Karnataka High Court
Sri K H Krishna Reddy vs State Of Karnataka By Its Secy on 20 July, 2009
IN THE HIGH COURT or KARNATAKA, _
DATED THIS TI-E 20'"! may or JIJLY T %% "
BEFORE}:
THE HON-BLE MR. Jusritzr; RAm1EaoHAra_;1飧p£>Yi
MISC.W'RITS NO. .§34$'0_§'__
I}?
u»....--....
WRIT PE'1'__I__';'IO1~f flit. %1~.2a$j9 LB-RES]
BETWEEN _ '
1 SR: i{H3._Kieg1S§{NA"REDDY._
AGE 50 Y_EAi"fi%--.._ "L "
53,10 HENJARAPP23 ' ..
ZILLA PANTCH:;¥A'm~.aEL2BER "
PURUVARA_COV:i§SI'lTUENCY _ ;
R,' OF VAKI<AiJ1HAML£:?T"TVT._.? " _
PUITANAPALYA' = "
TUMKUR Daisraxcr ' PETITIONER
. " ' " (Ccmwvon)
(zésy Sri : 79.35/R\"VRz*zqA'm;,_§;;H N BASAVARAJU, ADVS.)
AN'Lg;. 3
S~'1'A'I.',3: éi§°KAR;fN;é1'AKA BY ms SECY
DE?uARTh!.EI€jff0F RURAL DEVELOPMENT
AND "PAi'4'(3HAYAT RAJ
.. .. _' ' n,V£DBA'NA?SOU DEA
" 2 * ;3a.:~5§}2xL:>Rb:~o1
_ THE DIRECFOR PANCHAYA'? RAJ
._ AMD EX. OFFICIO JOINT SECRETARY
-. V' '1'3E3PAIi"I'MENT OF RURAL DEVELOPMENT
AND PANCHAYATRAJ, WDHANA SOUDHA
" BANGALGREQI
M
3 Tiifii CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYAT
TUMKUR DISTRICT '
'I'U'MKUR RESPiC:°'ND~
.' (.'_4C«'nv-gfi-»~§{v\)
jars» _: ~
(BY SMT: M C NAGASHREE, HCGP ;?«f0R_R 1;as._R2).' J. [ 1:'
MISC.W.489()/200913 FILED UmjE:R 03:53:?' i Ri;.Ii§E '
19 READ WITH SECTION 1.51. OF' "CFC-_ P§_?AY I1Vi'G"T() "
IMPLEAD SMT. M. PADMAVA'FHI; W/O;-ERANNA:,: ZILLA
PANCHAYAT MEMBER, D.N():.4_§4.-_1i15/ 1--A,'«..1{ALAMALA,
ZAHEERABAD, RAICHUR;RA1ICHUR_'mLuK 65 DISTRICF"
AS AN ADDITIONAL REsP9NQE_Nf}>.';.
M1sc.w.53451 Fj1LE£j'L.UreDE:R'»'0RDER 1 RULE
10(2) READ wifri-;'~;A:«*r1c2LEg 296 '0F"TH~E..CONSTITUTION 0F
iNDIA PRA'Y_J1'3Ga "fQ_ _-.'EMPL}:3Aj.Z) Sm'. JAYAMMA DANAPPA,
MEMBER, 'wM§:U_R ZELLA-f'f?AN€1.HA:fATH, AGED 54 YEARS,
W/O. DADIAPPA', V1.;S3_AV'A_SHE'I'TY_HAI;LI VILLAGE, KASABA
HOBLI," C§m4:KANjm'AK5N%AHALL1 TALUK, TUMKUR
D1s'rR:(:fr AS COI€TESTIN.G'RESPONDENT No.4.
THESE CGMING ON FOR ORDERS,
THIS QAY THE, Cam? MADE THE FOLLOWING :
Miscellaneous Writs are dismissed as
‘ 2 unnecessary.
sd/-
]UDGE