1
N THE HEGH COURT OF KARNATAKA
CiRCUET BENCH AT GULBARGA
DATED THIS THE 30" DAY OF JULY 2008
BEFORE
THE HOINPBLE MR. JUSTICE N.K. FATE; I
WRIT PETITION NO. 46973 of 2eo4%%4%sc-87?} % _ T _: %
BE"{WEEE\i:
SRIMENKAT
SID. VFFTAL RAO SHJNDE
AGED 46 YEARS
RESIDENT OF THANA KUSHNOOR
TALUK AURAD B _ _ V
DFSTBIDAR ' ' 'A 'A
" , PETETIONER
(av SR1.A.NAGARA.IAPPA,Aov0c,Afs)V '
AND M " A'
1. THE.Vi:2Es3uTYj;oi;i£;r;:ss:'cqs:ER, A
REVENUE_,BiI)fAVR,VV _ _*
2. THEKSSISTANT ce:{vw_i#s§<;pTt::s1fa:e,
BIDAR .~.-:us_DIv:szo:~a; .\
BEDAR.
3. ,H2ANur.¢ANrH, ~ V
v- :.<gN;<ATEE ALIAS '
YENKANNA"NADAYARAJ,
"MAJORL= * ..
A $10. vgwmxés ALIAS
"1.ENK_ANNA"WADAYARAJ
Magaa.
" AA : Taesébmnzms 3 AND 4 ARE
. RESIDENTS OF THANA KUSHNOGR
' * -TALUK AURAD B. BIDAR EXST.
.. RESPONDENTS
‘ ‘ ” « {av Sm. NS. DESI»-IPANDE, HCGP ma R: AND 2;
SR}. RS. SIDHAPURKAR, ADVOCATE FOR CIFZS-4}
2
**’k#
THIS WRET PETITION lS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTEON OF INDIA, PRAYING TO QUASH THE ORDER OF
RESPONDENT NO1 IN APPEAL NO.CR.60J20D’I-O2 DATED 23.8.2004
MARKED AT ANNE-IXURE 8 AND OTHER RELIEFS.
COURT MADE THE FOLLOWING:
0 R D E R
THIS WRIT PETITION COMING ON FOR HEARING, THIS’.
Petitioner in this petition has».seugjhtI_V’fer’IiT
the order of first respondent in I
dated 23′” August 2004 vide Afinexure er-3;
2. Sri. Rs. ~..V_’Sidiie’ppirl<er,-._ leern'ecI'v' counsel
appearing 3 and 4, at the outset,
submittedthat,' been settled between the
_ parties eat of Therefore, he submitted that, the writ
iilecII"i:~y_ petitioner may be disposed of as having
beoeme'u'ririe¢%sV ary.
I ‘The submission made by learned counsel
A 5.’ “1aIp:p’e_ering for respondents 3 and 4, as stated supra, is
I pissed on record and the ‘ petition filed by petitioner is
3
dispensed of as having became unnecessary. Neediess to
say, if still petitioner has got any grievance, vfqr
him to redress his grievances, if he is so ad?xi:s~.e:d-ér faséd ‘
arise.
BMV*