Karnataka High Court
Smt Subhadrabai vs The State Of Karnataka on 17 August, 2009
-2-
IflififlifififiiCOURT(H?KARNATAKA
CXRCUIT BENCH AT GULBARG-A
DATEQ Tms THE) 17TH my <31? AUc3LIs'1;..;2i3p§%3 ~
BEFORE
THE HC)N'BLE MRJUSTICE E§JAI§zi::Ni{)'HA'N J
WRIT PETITION N0.V3929/X158 (GM §r=aES;"
BETWEEZN:
sssgxzrr S£§BHADRABAi {_ _ 2. .
W/('E GURUBASAPPA T£«:ms:AL:-_«f_, ;
3315:) ABOUT 69 YEARS i
occ; HOUSEHQLD \§f()R§{';'K.i$£D" .
AGR1cum'UR£«;; 521.0 B¥~.iA'§AMB'§%A' ..
TQ: BI-£AL1§I.; §)1STx.VB_[I'}AR ij ' ..PE'i'I"§'IONER
(BY SR_§__
ANS: A' %' V '
1.
THE SAR, ‘1″Q;.–3%3;;::D;s*r. BEBAR
3″ 49i*;e:m:xi§i§U’1*Y DIRECTOR OF
A&NiMéi{;”[1USBflN§RY
E%’i’E)AR, ‘TQ 5.»; DIST. BIDAR.
1″-4;” ‘£92115: $868 E’I”ARY
___{E’eRz’xM PANCHAYAT
-4-
4. in the circmnstances, the c0nter1ti07;3;”‘r§f-«_Vt:’F1’e
petitioner as aired by her lcaarned ‘
unacceptable. Thfi delay being §:(}tf5’1’ciit2atc thcft” ‘giafiticn is
rejectecl.
._{:§
:a.,3§’gV;’ W
hm