in ms area ooumr 0?' mnxmmxa. A1'
DATED nus mm 12" mm or nr:»cmna1'§§1z':i2f{3€'!'3~T' ~ . %
pn1s:szm'.%...
mm Horrnm MR. mantis; B.§m~:}=AR%imgf 3,:
THE Hoxrnm ma.
wnrr A___z3!-EAL '§e5't%::e.§1A:;z&5 1;} jam-lam)
nwmnnrg: jy '
Sri.Vinayz3,ka §JIiti:~1_ Ba1g?;ga%(32¢gd..),'---" '
Chamarajendra ¢_
Haniyambadi
Opp. to S'§1i.Basa?c.shw?ara. T€!_Ilple,--
Hosaha]1i;._'Mand;ra," '-»._ ' '
Reptd. Byits F'resir1c:at.{'
1')
Sri.MaI1¢sh, -
_ Vyfesiidcntf ..... !{ \\
" « 1"
um-¢m_.
smegma asabhahit, Adv.)
_ of Karnataka,
; Reptd., by its Secretary,
T 'Transport and Internal
Administration,
Police internal Sczvioes,
Vidhana Soudha,
BANGALORE -- 660 001.
.. A!'PELLA1I'l'B.
The Director,
Karnataka Fire and Emergency
Services Department,
No.1, Annaswamy Mudaliyar Rd
BANGALORE - 560 043.
The Superintendent of Poiioe,
Mandya Dist,
EIAJHDYA.
The Deputy Commissioner,' L. x
Mandya Dist,
MARDYA.
Smt.Ch1kka' thayamma, 'D
Aged about 85--Years,° ' '
W/o Late if 'V A
'9
ma G¢iia3égcI'é Vfl1age, A
Ma;idur€"Ta1f&iIA:, " --
MA1€DYA=..l§)I3*;!f!:vi_lV(1T_'."~ '-
szi.:VG.P.R.-amu," _ _~
s/ o'=.La1;c' G.
Aged 'about 60_Yc.ars;"'
R/a _Vii}a'ge,_'..'e'
Maddur Ta1;1k;.. '
. , ' uSn1t,vB;.(;.S'ara,swatbi,
_ W/ea 'Lgte "Ge,P.'YaheendIa,
" _ "A_ged' Years,
'R/Va Gejjazagerc Village,
hfuadciur Téluk,
mama DISTRICT.
'.~f_" V Sti.G.P.Shivash1-ankar,
s;b Late G.K.Puttaswama;ia11,
; Aged about 50 Years,
R/3 Gcjjalagere Viflagc,
Maddur 'Taluk,
EEAHDYA. DISTRIUP.
®
9. Sri. G. P. Kxishnappa,
Sfo Late G. K. Puttaswamaiah,
Aged about 58 Years,
R/a Gcjjalagcrc Village,
Maddur Taluk,
MANDYA DISTRICT.
10. Smt.G.Y.Poorm'ma,
Aged about 30 Years,
W/o Krishna,
R] A Allur I}oddi,
Maddur Taluk, _ ;
MANDYA DISTRICT. ' "
1 1. S1nt.G.P.Shanad'a,
S/0 C.Ra;;:iv:s]1;?'V' _ _
Aged abm %
Residing at cums, .. '
7'13 Sector, VHSR" ':'I;;.3yo'i.2.t,'
. .
(By S':i-Basava1%%j'I_%KaI?fi5¥»V~"
Adv. far R-i -and R-2,
4; ' Sz:i.F,V.PaI_:ViLVAdv
*_*__*__'*_*__*__*__'l'
" 1 is filcd under Section 4 of the Kamataka
'High praying to set aside the Order passed in Writ
.1-[V'%n5&:1:;xi;>::'%.:s;o.i3315/2007 dated 17.05.2003.
__§'I'hiS Writ Appeal coming on for Hcaxing this day,
VERMA J ., delivered the following:
CT
JUDGHERT
Sri.Ravi G.Sabhahit, beamed counsel -'sapfas;-,a: £5;
appellants. Srifiasavaxaj Katveddy, A:iv¢$c'atnj'.
appeared for respondent Nos.1 to
learned counsel appealed for msfinndant $103.5
2. As per omoe nott:,’: “this 36 days.
I.A.I/2008 has been filed delay. For the
reasons assignedgin’ is hereby condoned.
I.A.I/2008 ‘
3. were not parties before
Icarnw sin .g:e_LJudge.”i§{Av):_.;=..§$i¢;’i3315/2007 (GIWRES), preferred
by respondent 1’«uI§:>:”4.V5 1 1 2’acnein.
4.._V » have flied I.A.II/2008 seeking heave af the
against the impugned order passed by
“Jndgc on 17.06.2008 in the Writ Petition preferred
N055 to 11 herein. As appaihants appear in be
pariics to the litigation and espc-c1a]1y’ to the subject
j of the writ petition, thair pxaycr is accepted and they are
3 permission to file the appeal. I.A.IE/ 2008 stands allowed.
75
5. Learned counsel for appellants contended
Order dated 11.09.2007, was sought to ”
respondent £1035 to 11, on the ._no_ of’~.__
hearing was given to them before_’qunehjng the
necessary consequence thereof, ‘H]V:Vfave been
remanded for mconsidernnon 1 and only
after afioxding an parties, needful
could have been Edonefby fine
6. Ho\§’eyer,””*1g§e 3 that the appellants should
by’ filing an appropriate application
for review, no the Jwoukd be in a better position to
V appmeinte as to what circumstances, the Government Order
matter was not remanded to Iespondent No.1 for
dngidang’ in accordance with law, afier giving an
‘ _oppormnit_y to the panics eoncezn.
” with this ziifiiculty, learned counsel for appellants
permission to withdraw this appeal and to file an
T application for review of the impugled onier nod by
3 :the learned Single Judge. Prayer accmpted. If such 3 review is filed
E
within a period of 30 days from today, then the sz-:1m:=._ .*..sVl;:\”.a_:1’lT~.13,ot be
dismissed on the gonad of deiay, but would
merits.
8. This appeal
under as to costs.
AGV.