Karnataka High Court
Sri Mallappa Yellappa … vs The State Of Karnataka on 7 November, 2008
WP 65.50.2008
IN TEE HIGH COURT OF' KARNATAKA
(KRCUIT BENCH AT DHARWAD
DATED THIS '1';-:3 7TH DAY 0? Novmmatié '2(_3fG:£§" T» H
BEFORE"
THE HON'BLE MR...JUsT;cE EBM1*!\{I{)HA§\§_--._5R'EI3D*x*::'.V.
WRIT PETITEQN No.6:3:§_c3;'2008"'{L_B~1é'Es§1v;:
BETWEEN:
Sn", Mailappa Yciiappa Sahapurkaf, '
Aged about 40 yams, V ' - ' ~
Son c>fYe1]a;3p'a 3hahapur3<a3*, A ' 2
Residing at I{aJle§iQ1'--k.\ri11a-gag' ' .
Be1gaum'I'$3}u}; and ';:~is:t=:&.::.. ...Pet;it1'o::1er
(By Sri L, "L absent)
, «. 1. Szatepf Kaiiiéiéika,
--Rc;-presented its Secretary,
' _ TD::§3a3;*t,;1:x«311t_ of Panchayathraj,
r A "£vi.'S.E§11i§dit;.g, Baaga}.orc~56() 001.
2. i'h.e §;'§:§Ix;33.lt5 V'E1(3€tiOfl Commissien,
Beliintl KSCMF Building,
* :§_\I_€).8," 1" Floor, Cunningham Road,
. _bB;'afngalo1'e~560052.
The Secmtaxy,
Suiaga (North) Grama Panchayath,
Belgaum Taluk and District. Respondsnts
(By K.V.V§dyavat:L, HCGP for R1} 3
j %:4§
WP 65502008
This Writ petition is filed under Afiicies
the Constitution of India praying to quash the" V' . 4_
order dated 2.11.2007 vide aI:u1ex1:re--J pas$ee¥,"=by=,ihe R2 "
and dimct the resyondents to peI°1r.--_it« the Vpetiiionelfg. '£0,
participate in the proceedings of the S1:;],a:ig€1._(I'*Jes1°t1:i)*..
Panchayat, Belgaum Taluk and Di$tf'I:ict,._a:1d etc: ..
This writ petition coz:a.ii:g 'e:1 foe' the
Court; made the following:
This wrii: '1':efition:1.was--»i1. whence the
Registry six weeks time to
Comply with 11«i'i_"VVé'o:flx'npIied with the
objections, x':'rae1tVtee' V befoxte the Court on
14.10.2008
Vvs_2v’hee “‘tvs;=f0 was ggremted, despite
w£;iei:.;=_’as ts;«<ei:a5t., Ao§ee'c:-bjeetions remain as such. Toelay,
thereis .=fi£)= repreeentgétfion for the petitioner when the ease
exgfas called (mes merging and 03:10:: in the aftemeen.
' H " " PeAtiTti<m is. dismissed.
Sd/'P
Iudgé
Kms"'