High Court Karnataka High Court

Sri Muniyappa S/O Yellappa @ … vs The State Of Karnataka Dept Of … on 15 October, 2008

Karnataka High Court
Sri Muniyappa S/O Yellappa @ … vs The State Of Karnataka Dept Of … on 15 October, 2008
Author: K.L.Manjunath

IN THE HIGH COQSRT OF KRRRATAKA, 3a?lNGAL{‘JfiE ; -.

mares THE 15″‘ DAY OF ccmssa 2093 2′ T’ ~

8EFORE

THE HGWBLE MR. Jusrrme K._L.».w.mtJé§;m% ”

WRIT PE’l’ITION NO 1038 OF . T ‘

..|?v……ET….¥..\*’.E…E,E3..;

Sari MUNEYAPPA,

S/o Sri Yellappa @ Nullappa,
Aged about 30 years,
Residing at Sy.No.1C6,
Madivaia Village,

Kasaba Hobli,

Anekal Taiuk.

(By Sri K. s. riré§:{fiap;é:.~M:

MD;

1 THE ;S'”FA.7I”E OF KARNATAEM,
‘V * _ Revenue,”

A H, S. B:jE!t3Er:g,a,._
‘ Bai1ga_E<:re'»
Rep. bY'viiS~;$eCfet»'a*:y.

2– THE"TA§'!$§i..;i43AR,
.- Anekai Tam,
H Bazagaiote Urban District,
* _A.n»¢k§af.

K. Vasarsth far R3, GA Sd)

Petitioner

Resperzdents

-2-

This Writ Petition is raw under Articies 226 & 227 of

of Incfia praying to quash the impugned order vide Annexfife.

passed by the R2.

This Writ Fetition is coming l ~~t§’ié Ccurf

made the following Order :

On 30.9.08, ghe’?ét;:iph¢r*:s ‘fifotifisgii:1.’was. §5irect¢d to amend the

cause titic. Tsii tc§d_ay;j_”_”f§zV. ‘fF;g”i5etitioner’s Counsei was not

present in thé_ morning”‘aovw.ajiso_in.ti5e._a?t¢rnoon at 3. PM.

As a last chancé, .3 ‘weé;.§;’s*§ime is granted to amend the cause tithe.

ii;._£s néf de:§-4% vaifghin fa weei<, the Writ Petition stands dismissed without

fuiflger g-§1'are}*:r;aeé té'the–.Court.

Sci]-

JUGGE

wish 5*” 3′ “‘:”

$1i1gah>%”€’3″” ‘-3°’

\e’19″c3