High Court Karnataka High Court

Ullal Town Panchayath Ullal vs Sri Koragappa Poojary S/O … on 22 June, 2009

Karnataka High Court
Ullal Town Panchayath Ullal vs Sri Koragappa Poojary S/O … on 22 June, 2009
Author: Ram Mohan Reddy
-k-

IN was man com: or KAMIATAKA,   

DATED THIS THE 22¢ may (3-3?'  
     >'  x A  
THE H01~mL.E  Egg M.®§é:I\{f%EDi:)Y
WRIT PE1'FI'I@}§I NaA%%43§é%14I(GM--c?z_§)
RENE :          X _ 

ULLAL TOWN £%Ag1~2cHA;_'YA*r:g;,L;LIAL..._ ' 
Ag:-.:      " 
MANGALC§.R}:T      
REPRESENTE}§ §_3Y "I 'OFF§,ICER

 PETITION ER

(By s£~i~«.:   ADV}

AND

1, . « SR1 KGRAGAPQA POOJARY
" 'sir; KAMHAPPA POOJARY
_ s3.c;5DA;.'3oUT 65 YEARS
__ " R_;::.} QMBAETU KERE ULLAL
" ..__~r«2;a..~£§2.g.L§JRE

2,  312: Yajéssu SOMESHWARA
m1~:m ABOUT' 45 YEARS

 AX  S/C) may pooamv

_ "}3§.';'C) NEAR ANANI}&SHRAMA HIGH SCHOOL
' 'SGMESHWARA PCS!' 
MANGALORE

 SR1 RAGHUGHANDFM BALLAL

AGED ABOUT 44 YEARS
S] (f}.C,RAMAYYA BALLAL
R;'O SHIVA SHAKTHI NAGARA

Ma



.2.

SOMESHWARA, MANGALORE

4. SR! [3 MAHALINGA

S/O U PAKEERA   «

AGED ABOU'1'65YEARs        
R10 ANANDASHRAMA HsGH"-SC;3ém0;,   
SC}MESHWA.RA Pom'    3
MANGALORE .  "

5. SR} Grams»: sHE:r'r1GARi_%.__  
AGED AB(L)U'1'33_ YEARS _ -  , 
S10 JANARDHAJVAsHE?I'1?1§$vP<$cxjAf§Y  if  kk 
AGE?) A;:1:a_u"r £35 v§:A;es.L%L  

9.19 ?A%Iim'i%:a%  
Rio {)§\eI§~3Af1'i'{,} HERE EILLAL
MAraQA1;QR}g:.,_  _  "

7, ASHRAYA YQJA.NA,..§'sAMrrHI
, - REPRESENTED BY ms CHAIRMAN'
 IJLLAL   _____ 
'M;2NGA1,,0RE

    --  01? KARNATAKA

I  REFRESEMED BY ITS DEPUTY CQMMISSIQNER
 me; BISTRICF
* NEANft'_§ALQRE

" V 1  RESPONDENTS

7.’ (3§”*3;i :R.DEVADAS AGA FOR R-8,
ask; K’.§d.NATARA} FOR R-1 T0 3, 5 AND 6, ADV}

THIS WRIT PEFFFION IS FILED UNDER ARTICLES 226
AND’ 22′? OF THE CONSTITKJTIQN OF’ iND¥A PRAYING TO
CALL FGR THE RECORQS FROM THE COURT 0? 1
ADDITIONAL CIVIL JUDGE (SENIOR DIVISIGN) AND C?..J.M.
MANGALCRE WEHCH ULTIMATELY RESULTED IN PASSING

9}~i§

-3-

THE ORIZIER ANNEX-A M,§§_1:$}1§:’*% 4_
M.A.71/2003 BY THE COURT OF I Al).DF{‘§{)%iAL._CEViL..> ”
JUDGE (SENIOR DIVISIGN) Arm:*C.d.:sd.rgIA1§£c§1aJ,{>REi’«m«D

THIS PE*r1TioN coming c:N.%_ F03 19H:s .

DAY, THE COURT MADE . _ __

Learned szflfijiité that the
State Cabinet has approving the
scheme fer facility for
U11aI 3_;o\&rI; fiiztjfifiation will ensue in the mag:

futmné ‘

V ‘Submissien ncz:thing’f1_u’tl1er su1’v:’nzes

‘ i?_j:rV ‘ tmizsidéraifion in this petition and is, amgurmgly

Sd/in
Judge