Karnataka High Court
Sri S Kodadappa vs State Of Karnataka on 17 November, 2008
11: 'ran men comer or xaammxa. cmcurr .. "
AT mmnwua __ A
Dated this the 1'?" day of Nmfgmber, . "
BEFORE
ms Homw um. msncm in
Writ Pct_1j_t_1f_gn No.-1365 (Ga}q:r{E_s1':
Between:
1
Sri S Kodadappa
S/o Siddapgzaj"
Aged about;35'ycars
Occz '
Rcsident€9fE,§jjani » V.
Sri H'
S/okfiihmmabasaiah»
Aged about 60
Occ: Ag;:ic1iI.turi'st " , . "
Resident G1'
« ..... 14 V
~.Sic~ Slvinsaypa
Agréculfilzrist
" Resideniv-fig' Iinmadapura
Y
S10
AA about 31 years
= Resident of Immadapura
"An are Kudligi Taluk
Bellary District
... Petifiaoners
(By Sri. Chandrashxzkar Rodnavar Glmnmath A'
Advocates}
State of Karnataka
Depaxment of Cwepcration
M 3 Build' .
By its Seacnctaty %
Bellary District ._ _
Co-0 rativcBankLtd;,f 7
H Oficc -. '
H0SP6t - '
Bank L1I1é;~ ,
Bc1Ia1f,rD$st1ict'*__L'*._
Byits
Puma' .
Ra-fitézra Bank
..... ..
V K'3*35EiT5&ii¥1k
AA India Ltd.,
Oficx: - Kamataka
V " }."?.i'*'3soor, S yma Btlflding
25, M G Road
__ Bangalore - 560 901 Respondents
(By Sn’ J M Umeshmurthy, Advocate for «’ A4
Sri ‘1’ Kotmsh, Advocate for R3; L.
Sri N P Vivek Mchta, Adwcatc for _ _’ ‘ ”
Writ Peaaioga is filed nndcr axtiéics mid 225:7
Constitution of India, praying _to qtzash-._ the Cilo-vemmen€’~
Omder dated 16-4~2007 visit: in r*:s’p:_:ct offllausc 5ss_ueod by
msinadentl vide Axzmcxure-B, .
This writ petition g 011’ iifdgrs city, the
Couxt made the fofiowing: V I v
The pctiti.9_Vne:;;_” 1 t§:qi1esting {he Court to
cfiszazxiss as the impugned
Govemmefif by the Government.
ificmo iéi “taken on record. Writ petition
Sd/-
Judge