Karnataka High Court
Sri Narayan Yeshwanth Kapolkar vs The State Of Karnataka on 25 February, 2009
IN THE HIGH COURT OF KARNATAKA
C§RCU¥T BENCH AT DHARWAD
DATED miss THE -125% DAY or ::'EBRUAR5{, zageé
PRESENT"
THE H()N'BLE IVIvR.JUbA*.'V':a*'I__'I»{3fE . N.F§§1}?g$.ff''IL'~ ''
'1'?-IE §~{ON'BLE.MR...§Z;¥ST§_§3E"ARALi" 'Nag-ARA;
wR1'f;a;5§EAL 3:Sé_:5»,!: 2006
BETWEEN:
SR1, NESRAYAN Y»ESH'V§fAP£T}'n'£.._;{APO LKLAR
S] 0 YBS.HWANT_
AGEE 38"':.'_EA.RS, _ 4
MEMBER, 'mLuKA PAFJCHAYATH
i<:HANf-EPUR T}'&L«UE'{~ '-
22; 0, SEEVARGALI ~
~fiEL-i}AU,M DVISTRICT; "" APPELLz'sN'i'
(EV: SR! :§'€§H}{f~E:[§}f§AKANTH.R.GGULAY, ADV)
AZ\.E D__
'1*1~a'»"«.:" STATE GE' KARNATAKA
V n ITS SECRETARY
" V i3*EP1~'xR'}'ME3N"F OF RSRAL DEVELGPMENT
V '*--,:'.ND PANCHAYAT RAJ
M.S.BUILDING
BANGALORE « 560 901.
2, THE CHIEF EXECUTEVE OFFICER
ZILLA PANCHAYATH OFFICER
BELGAUM.
3. THE EXECUTIVE OFFICER
TALUK PANCHAYATPE
KHANAPUR TALUK
KHANAPUR
BELGAUM DISTRICT.
' .. agm:%%% ; T 7
(BY SR1 : R.K.HATTI, HCGP)
*r}:;':'sV ._A§aa%Rz*fii;:.;V'A1:»z9g:AL "'::*:v:;,i~;ia U18 4 OF 'mg
KARNATAKA :%1'Ix:3~H_ "£?O{Jli'*£f.__z':C['£' PRAYING TO SET ASiDE
THE éabga % :.'Ass£+:.Ij1--.._'..:N THE Wm' PEZ'I'i'I'I€);'~E
No.;.1949~;2uG=HT F'€')R.I}$¥ THE WRIT PETITWN.
" T1§:is--x§}'9IT APPEAL COMING ON FOR HEARENG THIS
rj«;Qrv?*£a:,_E":...JUs'r:cE N.K.PA'I'IL, BELIVERED THE
' "
JUDGMENT
” AA writ. aggpeal is flied. against the refusal ef the
— order by the iearnsd Singlfi Judge by his order fiatfid
“‘5<:} 3«09.2096 in w,p.Ne,1. 9/ 2005,
2, 'I'0day, learned counsel appearing _ ¥i:)r
submitted that, the writ petition ¥:;E:.s._Ve
petitioner/ appellant herein is diSInf,SS€i3 tin:
Singie Judge on 12.9:3,2008.=’_ ~..__ %
3. In View of the ~ petitimza
itself, We are 0f the does net
survive for filed by the
appellant jiié became infructuous
msewing Emmy. fifi=’:t;i’r::S:vs his grievance
befom the i$ so advised or nmd
3I’iS€S. Ordered. ” fl ‘
I’ …..
Tuéfié
w}
y§’:g&g’§