116 ms maxi mum on xarzmrmxa. AT _
eaten this the 1st day af_AugnsAt, }’
BEFQRE
THE Horrnnrz MR.VQ£§,§ETICl§V’££__I{F\
Writ Pefiticm Np. 157V3..§%’ 206?_;Gr§s€LQ1′)
BETWEEN; V ‘A V’
1 SriA V’
S/’C}!:SC’xPf3»(3’I§3i§’id1 g
Aged abalit ~ _V
D¢vw:1céo1* Village R531 V.
ViI>91ipeiTa3fii<;., "
2 smyz
Sic) N._C’.. Nachappa S ‘
Aged abs?-.ut~36 years ~*
Suliggodi
~ Pgfanfirappa S:5§’i”§fl’§_€_.’_’F0St
é %”%virajpet*~*sa1uk
» Kofi_a’g11’«Dis1:_ict …Pctitio11crs
A ‘iii..Rav1ndranath Kamath, Advocate)
W AA ,_&1éiesGIama Panchayath
V Rbody constituted under
V Kaxnaialca Gnuna Panchayat Act
Having its cafice at Batch
Virajpet Taluk
Kodagu District
By its Secretaxy
2 The Executive Ofioer
Virajpet Taluk Panchayat
Ponnapampet
Kodagu District
3 ‘1’ he State of Kalnataka
By Ministry of Panchayat
and Local Bodiws –
Vidhasua Soudha
Bangalorc
By its Secretary
4 The Director of Small” ‘ ‘–
Savings and Lottery V V
State of Karnataka « 1 .V
Dcpa1’t1nc1;.~i’d£S_’u1a1;-1 Sz~3.vixigs.. V’
and Lofietigs _. , Q ,
S11 VLs11ves}_iWa£a!§;ah’T@We_L”$”‘* _’ ‘
Bangalore. -‘- .5’;§0 Oifil, ._ ” …Responde11ts
(Eff—Smt; ‘Aflvocate for R1 and R2;
Sré ‘~P_ia9ad, GP, for R3 and R4)
This wxis F?Vé1tii1′(.311Ai’.=; fiied under Articles 226 and 227 of
4_.. the Cficégxstiizlficara Vcf. indie, praying to quash the; pmceedinga
ci3.ted’~8 – of fi1*st”‘1i:apondc:1t {Bale}: Grama Pemchayat},
‘rvidcv An1_cm;:’c4.-;-C dated 23-1~2v’.)O? and quash the order of
f3spgq:ic1e;it¢2 ». éffiixegutfive Otficer, Virajpet Taluk Panchayat,
Pzj;111a;_npé’i, Taluk), clated 19–1~200?’ vide Am1cxu1:e–D.
Petition comm’ g on for pmiu33m’ ‘ ary hearm g in
‘$3’ Groupthis day, the Court made the following:
The petiiiozners have pmferred this Writ. Pettifion sfickting
-. «fiuashing of An11ex11ms~C3 and I) by which the petitioners were
not allowed to carry on the business of On Line Lottery.
2. Subsequent to the fiiing cf the Writ P£’:titiC’.:’Ii~,-‘
Govemment has abolishcd all hams of fhé-_
aforesaid position. quctsfion 01′ to’
business of Lcytttzxy would next that vievr.§’v.b;:{“At3as
there is no merit in this 313-E:f:i1£3iC)11.””;&V€’»t_’DII1il1gVf1§,V. itjijts;
Sd/’9
Iudgé
old