?A'f--, '''' ~ * A 'MU£i9EB!HAL, AND MEMBER or . $i£i.;E£3Ti€}¥$1 ccmmgme T iii'-7 A'::'%GANsiWA3£WGR§<ERS, . '-'_¥e§Utzi2tE£§§HA€,;'V" 2 925?; Bi;.iAz?U%'-2. V .3. }:ss':iazR£bToR, cam ANS WOMEN WELFARE QEPARTMENT ' _ T AND PRESEDENT OF THE SELECTEQN COMMFFTEE V. ' Q9? AMGANAWAG: WORKERS, *,5M&PUR, '47. m:.m_ FILED UNQER ARWCLES 226 AME: 22:? QF THE C0tiS'flTU"flQN_ oFv';,INnnA;._«PRAvINe T0 QUASH THE lMPt3GNE§ $ELECTiC}N cnmea-'z;m'&=n *e=s_.s;;a:;cs -ONLY ms sees;-29.27 as me 9"" RESPGNDENT,iN.NQ,S:?«£$1%VHMAM£§A&EjiCD!AM.KANNEPRNAEKEIPRAKAT P-J2G08--0Q PASSED B33?!-1E 5:Es9§:>'r~::3E:xrrs VIBE ANNEXUREE. ms Q-;i;zsT"PE3'iT:c$r*«: comma or: FOR PRELQMINARY HEARING V "ms Dav; we Ceca: MADE THE FOLLOWING? :OR£3ER: * *--»ThVe' éjefitibner, assaiiing the correctness of the '.V§mp:j4"gnef'f%.:.s;efiiection iist dated 18_6.2mB enly in respect of A the 7"' respondent; prepared and issued by fiwe
The jurisdictional competent authority of the first
respondent is diroctw to receive the same andVV_ip’eos
appropriate orders, after affording re~aeon3ble_«opportignity
to the ‘petitioner and 7%’ respondent and V’.of.4_’i1l_1e-._V K’
same, in ooosonence with flue “”re§evént ii”o_ot§fivoefioi1$}’i’w.
gnideiinesl oéreuiarsiorders »th’e..VC?aoVirer’r1’n’ient ‘V
from time to time and w:.rir_i’ich’r~%e”a.pg;;iir§aoie fi’ze”oase of
the petitioner, as within 3
period of eight’ ‘*§’3ef.e.Tfiof receipt of a
representation
instant writ petition
fiied by pa-a;1a¢.nere{éi§&:eids«g~§g:ased of.
” _L’eer.ned.V “‘AVdci’itior:ai Government Advocate is
rneme of appearance for respondents-1,3
from today.
Sd/-_§___
Judge