High Court Karnataka High Court

Smt. C. Leelavathi vs The Authorised Officer on 23 December, 2010

Karnataka High Court
Smt. C. Leelavathi vs The Authorised Officer on 23 December, 2010
Author: Ram Mohan Reddy


m 71% max mun-‘r :31? KAR2’§A’£”AKA, amagagggkj

mama THIS ‘mm 23:6 my QR Dacmhmfifi

TI-E HOWBLE am. JL}S’1’Ii.’;E mm

wart mmofi 1%o.4~1& V Lfm’ 2é1k0%:§%.%!gi~»ré’i.L=:¢$s1k

BETWEEK :

SETQ .LEELPsVATHI

wmxuammn *

;wE:52Y1″::ARs
RfANG.§?l,E&Ei3LQflK ,
KU E RG33
h£’fSORE-23 “”” . ”

gm 8RI.B£.8,§§5Ci£ixRfi&§ii§;I’;3§t§Vg(§rRI9EB’ GFWER
BA:t~.’K”i:>F commmfi
r<I<::._101_5~,» £IL¥AYA't?_A:"§I RQAB
HQTEL :3_§i.as:arfi"§{1" coammx

KxI¥Eh£F€I£*IAGfi;RA$;'&IY%RE – 23

' writ pctitian is mm mm firfltwlea 226 aztfi

2 *V!2';3'?.fc-f Ceaafimtiun of lnciia prrajgring tn iasue a writ

_ nstttzre af certiznuri quaslfi the arder
by the {Deputy fiiiammfinsimler datati 25.16.2915
j arfi am.

11$ pehifinn «:::m::ér.:g an far hearing
” day,tmCo1;.:-tmdethefifiowirgi

… REEPGKDEHF

V:

\ .

93 1} ER A
The pctifisnar has an aitcrnative
zmeay of mag an appm unaeé
Semxritiaafien anti Rae-oozmt:f1;cfi::.;i1:’;._
anti Enfaxmnt ef ‘V V

Amordinglyf, V f __