Karnataka High Court
Sri Basavantappa S/O Neelappa … vs Bruhath Bangalore Mahanagara … on 8 September, 2008
Wi3'.N0.i1615['.2GO8
IN THE HIGH C'OfiR'l' OF KARNATAKA AT BANGALOEE
DATED THIS THE 8TH DAY OF SEPTEMBER 2003
BEFORE
THE Honrfim rem. JUSTICE H.G.RAMfE8 f i~--...V ' L.
WRIT rE'r:'r1o1~2 No. 1 1515z%"26o%s* I": I1{I:S} _':
BETWEER': .
Sm BASSAVANTAPPA
Sm MEELAPPA "'1"'ALLALLi
AGE 25 YEARS,
R/O GOVENAKOPPA, __ 5 -«
I€ON£aNOOR,SH1RAHAT'I'§'FALUK.
DESTRICT GADAG -- ' ;...;PE'i?i'I'I0NER
{BY SR2 CK CHANL}.E£.%,$}i.EK}§iAR€, '
1 13RU.HATH"'a;£'1«i£aésLQRfi: bfigraamgekka PALEKE
BA1'§'GALORE;,BY ?z%I's;_ CGMMISSIGNER
N.12;r;:3~:owK, ':»"3.A*E.\§rC}A;i.L*>§§>£+3--« ._ *
2 Ass1S*m§2'r ctymxaissitjméxé'
APPOINTMENTVAND'ENQUIRY DEPAR'1'MEN'I',
B,a;M_.p., Bm;;~,AL<3z2:2:
V' 3-. ".§3ié: FELLLEPPA K KAMQALI
. W.A(:E_; E<».'.£A.--.If)'i«3?,
" Rio :f:_/r.:~ KRISHNAPPA KAMBALI,
._ "Fi(ZIS"i" IRA_NEfiI*ALUK RANEBENNUR,
A D£s'I*R1c'r'j_H.AvERI QESPGNDENTS
PETITION ES FILED UNDER ARTECLES 226 85
1. I' "2i?.:"'? OF' T}iE3"CONSTETU'i'1C)N 01+" INDIA PRAYING TO QUASH
"Ifi~I;Ei" ORDER PASSED BY THE SECOND RESPONDENT DT,
1;3.;:;;2o0:3, THE cow 0? WHICH HAS BEEN PRGDUGED AT
_£a_N:x:.Ex-A Arm ETC.
T818 WRIT PE”I’E’i’ION COMING ON FGR Pi?ELIMiNARY
V’ ‘ “i~3.}3A£21NG THIS DAY,’1’HE Comm’ MMJE THE FOLLOWENG:
WPNO. 1 161552008
respondent No.3, as acimitteéiy, he has secured mare
marks than the petitioner. This is net 21 fit case
interference under the extraordinary jL:z’iscii(;:ti~e§.:1_&* ”
this court under Articles 226 85 227 of the ‘% 3 ”
of fndia. ' V
Petition dismissed.
-%33fla
P17 -At:a