1 IN THE HIGH comm' or KARNATAKA, DATED rms THE 13': DAY or JULY 26:19..' _ BEFORE rm: HONBLE mt. JUSTICE ,7
vmrr Psrrrrorz NO. T; %
TILAKANANDA S§’l13’I”I’1’GeAI4’€C§ « *
s/0 GANG&YYA_SH–%iGAR’
{VA 38 YEARS; :9/A EQANNQRI HOUSE
TENKA Y7EDA’DAPA\}”..V££;LR§}E. ‘ ‘
SIRBRIKE;-RE’-POSI’ = ,
MANGALORE_1’ALUI{. – V
% ‘ . PETITIONER
* «(By :;frm.QAwATH—PGOJARY, ADV – ABSENT )
=.§N’D
THE ‘Y.EDADA1$Av GRAM PANCHAYAT
SIRBRIK.Ef-QE PO31’, MANGALORE
” ” ‘T :§.’:;R Lav ms SECRETARY.
… RESPONBENT
;i’HIS WRIT PETITION IS FILED UNDER ARTICLES 226
jf -‘A1523 227 op’ THE ceusrrrurzon CF INDIA PRAYMG TO
‘QQUASH ms; ORDER ET. NIL ISSUEE) BY THE
” « ~ RESPGNDENT VIDE ANNEXA Arm arc.
THIS PETITION, COMING ON FOR ORDERS, THIS
DAY THE COURT MADE THE FOLLOWING :
There is no representation far the ~;5ef1’ti0n;é1’
the case is called. The peflfiibz; is “dismiSé;c_§d«:..;fGr»»1ion ” ‘
prosecution.
csg