Karnataka High Court
V Muniraju vs The President Zilla Panchayath on 9 June, 2008
3
2. The allotment of sites by the Gram .
must stand the test of law. In othereworde; ‘4
Kamataka Panehayath Raj Act, :is« ::_:A
Sabha which will have to foe of VA
after the sites are locatedfor Tf1at- orooedme
having not been followed; ‘sfiate that the
resolution of the the vacant
land in favotifw and without
jurisdietjoxfi’; – taken to the order
Annexuie of Authority. The Writ
petitioyt is .1i3efi?e is accordingly, rejected.
Sd/J
Judge