High Court Karnataka High Court

Sri Bhimanagouda Police Patil vs The Secretary Gram Panchayath on 6 March, 2009

Karnataka High Court
Sri Bhimanagouda Police Patil vs The Secretary Gram Panchayath on 6 March, 2009
Author: N.K.Patil And Nagaraj


13e’§3;. §¥{,’:. E{}’?{} (3? i3{3$5f%
; 2 :

is»; ‘F§€E~3 ;:fiz:;H {3{}E}§’~Z”‘f’ £231′ §<;%§%:\&%TEEE{fi
{iERCi§E'E'E3§<1i\E{Z?§ 5:55' £}}§A?2's§£?s;£) _ V
EATEEE '"E"%£E£":§ 'mg: 61% may 9;? %§£§f€{EEfE_ x V F.
?RE$Efi?j uA'».

‘E’E§E; 1+%€}E’€’BLE E%’IR.J{§’&;¥? §{1E A’§’e§.:§{V;P3X’1’E%.;. .V V ” x
A N S % A %- ” V
“m :3: §~§{:sz«: ‘B 2,21: Ey§§;JE§8TEi{‘; £§_ -§_\§AGA§ég§”VV V’
WRET .=.%?PEAL

BEZ*T”¥’v’E§–EN:

Eh:ém;::ié§gm3.é§$ ?e§§’1§é’a;:* ésaiizg,

=23 j,z6ar:5s;;Sf{:s ¥}avC;g:i_::”€xegQ’t:d.g.§?<:3=.Tii§:@ §?3at§§.,,

R f oz; Tfiiakfiifi' Qifizxgg, ~ 7% €*1T:§"£§:fgL§:§ _ '§1;§§u§r:.,

iéeppai i."}isf,;i_<::"i is §25«;,2 _:z;"3.,_ '* m£.§3'FI§:1LE,fi;E'é'E'

{By S31; EvE(E;§%'.§§:e;*133::é & ':'z¢E§12§é:§}ai:E":. EE .§:%§m; fi{§':a§;.}

;. E1:»;? . Pza;m:}1ay'ai,
':'*aia§»:&m 'iiifiagjg, 'f&.E't3::.rga Taluk,
Eéesgxgsai Eiéfihiiféaéi «~« 582 Mr};

-I i .- w._ 3?. Thc A$$;i§3~ Ssmfisaéaaaz,
‘ ‘ A ” V’ ‘§{:’:;§g;>aL ‘”:{s;:§a:. §i3’fi*is»z§gz~:T3

:{)e€;.Pai§§§ Afidifiefiai Gmzi. §§{i’§O~€Z?a{fi far R12}
V’ 1 Ti»-« sewed}

‘§’h;%$ writ. appsstai is fiisfi tifidfil’ Sfififiiififi £3; sf ‘§’i3€

” ” “E£a1:*:1a:a1<:a High {E91111 Act prayixzg {G 36?: aside the azfier

gamégi in $336 Wat §s=:'s;§§:i0n §§:;,854-4; 23:98 ziatad :§:Z'?,§fi.;2§Q5§

WA 3% 26?? 0§ :2Q€}é

:2:

This writ apgsai zrommg 0:3, fa}: heafézig {hi-3

?«§.%'{.?aIiL J} zieiivereci tilt: feflewmg: 4. .

g.§{}DG!’v’£EE’€’§’

“€113 instant 3_§)}i}fi8}, arising 0L’i’iT :?f Vv5.£*ZE’?5; .«

Jana, EGQ6 passéfl in W.P’£€Q.854?¥;€2€}%, .§Z’;=fi:x’j;fi ‘

presenittd by the app€1Eant~§€tifiéfié1* _seei<ii;3.g:VV'TaV§:3p:;€;§p:§;ahts
reiisfs. ' I V' x
3; After Carefui parusai fhé» maimtaéfiefi

23 1315 irsstamt 3§;'§.¥§§3 _L iflis 1: f-::§.?:aL1mi ériiezém reiésf

Sought fat'&fi3agJ§§§§éi1";E£#;§§§ti€i0fiéi' flag £3663 iieciizieé and
3'33? the fiiaifit: haé '$&$ri.'va}:§;?;§§'.:ed 3:16 _p§str:é far haaring'

23:25: is €ffl7i_}_§{V'€;'éf 'f§;:é~.§1:§:§%&r fieughé far by $13 appfifiami

Viz: _§:’«,¢:;s;34si{i€raiiez3;, Wfiai was acugifi for by ihfi

a§§*¢§.ia%3§t~§€£%ii9n:e3r, En ‘E316 zyrfi gfiiiiiezz, in :’§;.:.as%§ iérgszt
. .. ” A w”

gatécc giaiigéiv 1§.§§§2§Qfi éggufifi E3: {ha Rsgigiaafii:

‘A “§f:§?%§I§§£i%.§$:i{#%§ET far figs §m3j::s€ 53%” fixiizg {E5 éiaifi 3? $35

._;%%;:£%;.%ié§ f@r mmrézzg £223 maxim: Qf zmacaaiifisflgfi agaémsi. 31$

iificfimbagzi ?re$i{§m2% 9%” ifié’: 1% reggfifiéemiwfiram ?anc§:zayaL

n 32%: armaisnfiag 9%’ $325 aypa ‘ ‘:<.§-§€tifi9n&r Smfaifi figs iearxgfiii

'$533; §*~E{2.1<3'?'<E £2?

-C}:

ségzgir: zizzzige was, fix: Izfiiigra fm’ ffiiiilg giéifié: af m::3::ti§:£g.V

fl1{§Vi”fi§ ;;;s:>~c:1:§1£i%’:m::: 331030;: was £{ii:{z1iI’€{i ta i$’§a,’é.jsT{§A

z&*i%h;i1.1 35} éajgé-3 {mm fihe flats ef §*5cg3;:i§’_»_,%,:¥:i€:_2f1. bj§.,=”_–t§i€:” “§:’:%:iI§’f;3€:§’:s

mi” ‘£136 {ham P31′:a::%1aya’t.’ fiaai 2s23§’;u::=;:1; 2:’:-if §§:;’Ef’E.Ii&’§’:{€33«7″.1Z}L.*E’.€?:i 33b-:%::.g :;

rigiizfiy §sc:)§:’fi€§x in via? af éiiim Ha? {ha
imgmgfied Qrszisr dag –§ia§*€r sgughi

fer ix tbs Sisrii. ai§a§:§sa§. .§§{‘;sé:-3—-:30? 2-sumésazs far
::~. . 1

Accersiixigija,’ 1.31%’: —.i>a?§’i%;’ —a§*jj:e%a§. £3 {£;i$m§$3€:<i X33 Ezaizéazg

became. –.rZ::1f:'::<:?f::»:;usV éégérviéiig §§i3€r§3s is figs €i§§}€:§é§}[E'i if}

:'1~<::;§,§f:~:$$ hé..%'se. g:;"§5va:1cé"""§§é:fm3'& 23:35 §:_a§tE.s§is':t§m:z~:i {:am§;€'§,::m.

32.”;;?I§§§:,:%§°i§t}’,,_ ;§:§§?’39;s$£i§ {gr naegi arégss,

Sd/-

J SEEE

JUDGE

‘?:<;m–s.*