Karnataka High Court
Sri Ramachandrappa vs The State Of Karnataka By Its Chief … on 26 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY OF AUGUST. 2010___
PRESENT
TI-IE Hom3LE MR.JUsT1cE A-
AND
THE I-ION'BLE MR.JUsT1cE
WRIT APPEAL NO. 389.6 of 2605 (sf:/s~T1.
WRIT APPEAL NO. 38_$_5-QF-..2005' {~s_C/sTia
IN WRIT APPEAL No.' 3596 or
BETWEEN '
SR1. RABAACTI-AiANDF§APPA...¢'
S/O NARA1YANA£.--*9.A"A _ 'V .. -
AGED ABOUT 35 Y'i:T;ARS__
R/AT: SAEJAPURA "1"0WNj..
ANEKAL TALUK A
BANGALORE DISTRICT.
-------- ...APPELLANT
A( ADV.,(ABSENT))
ANQN H .
1. *'mE=.'sTA*:'E OF KARNATAKA
BY" ITS CHIEF SECRETARY
.. ,V1DHANA SOUDHA
, DR. B.R. AMBEDKAR ROAD,
"BANGALORE -560 001
2. THE SPL. DEPUTY COMMISSIONER
BANGALORE DISTRICT
TALUK OFFICE BUILDING
BANGALORE
3. THE ASSISTANT COMMISSIONER
BANGALORE SOUTH SUB-DIVISION
TALUK OFFICE BUILDING I
BANGALORE
4. SR1. N. MUNIYAPPA
S /O NAGAPPA
AGED ABOUT 48 YEARS _ -
R/AT. MADAPPANAHALLY VV1LLAIG'E,
SARJAPURA HOELT,.,._ ' V.
ANEKAL TALUK, ,'
BANGALORE DISTRICT; J .,
V ~_.V;.RESP0NDEN'I'S
(BY SR1 P,G{C,_ EOR R1-R3 (ABSENT),
SR1 T.N. VISH'«z'VANA'i*'H,4 ADV.;'--FOR,RZ1(ABSENT],
SR1 D._VIIIAYKUNEA_R_, AGA.', 1='O_,R_VR1-R3}
THIS' 'NAVE"S_ UNDER SECTION 4 OF THE
KARNATAKA H}CzH._GfCOURTV~ACT PRAYING TO SET ASIDE
THE ORDER PASSEDGN THE WRIT PETITION NO.
18612/2002; DATED 4/10/2005.
" . IN'-WRET APPEAL 3395 011* 2005
SRLRAMACTIANDRAPPA
S /O NARAYANAPPA
AGED ABOUT 35 YEARS
R/AT: SARJAPURA TOWN
A 5]' TALUK
BANGALORE DISTRICT.
. . .APPELLANT
(BY SRI C. RAVIKUMAR. ADV.,(ABSENT)]
AND
I. THE STATE OF KARNATAKA
BY ITS CHIEF SECRETARY
VIDHANA SOUDHA
DR. B.R. AMBEDKAR ROAD.
BANGALORE -1
2. THE SPECIAL DEPUTY COMMISSIONER', 'I = '
BANGALORE DISTRICT I " '
TALUK OFFICE BUILDING
BANGALORE -- "
3. THE ASST. COMMISSIONER
B'LORE SOUTH SUBl~DNISIQN'' ,_ ,
TALUK OFFICE BUILDING L "
BANGALORE H " . 5 '
4. SR1. KP. RA'{-3PJ'DRA R'I:<;DDY~
S/O PILLA
AGED ABOUT 45 YEARS'
R/AT'-..
SARJAPUR.A R'-OBLI ' I A
BANGALORE TALUK. ». ,
* " »-- ...RESPONDENTS
{BYERI T.N. VISBWAIITATH, ADv., FOR R4 {ABSENT},
V' . A AGA., FOR RLR3)
1' IS FILED UNDER SECTION 4 OF THE
~. COURT ACT PRAYING TO SET ASIDE
VORDVER PASSED IN THE WRIT PETITION NO.
18611/2004 DATED 4/10/2005.
THESE WRIT APPEALS ARE COMING ON FOR FINAL
THIS DAY, SABI-IAHIT J., DELIVERED THE
FOLLOWING:~
JUDGMENT
Called out. No representation
Appeals are dismissed for non proseeryuticin. ”
Judge
A gadgg
BNS