High Court Karnataka High Court

Smt Venkatamma vs The Chief Executive Officer on 13 April, 2009

Karnataka High Court
Smt Venkatamma vs The Chief Executive Officer on 13 April, 2009
Author: Ram Mohan Reddy
12: mm mm: comer or xAmus:rAKA,  A  *  '

mrmn nus THE 13% DAY b2i--     

nmmm  '

ms nawnm ma. 

wag' Pnrmon xo.1g5¢é.'m? gfimamég

BETWEEN:

I

SMT vENK;;T5MMA"""V.j: A  ~ ~
AGED ABOLET63 yams,   
D/O LATE P:<)_QsJAMMR¥..  

R/AT BYE-,~'aIjH1'*J1LLAGE;--.  
Do'pVDA<}UB'£3,1_, VB1DAR.AHA_L1,I EHOBLI,
B@LNGAL.0,RE I§AST"ijALUK_. "

(By Sz:i: "KALYAN. é'és%4PjJMAs:,A13EvAswAMY,
53 PRAKASH  HEBBAR, ganvs.)

 -.Tf£E"CHJ_E§?.EXECUTIVE OFFICER
 zsL1.n_ IJANGHAYAT

--  "=BANG--AjL{)RE URBAN lI)IS'I'RIC'I',
 KR_IS~H_I BHAVAN,

"B,A'reGALoRE 1.

=  THE EXECUTIVE OFFICER

EANGALORE EAST TALUK PANCHAYAT

 'KRISHNARAJAPURA,

BANGALORE 36.

THE SECRETARY

DODDAGUBBI GRAMA FANCHAYAT,
DODDA GUBEI, BIDRAHALI HOBLI
BANGALORE EAST TALUK.  Kfl

 PETITIONER.



4 TYAGARAJU
S] O GULLAPPA
AGED ABOUT 65 YEARS,  "  
R/O BYRATHI VILLAGE, DODDA GUBBl.., _  V
GRANIA PANCHAYATHI, DODDA GUBBE, "

BIDRAHALLI HOBLI, BANGAL,ORE EAS*}_' 'i'ALiJ'K,, '  'V  _ 

5 MUNIRAMAIAH ,  
s/0 CHIKKARAMAIAH * _  
MAJORJ2/A'I' BYRATH1v'I1,LAGE,   
DODDAGUBBI GRAMA PA_NC1»I7iAYA'i'HI,'* « _ 
DODDAGUBBI, BEDRAHALLI Hjoml, " "
BANGALORE EAS'i'a'FALU_K. , ~--  

6 DMMUNIYAPPA  

S/O DOLLAPPA,  "   ~

R/AT BY3RA'1§&H1'Vw':LLA.3E, ,  
DODDAG-H.333}1(;}RAMA"*PAi'9{CHAYATHl,
DODDAGKEBBI, ISIDRAHALLI IHEOBLI,

BA;¢«eAL'eRE'1 EASE'. fmnu K-.«v V  *' ... RESPONDENTS.

(By Sim 1.5: V $31.m_YA; ADV. "FOR R1,
sm;  MAHESH,"'ADY...P'OR R2 85 R3,

  V'  'SRIER. SHIVA§:HANBRA NAIK, ADV. FOR R4,
 SR1-». .,RA.M'ACHANBRA R. NAIR, ADV. FOR R6)

' .._44:;I'HIS i_v:Rfr PETITION rs FILED UNDER ARTICLES 226

_  QAND 22730? THE CONSTI'I'U'I'ION 012* INDIA PRAYING TC)
.Qu;.s%H THE IMPUGNED ORBER D1'.-4.6.2007 IN APPEAL

._  _ 1~:.Q.2g.?;zoo64)7 PASSED BY THE CHIEF EXECUTIVE
 ...""""or#¥£cER, ZILLA PANCHAYATH VIDE. ANNEX-C.

THIS PE'I'I'I'I()N, COMING on FUR PRELIMINARY
HEARING IN 'E' GROUP, 'I'HiS DAY THE COURT' MADE THE
FOLLOWING : km)

 \



 KS  

ORDER

Learned counsel for the [af

memo dated I3-O4-2009 stating

not prsss the petition.

Memo is taken o1;1.rcco:fd;– lktition ié dismissed as

not pressed.