High Court Karnataka High Court

B.N.Shivakumar vs The Deputy Commissioner on 21 August, 2009

Karnataka High Court
B.N.Shivakumar vs The Deputy Commissioner on 21 August, 2009
Author: H N Das


ifia iaséé in auesiioa under 3 yegéstserefi saie éeed §a;’é-6 ”

{mm 32% gsini farniiy memwrs $3′ the §ei£_i:ée §§:;:r§?: resgszencééni flied
an aggeaé bemza the secofié .r€é$§:e$§§e;::}: ¥¥”;:.é s:$:§:s}V,E:’§é’2t Gemmisséones”
:2: Ra§~¢*§§s.€3§z’G{;5_§?:%4″i:”«L:A1’V §§if’V:as_§’e¢€»;f:é;:*$$§§f;:’§:ie’::€”:a§z:c£e? the émgugaed
eras? §atea 2;e,:{:% %:se%’V%:;a;§f;§a: fiéeat 53: she mun
§e3Qe:”s§§é:r§”§V§V§e§.;:§$Efi;fi§;§e :3? ‘f?”af’:$EE$a:’ and ééfeaieé E0
éfiiéé’ féamé : a;f:_oLjf:.:_%§E?s–.V.:Aéfé;»é’:;0:§éer:§ in me ?$’i¥e?°%i§E :’e¢es*és.

§a,:z”%%2s_:’_f£§’2e Ll§a%¢ég1r§V’;:*§$7;?;>o§é§§ér2i mafia an eésetvaéicn Efzai $25

«._§é%§v.§E§:*ze§”..§a;sf; z3:s:§<5§o'u;—-~%:«§3 remeéy if he $3 aggséaaied fig me saie

?:":§$5e'{§-§:':=..§$§$r§§:me wiih éazan fiefare a sempaiafii céezéé saw':

%5§.a£é'*:$§ §§ $$s:@:'°:§ §'§§§=an§$z"2i the fietiiéener §§$§ a

g $§$§§*%:'j§ égégééé §§*§$:a %:%:e §e§ii'€§€ $§€2"Ef'§"§§$$E€ifi€§1 ééafiaya »« firs:

».,§*§$<;;:::§:§é§é% hereéa in R.?.§'«é@,§$!$$, Qadef Ehe §§'§"§§i£§%'%%§ ames"

.' éé;:z{§é§5 '%;S.S;2§§%, §§"E$ Se?§%.:%g §G§?E¥3'§§$$§$§"§e§" fismésseé fise aggeaé

"'§§§'%ed by %he getéiéagzer 353$ *:$*E?§?§?'%%fi me 0:53;' fiagseé fig ihe

Asséséarsi fiasmmissianesi 893% §§:i$ writ geiéiéssz

0L\,~""

izzzeséere ‘%fi§§§?E Eéw game. fiswrééngéyg am writ §*e§§’g’:’%:::*; ”

§’e§e¢%e§. ._

QKB