3. 4; IN THE HIGH C@URT §F KARNATAKA AT EANGAL@RE DATED THIS 29th D&Y GP MAY 2009 BE?@RE THE H$fi'ELE MR. JUSTICE L.NARAYANA sw5MyL »f7; <
waxr pmrxrxex No.1456S/2008 (KLa¢Rg$},’ff
BETWEEN:
Uttanallappa.
3/b Ramanna.
Aged about 58 years,
B–Timmasandra Village.
Jangamakete Hebli.
Siélaghatta Taluk.
(By 3:1/amt, 3.8. SRINIVASA Asa késecxéffisjfi
AND:
State af Karnataka,
fly it’s Secretary. ____ H ,
Revenue Department; “=
Multisterieé Bu11a:ngsg”7h
Bangalere. V
The Thasiidar,
Siélaghatta Taluk,
Sialaghatta – 562165,
Chikkaballapur fiistrint.
Smt. Gawr$mmag’»u , 2
W79 Late Beerappa,
B–Th;mmasanara’?111a§e, 5*”
Jangamakgte flobli. __.
Sidlaghétta Taluk.. ” .5
Assisiéfitafiémmissiafiér.
Chikkaballagura, ”
_W@h§XKah§1la§fi$§ Dgstrict.
“‘«-{A35} ” SaA”‘:1:QA’S’§;4;:’_*:,._: GA Eajzta)’ N
PETITIENER
RES?@HDERTS
OOQ2
12¢!»
This Writ Petitien is filed hnéer Articles 226 & 227 of
the Canstitutien of Inéia praying to éirect the 2nd Regpenéent
to implemant the eraer aateé 30-1-2006 passeé by the Agégstant
Commissioner and alsa implement the eréer éateé 3;g§Q§2bfl6
passed by the 2nd Responéent praduced as Annexurea e C ané E;
This wrifi getition is ceming on f3r*a:defs_§fi thi§ déy&V
the court maae the fallawing eréer.
e :2 p E R
Two weeks time is granteé;jféiling_fih££§’phe petition
stands dismisseé withoq£_ref2reh¢%.[xg-
.... " sd/__ TV?» 1- 'x . JUDGE COPY . 'L2 .Afl£II£Imghmfln
‘*3! Gold ofxmmatalrn
‘lluisrn–55-£1 :39 v
2%?’