High Court Karnataka High Court

Kailash S/O Ramu Chavan vs The Statate Of Kasrnataka Through … on 20 January, 2009

Karnataka High Court
Kailash S/O Ramu Chavan vs The Statate Of Kasrnataka Through … on 20 January, 2009
Author: H.G.Ramesh
. ......  w.m Ur mum ..<A men COURT or KARNATAKA men COURT or :§r;b9   Q&?REG|

BETWEEN;

Kailash . _ «.

S/0 Ramu..Ghaj%ii[Q.-.'-'_ ' _  
Aged about 30»-)%caI'S;'-- . ' '
Occ: Busjness;"' V1.;,_ V  " _
R/0  _  "
Post: }2_avr, '7'   '

Tq. Chittapur, . ,  
Bvist: Gulbarga 525  

(By Sri   Adv.)

 «V

 ' V  1 .
A ' Though its 'Sxidary,

The  A

Revenue Eégaxtnmnt,

 M.-»s. Bu.-ixdizzg
'Bangaiaxe --- 569001.

. Thew*r§h*s1i1d.ar,

W] 0 Tukamm Bhovi Vaddar
Aged about 42 years
Occ: Ni},

.. . PETITIONER

 



w.P.No.3o;77/2009

-3-

R /0 Ravoor, Tq. Chittapur,

 

Dist; Gulbarga 535 225.  §zE%%§'2:zQr-:A:;>ie';:v'z's   J 

(By Sr}. N.S.Deshpa11de, HCGP fi§§%Aié4- 1'a;';2T~2}% ~ .1: =   "

This Writ Petition fi1edTeundeVfVA1:*i:ic1es 2:2;5f&. 
the Constitution of India p1'af;i1'1g__to qua-.sh the esagmraii -chit v '

dated 10.3.1994 issued in favour of res.pondk:nt'»;No.3 by
respondent No.2 in file No.REV";Bk£U.MI.Af.SA/3Q/9'2-93,

the certified copy of which is at
This Writ Petititm c¢.m_’ ‘in gv {of hearing,
this day, the Court made.£heffo}lqv:fing£’.. » ” ‘

Leazi1ed::-

for the petitioner,
after _:i32attef..fpr eome time, seeks leave to
withdra{v..fihe Wm mm liberty to the petitioner

to of tIie”a§5peHe,te remedy as against the order at

Fin accordance with law. Leave as sought

‘f’:;»i’*T’.__is The writ mtition is dismissed as

Witfidr3WI1 “. NV

” Pefifion dismissed.

Judge