Karnataka High Court
Sri Shivappa vs The Deputy Commissioner … on 22 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22% DAY OE OCTOBER, A. V
PRESENT
THE HONBLE MR. JUsT1cE;v;GQPA'EA'_ViG'c§w5A
THE HONBLE MRS. JIfS'1°I.§3E B'.'v.NA..QARATHTJA
WRIT APPEAL No.42/2oo9_{KLE~RE§1 7
BETWEEN:
1 SHIVAP:PAA}b'_V _ . A """ "
s/0 MALLEPPT.' ~
R./'AT«.SANK13EPURA'-VILLAGE,
MALEBVENNUR HO_BLl,- TQ,
DAVANAGERE D1S'TRI--CT.
2 NINC}A_I_5PA, _ '
;AGED ABQUT so YRS
/Q A
A BOTH ARE R/AT SANKLIPURA VILLAGE
A A . MALEBTENNUR HOBLI
' rLARITLA_PA~~TQ DAVANAGERE DIST
APPELLANTS
~ "(Byj sn': TMLANUMANTHAPPA H, ADV. FOR M/S
4' .;M1j1'HRA ASSTS)
~
n
.' _............._.........._._
1 THE DEPUTY COMMISSIONER
DAVANAGERE DISTRICT
\[
'6; . .
DAVANAGERE
THE TAHASILDAR
I-IARIHARA TQ
DAVANAGERE DIST
G M NINGAPPA V .
S/O LATE MALLAPPA R
AGED ABOUT 57 YRS"»_
R/AT SANKLIPURA VILLA'G_E~»..
MALEBENNUR, 1'£~I~QBL.f:' TQ
DAVANAGERE DIST
MALLAPPA
s/0 A
AGED4..A_BG1ijfrj .. A
R/AT' sANz:L1PURA'A'j?.f1ALLAG;?; "
HCBLI' HARi'HARA TQ
DAVANAGERE Déli-3Z1' A
s/0-G MvNIi\I_fGAPPA'A~
AGED"ABOI,I'F 25 YRS
3 _;R/AT sAM<:_L1pURA VILLAGE
= * ~ Iv1ALEB.ENNUR"HOBLI HARIHARA TQ
~. A QAVANAGERE DIST
S/O BASAPPA
"AGED 'ABOUT 52 YRS gz
R/A1' SANKLIPURA VILLAGE
. , _I\/IAVLEBENN UR HOBLI HARIHARA TQ
DAVANAGERE DIST
RATHNAMMA
A W/O RAMANA GOWDA
AGED ABOUT 47 YRS
R/AT SAN KLIPURA VILLAGE
MALEBENN UR HOBLI HARIHARA TQ
DAVANAGERE DIST
\/
8 'WSHALAKSHMAMMA
W/O RAMANA GOWDA
AGED ABOUT 42 YRS
R/AT SANKLIPURA VILLAGE
MALEBENNUR HOBLIHARIHARA TQ-._:
DAVANAGERE DIST s " I =
9 NAGAPPA
s/0 NINGAPPA I
AGED ABOUT 37 YRS-i.__
R/AT SANKLIPURA Vi-LILAGE I.'
MALEBENNUR HOBLI TQ ii
DAVANAGEREIDIST --
10 SHIVAPPA
s/0 NINGAPPA, '.
AGED ABOUT :32 e I
R/AT SAIIITLIPLIRII VILLAGE';
MALEBENNIZJR H I. BLI TQ
DAV;AIN--A(}_ERE?' DIST '. j I
... RESPONDENTS
WRIT APPEAL FILED U/S 4 OF THE KARNATAKA
HIGH i..j{fIO'URT ACT PRAYING To SET ASIDE THE
.ORDERIJ?AS'SED IN THE WRIT PETITION 13510/2007
DgIT'eog«:;5,/ 1}-1.[.2008
"Repeal coming on for orders this day, Gopala
V"~C}owdoI=J.', delivered the follovvingz
JUDGMENT
Learned counsel for the appellant is absent. Office
objection is not complied with despite granting time.
\\I/
2. We have perused the order impugned” Ve’i:r;i’e._this
appeal and the material on record. We
reason to interfere with the order
judge. Hence, the appeal is dis;rpiss.edfjv it t’ t
3* JUDGE
ariy.
cf the–learneci rsingiea