Karnataka High Court
Sri Sampath Raju vs The Executive Officer on 15 February, 2010
IN THE HIGH COURT 0:? KARNATAKA. _
DATED THIS THE 15TH DAY O1?VFEBR'iiAEY:,"'iV?.:O1"_i _
S/('5 4S1'ir1_iV\'- . .
Ag_;e_(i <12 },u:2:1*'~s5; _
R/ O 'A1'e?1vsi42;1i'?1_ I)2:;,%"c.:..\
' "{Me1\ri1'1ak;1't.i.c? Palya)
" K111"s.Vige1i Pb's{'....<S:"1'z11L:k.
n1I{L.1_ 1' {')is5E,ri(7t'. .
V. 'S:5i'.~.,S1*§f;~i'{;e1s Raju.
S/'<5 "E?-aijé 8211 In p a 1'1 gi Raj 1.1.
Agec1"'V76 ypa1. Adv.)
A N I):
Cf]
The EXec:ut,ivc' Oi'1'i('C1'. ».
'I'aIuk Panch;;1yat.h. 1
Kan a ka.pL.1r2.1 'E'a I {.1 ii.
RélflltlilklgzifDiSl.1"i(TI'. .
Pia1'01naEEi Grama Parlcthéiyaih.
Represem.cd by its Sec:4rM€i:4a V'
Harohalli, V V .. *
Kanak3I3ura 'E'aI1.1k,; "
Ramarlgara {")i:~;t';:i.2:1,._ '
Sm'. FE . Pi1'i'1.1:-3.}"1t)tF;;.2i1'na'_ R;1' L1:
S/ 0 =iL.21t::f?"~--Sz1m.pa1'1.g_;;i. _R3.'j L1, '
IR/0 93,»'A._«1.{}U' --
Sm i.3I(.)~;tk. A ._ _ .
ri'h}{'E1'gE}1"&5£_i'i}.l'i e£g'--:I1r";'~ V' "
B'c1I}_;-:;"21I()v}'&' ---_5(:'.O .
.12 E S'PON'D EZNTS
f {«P}%{i?.P{ jS§,"13«_.RESf56N{)ENTS N04 TO 6)
__ . islrax-w:11'121t:}121 Raju.
V ' S/OI-é1_uiS1*i. Sha.m.:'1ra_j1,1.
'4 Ageci <30 years.
H.S. Ragluiv Ra-1ju__
S / 0 late Sri. Sh2m1arajL1.
Age: 28 yearss.
Both are R/0 E-iamhz'1Hi Viiizygcr.
Harohaili (fort).
Kat1akap:.1 ra T211 uk.
Ra1ne11'1z1ga1'z1{fi)istrict. i
6. Sri. H.\-". Le11<.s1'1;1'1ipaihi Rakju.
S / 0 V<;%:"1kata Rzlju.
Age: 58 yCz';11'S.
R/0 I-{21r01'}a11i \/iI.lz21;;,{c?.
Harohalli (F'or1').
Kanakapura 'i'a}u1<_. _
R211112111aga :'2m'1 D is': riot' L»
{By Sri. K.V. Ne1re1si11vfi'}a;11. Adv.' 111:'
and Pmposerd Resp()zT1'£ic'%:'1_tAs'--_N(21.4 tu 'c1} *
This MiS(f;WI'i1.:?€'()'.'»12723'/2069ai'S, fi](id praying to
_ ,p _'i--ic2:1r11'sg in 1?1:1€E'T2_1b('_)\r:fi Writ' Pemion as
respondents:'*~i"§:)1~._i.v11'£" 1*c:21._s<:1j1s 5:34.;-1j;i.,r:?cE 1':hc1'ci1'1.
a’F1″1isA’IVEi;s(t.W, <_:QIn_ing' 01} for orders this day. the
(;':()111'1'2,112:1*(.1t=* i"I'1(." f'0.1_1(;wiA1–'1g"i'= '
4' " QEORDER
flfidisé 21.f3'p!i_:t,z11v.i()Ia £20 implcad propose-?d
V vseispp':'1§it?ii1'.$"'No.4 1'10 6 as proper and necessary part.ies
'fz1 of the ciispmc. Pr0pos 1.116. 21§)pIi<:z.1.1.i()11.
2. F016 the: reas(“)ns sci. (mt. in the ‘affidavit.
a<*.<:()1npanyi1'1g the E1§',)})ii('TE1E..i{I)I'1, the $'c1I'flC a.1lnd<:*11ts 4 10 6.
The appli(‘ée:1tic’>1’a a11wec1.=._ A1:s;)1ji?a1’121t’is”}:3e’rmj_tt’a:§d
to fiie an :s.11″r1c1′”1cie(i writ. pet’iE§o–1:1_.
In.