High Court Karnataka High Court

Sri Ashwatha vs State Of Karnataka on 20 November, 2009

Karnataka High Court
Sri Ashwatha vs State Of Karnataka on 20 November, 2009
Author: Ram Mohan Reddy


__e£ M G CHANDRASHEKAR

..I-

1:8 mm HIGH COURT or KARNATAKA, _
name» was TEE zoth may or é ” * x
BEFORE * ” 4′

THE HoN’m.I-3 MR..ms’r1’c2f. hEOIil§.VI€.éjI§.E})I#iYv

wan’ PETITION No. o1=?€2eo9

BETWEEN

1 SRiASHW&TH;*3_ 4_ %
AGE 45 YEAR’:-f _ %_
S/O.V’EN:§_{1$,TAS§VAMY’ ._ i
9, GROUP F}%.I:§3M Laaoukw
MAIN RESEAi?.CH.’STA’TI_ON,
HEBBAL. B.=]mGALo.1gE–24

2 RANGANATH_ ”

‘AGE 43 YEARS *

V, . Sf QNARAYANAPPA

– ‘”[):_GR€)fUP FARM’ LABOUR
~ . 3 MMN .RE”:>SEARCH SFATION

” V H’§;_B’BA’L, BANGALORE-24

3 “‘BA:i,A%:A.I-i
AGE 43’ YEARS
2;; QGANGABAILAPPA
‘ .A _ DGROUP FARM LABOUR
» V ‘ ‘v..oFFz(:E cm ma EXECU”I’3.’VE EZNGNEER

-. ..i;}AS GKVK BANGALORE65

AGE 47 YEARS
S/().G€)PAI;,;A GOWDA
E) GROUP FARM LABOUR

bi

-2-

FORESTRY 83 ENVIRONMENT SCIENCE V

UAS GKVK, BANGALORE-65

VENKKFESH
AGE 33 YEARS :

S/O.NARASEMHAIA1~l .
D GROUP FARM LABOUR 4 =

FORESTRY as ENVIRONMENT s(;g1’ENcEf’? – V’ ‘

was GKVK, BANGALo:eg§e5

SHIVAGAMI .

AGE41YEARS _

W/O.A VENKATESH . –
DGRGUP J?ARMIABQ’UR’–_ _ 2 V
REGIONALuAGRI(3ULT_ ;RAL”‘V fj ‘V
RESEA1::c1–:;i:s”mTI«0N;_ * ‘
V C HARM, }*v’E2%%’£$IDY:§._

T.HAGGALLIiRZa.NI _

AGE 4-MFSARSV _ _*
W] G.JAYAF£}3-M(JAYA_RANGA)
DGROUPFARM L’AB_C«UR
REGIONAL AGRICULTURAL

V RESEARCH’ s’.rA’1’*10f4
, S. FARM; V–Mg§ND’YA

P_.f{:.KR4iS;HNA
” ‘AGE z::3* srmas

%s1’a’;MARI’GownA

” 1:) c_*.:~”éei;P’ FARM LABOUR

REGIOEQAL AGRL RESEARCH STATIGN

10

V ‘FARM, MANDYA

‘T «P C CHIKKANNA
‘ AGE 46 YEARS

S] O.MA_LLAIAH

D GROUP FARM LAEOUR

REGIONAL AGRL RESEARCH S’I’A’I’E()N
V C FARM, MANDYA

P K CHIKKANNA

xi