Karnataka High Court
Umanath Suvarna vs Gram Panchayat on 23 November, 2009
1
IN T HE HIGH COURT OF KARNATAKA, BANGALORE
DATED Tms THE 231") DAY OF NOVEMBER 2009
BEFORE
THE I-ION'BLE nm. JUSTICE RAM MOHAN REDDY' _
msc.w.s154 OF 2009
WRIT PETITION No.1 1763 DE 420€)'8'[LB_;.-RES}.V
BETWEEN
UMANATH SUVARNA
AGED ABOUT 49 YEARS,
S/O MUDU SUVARNA.
R/AT "SHWETHA NIv,As'Vf,
MANGALORE, D.K. ' PETITIONER
{By 81"} POCiJARYv,"§ADV.}
ANDI. _ _
GRAM PANCHAYAT _ "
KEMRAL VILLAGE_,
BY ITS SECRETARY.
' V RESPONDENT
' ;f(Ey ':.K.¢HANDRANATN ARIGA. ADV FOR R1 }
. MVISCVV IS FILED UNDER SECTION 151 OF CPC
"E/W ARTICEE 226 OF' THE CONSTITUTION OF INDIA
A 5} COURT MADE THE FOLLOWING :
-EOR RECALLING THE ORDER DATED 14.7.2009.
Ti-DDIIS MISC.W. COMING ON FOR ORDERS, THIS DAY
M
2
ORDER
This application is by the writ petiti0ner_’4
the default order dated 14-07-2009.
2. Heard the learned c01i:t”1seI_1’cfl{)rl’iii:l1e
Perused the avermentsl. 0111;: in
accompanying the appiicatwiaozni’ the re.asQ§1s stated
therein, the default oi’de1*~ is recalled.
Application alldwed. Ileaiored to file.
ii . A sd/-
l JUDGE
KS__