High Court Karnataka High Court

Sri Siddaiah S S/O Siddaiah vs State Of Karnataka on 13 March, 2009

Karnataka High Court
Sri Siddaiah S S/O Siddaiah vs State Of Karnataka on 13 March, 2009
Author: S.Abdul Nazeer
-1...
IR Tfi BIG}! COURT OF KARNATAKA AT 

BATES THIS THE l3m'DAY 0? MARCH, 2e§af_

BEFORE _»m.
THE HON'BLE MR.JUSTICE s.A3u£{mAzEag2   3" ""
MISC.W zleéggg 'AA

WRIT PETITION NO §272 QF_g§O8 {S~RES}._7

BEREBN 2

1 SR: szmnafinfigé; Sio3siDbA§AH»m5

RG33 AEQUT@4l_¥ERRS »_
R/O GOWDAGERE VILLREA'*4
MAwg;L:_TALUK,,__f   'fl
MADNYA DIS?RICT _'

2 SR1 MARIMADA:A$.H;_sxo Hamwwfia
AGED ABOUT 39_YE££3j
R/Q-NANJEGQw3ANA%DéDDI

._. MAEALLI TALUK_

'»'MADN¥A BISTRICTM

3.'a3:--s:QmARAJU T S

*SfO'SAHNAlAH

AGED ABQfiT 40 YEARS
--V R/G.T;K; HALLI, HALAGURU R335
'» MAVALLE TALUK

'°."MAQNYA DISTRICT

-4 'SR1 SQMASHEKAR S
'u,Ms/0 SHIVARAM G s
'AGED ABOUT 38 YEARS
RXO GANJAMU
$RIRANGAEATNA TALUK
MADNXATEISTRICT



- 2 -
SR1 JOHNSON S/O CHARLES DAVIS
ASEB ABOUT 48 YEARS

RIO T.K. HALLI,

MALRVRLLI ?ALUK

MANDYA DISTRICT

SR1 GOVINDARAJ C
5/0 CHANDRAPPA

RSED ABOUT 29 YEARS ~
R/AT KANAKAPURA MAIN,
TATAGUN1 POST ',

BANGALORE SQU?H ?LAUK.; ".
BANGA&QRE--56G"G6E § v *"x'=
sax JEXARAMAAH"-;_ _ _ -~
S/O HAHQMANTHAPPA C_'<*.w
AsgD"gSau§'3;,&EARs«[

we wrsmwvaa    

_-TATAGUN14POSTa

Kamkxnpuaa MAIN Roafi

 tBANGAB1§E SQU$H*TALUK

'B3NsALQRE+§6o_052

. sRi"3 c~fiANJUfiATH

Lsxo LAEEWCHENNAGOWDA

  Vasaa ABOUT soyaaas

--,R!O_TATAGUNI VILLAGE

10

u .}Qflfl§fi§flRA MAIN ROAD

BAEGALORE SGUTH TALUK

 BANBAlQRE-560 O62

.éRz MQHAMMED ASLAM

S/O MOHAMMED FAKRUDDIN
AGEB EBOUT 39 YEARS
R/O HRROHRLLI VILLAGE
KANAKEPURA TALUK
REMfiNfiG%RAM DISTRICT

SRI MAHESH KUMAR D A
SXO ARASR?PA

rum #3::
AGES ABUJJ La YEARS



":_z§y Sr; SHESHIDHAR s.KARMADI, ECG? FOR R1

v _THE COBE Q? CIVIL PROCEDURE FOR EARLY HEARING.

1V. <fi«.,$H:E' MISC.W' COMING ON FOR ORQERE THIS
'._nAE, THE COURT PASSEU THE FOLLOWING:

- 3 -

R/O TATAGUNI VILLAGE PGST
BANGALORE SOUTH TRUK ,~,
BANGALORE ... PETITLQNERS

{By Sri S B MUKKRNNRP?A, ADV.)

AND:

2. STATE OF EARNATAKA
REP. BY ITS SECRETARY V ._ x_-.: .,u
DEPARTMENT OF URBAN DEVELOPMENT "" ,H ;
VIDHANA SQUDHA -,*z% 'v.'. 3 *:"W
DE &R.AmEmflRVwmfl?

BANGALORE*560 GQI

i\}

THE CHAIRMAN g"»Pg= _»
EAEGALoRE_wATER,suEPLyu,"
&smmm$EEmmm'j ff, :
cAuvERYjBHAvAm'g }"' EA."'"m*
K.G.RQA3;_\~{_',,_v_'g'* '
BANGALQRE~§6@'GQ9£'.""

1 THE CHIEF ADMINI$$RATIVE OFFICER
BAflGALORE WRTER SUP?LY 5
SEWERAGE BQAaE_*_""
CEUVERX BHAVAN_'
E;s,RoAm.E*' '
;EANGELoRE455QEm09 ... RESPONDENTS

»..;ERIfm,E;EANJEEv, Asv. FOR R2&3}

E,?HIS HiSC.W IS FILED UNDER SECTION 151 GF

Heard.

Misc. W 2186/09 for early hearihfifi is

allowed.

‘Post the matter fcf” finél rhéafing on
30.03.2009.

é.kf.:3CLL§
Iudgé