1999 INSC 0814 SUPREME COURT OF INDIA State of Karnataka Vs. L. Shivanna (Dr. A. S. Anand , C.J., S. Rajendra Babu and R. C. Lahoti JJ.) 14.10.1999 ORDER The Text below is only a summarized version of the order pronounced Civil Appeal no. 277 1993 was dismissed as withdrawn and in civil appeal no. 276 1993 it was held that the High Court had interpreted section 139 of The Karnataka Zila Parishad, Taluk Panchayat Samithis, Mandal Panchayats and Nyaya Panchayats Act, 1983 which was repealed by Karnataka Panchayat Raj Act, 1993. The appeal was dismissed.