High Court Karnataka High Court

Sri Gurulingamma vs The State Of Karnataka on 10 April, 2008

Karnataka High Court
Sri Gurulingamma vs The State Of Karnataka on 10 April, 2008
Author: K.L.Manjunath
IN -ms mas cam on:  

DATED THIS arm 10"' my 63 }m3i2xL,"V_--v_gGea " "

was HOWBLB  

um:-r pmrrxon .i5'6§L--65' 2.¢efa;¢:~:~sLm)

BETWEEIG:
mm  35  «  
R/£13"  iizzotisas No"."'-2:5

ICA; K'O 3:5":-5' 

 K v K ms-r
 mmmm'«4r:--aR:--65
 L   ' .. murm-Icmm

     c ULI.AL,.ADV.)

1"-._'.'I'm 'star: or zcmzstau-Alas
 BY -1-an cmsr ssmn-rm?
n T  or KARNATAKA
'L'-4. «1

"E2 was oomassrcmm
' IKARNATMCA sum cmanaucs mam
 «65
. . . Rnspomanmrs

(By S:::i:B.VERAPPA, 3813?; F'% R1;
SR1. A  APPA FOR R2 )

-raxs w.1>. zs Fmm mam Am-xcms 226 02%
THE oozzss-.t.=n-u-rxoza or 1mm, manna '.ro:nImctz-g



rm R2 To mum Aumtm I1z<:$I:13'z 
TO trim P'E'1'I'1'IO):1ER.     _ -  "  
This Petition mmng'  on  :51:  Q?' %%
heaxirag this day,   
follmtingt  . " A 9

Heard. the:    

the mmaei    

   petitioner that
a  submitted by me
   Cleaxanoe Boazcd seeking-
  under the scham, "vame
  pejcmt  petitioner to pay a. sum :5:
- by means of a demnddrfit.
3 3   According to the petitiolzer, for
 consideration the case of 
 petitioner is not oonsidered and am
endomot has been issued as pet 
dt.15.11.200'7. Challenging the same, 

(O 3
pzresmxb petition is filed. % to direct 

'3-1/



2"" respondent to cscnsider the    

dt.1.1.20OB as per marmwcure–EV.

4. The learned counsel

Slum cloaxanoo Board
objection in regard to or
the writ Petitio::*4L..–L vim:
(Inprovement $973. 1:: the
petitioner order passed by
the 2″‘ he has

tc§..~fj_,1e the G 1:. wiizhin

‘1’he:ca£o:r:¢-., ha

Goixz;tv%’t§’§ii*g§:i§:iss the petition.

A3: stage, the loa.-.-rm: munael far

submits that the petitioner may

to withdraw the Writ petition

to file an appeal befora the:

within 15 days from taday

z.-aquests the Court to direct the Government

consider the appeal. if any, filed by

W

5

7. with the above absenration, the writ

Petition is dimissecl and if an appeal is
filed, the Interim came: that may be
the petitioner shall he ”

Government .