High Court Karnataka High Court

Sri C N Premkumar vs The State Of Karnataka on 21 October, 2008

Karnataka High Court
Sri C N Premkumar vs The State Of Karnataka on 21 October, 2008
Author: S.Abdul Nazeer
 _ Chamzgrajanagar Béstxict.

IN THE HIGH COURT OF' KARNATAKA AT BANc;A1.¢:~3_r§:;'a$,':  ~

DATED THIS THE 218? ms' 09 ocromgiz '?2{§03V'_-V.  ' '%

BEFORE

THE HON'BLE MR. JUSTICE s.;'A§31:xLrL  = " "

WRIT PEYFITION Ne4.é595iieoa8*V..Jj”_: V’
CIW. W.P. N0§.__9;_;56’i.gUO8 a_1_”_1_(_1′
7429:”g.:2f_K)8={LA»HS) ‘*2 % ._

BE1WEEN:

IN Wm’ PE’rrrIQri:”n.Q.95§é’$):;§}0$ V”

Sfo. latcvéi—.–S.A P§~a1ay*a=r;asw3my
Aged 69aycars ‘ H —

R/0. No.1?/4426. * ‘j % > ‘-
Swami)’ vivr:1<=~n=rn"' ' 'Lia Roafi'
2134 Cmss, S&:z_1fl'.e:m Estteflsitbn
Ko]1eg2l.ToW11" ._ ' "

{NWEIT PETIi’IQN NC).9156[‘2008

I”. . rfii Swamamba

. “:e:incc–a:c;aa by LR.
béagamajamtlrthy
about 47 years
‘ x T Sjm ‘lam M. Shivamurthy
~ NCL296, 17*” Black
” ..}a13.apriya Tmnmship
Kadabagere

§\.’)

Bangaiarc – 562 130

81111;. Kamalamma

Since dead. by LR,

K. S. Shanthakumar

Aged. about {:3 years

S/0. KS. Sadashivappa V
R70. No.87, 3rd Cmss 3I¢N’£a_in
Basaveshwsra Layout ‘
“Mathmshrce Nflaya”

Vijayanagar

Bangalore – 40

G.S. Basappa ‘
Since dc24d–1;3,”–»L.R{
(£3. R’ani_eesi§B’ V . ‘
Aged aiibixt V49 ‘§'{¢a1’S.V’–«–._
8/0. (3.3. ‘ii3«’?£Sappa._V

N?.i’EtYflI1Ei$W£{i7}3}{ ‘1’-‘i’.’11iiIi’§.1’l€’. St*r;=s_=.-.*£’:

M.udiz1md’am .

Rio. ‘i'{oiiegz§3fi’~’ow=:j’ ‘ .
Charg1é1’ajaJ3.agai’

Ms. K{isu 1naIé.thé
. 6; B. ShiV*aI;;gdrappa
~ Aged about 46 years

A ” -V _ 13,! o;«.KQD’cga1 TQWI1

V’ . Disixict

1N”w”I<:=1T PE"z':%r1':JN NO.'74.?£?l?.OO8

" A. ..Tié.a1*akarmasctty

S/"late: AV. Subbaiaha Setty

AA ; «Aged about 80 yczaxs

" –. Nt::=n'A.V.S. Hospiufi

Sionthem Extension

%'-7

Kellcgai Town — 57 I 440
Chamarajanagar §):istrict

AS. Chixmaramsetty b
S/0. late AV. Subbaiaha sang'
Aged about 74 years . =
R/0. Sixanihi Nilaya-1 V '
7] 482, ("if"), Southern F1xtc:11s;.ion '
Koilegal Town – 5'? 1 44%
Cshamarajanagar Distsrict

A.S. Venlcataramasefiy
S/o. late A.V. Subbaiaha " »
Aged abo11tAE_n3 yams…» _ ' L =
R/<3" A 23u"«R=3m3*é;" . . _ ~.

K<311cg;a*1V'I'é.,~Wi';v'~%'_VE37 ' V '

Chamaxajéxfiggaf mama: " PETITIONERS

(By sx-pp. :11; petitioners)

AND :

. « ~StateV”of.

– By-.”its Sccmtary

‘ * –. _V Ru:vc1;111.c ‘{)_cpart1nent
‘<;:.;§t:«:,x:;:tz::::;i: of Karnataka

2 ' fiiliidings
' Bangaicgit — 1

F}

The' Zfleputy Commissioner

A ; Chémarajanagar District
, _ "'(.3ham,a::aja3:Lagar – E57 1 3 1.3

The Assistant Commissioner
Kollcgal Sub-Division

Kellegal ~– 57 1 440
Chamarajanagar I3istrict

4. The Block Development Officer
Keiicgal Tajuk
iiollegal – 57 1 440

Chwnux-ajanage-.12′ Disixicl Reseomneififs’ .

@–WM0e*.>

(By Sri. M. Keshav Ready, AGA)

These Writ Petitions are filed {;me£er”Axfie1e§”2:25″

227 of the Constitution of India, praying to 2 the
impugned gazette notification ‘issued by: 2 _”_A1If,hoi*ity
dt.24.(:,1991, vide Ann~–i:$. dt,24.f3’;V«19{-1.1, ‘A1111—l§§’ and

dt.24.6.1991, vicle Ann-Bv :especAtive}y_}an&e.etc.

on tbr
Hearing ‘B’ Groi1;3V_.t1;jsV .;ia_3:,_ the made the following:

Ceii11se1___1’Q;* the petitioners seeks permission

‘Vef t}1is_ “withdraw the Wm peiiticens in View of the

ezedQ§9eemefie.”_”at”}&iinex11re~E in W.P. Nos.9595/2008 and

V the endorsement at An11exure–H in WP.

” .’Sl14_56V]”‘.2008 with liberty’ to pursue the matter in

éeecéertiaizzce with law before the competent authority or £9

iappmaeh the competent Civil Court for appropxziate reliefs.

-.

2. The submission of the learned

petitioners is placed on 11scc>1:t1J.Mm’v’».’1’i’t._

dismissed as withdrawn with ”

CS