High Court Karnataka High Court

K V Krishnamurthy S/O Late Kanchu … vs The Estate Officer on 17 July, 2008

Karnataka High Court
K V Krishnamurthy S/O Late Kanchu … vs The Estate Officer on 17 July, 2008
Author: L.Narayana Swamy


._.,._..n. ur .w..m..w. rnur! wuss ur mmnmm HIGH COURT or KARNATAKA man COURT OF KAnNArAi£A7mF}}”W’W

GH

u vw-‘nu: in-‘urn:-or’

% .A%Lk%1e:::::1,,aR:

IR’ ‘$3 §fl€I§-E QZEIRT €315′ KARNATAKA AT BANGALGRE

E’»=fi;TB-£1} mats “rm 2 am my ms’ JULY, 2 f n

BEFORE

‘I*z-IE I-iTé3I*i’E§;.E rm. …msT1c.E L HAR@LYfi.Hfi£§.éS’_3§Z5L1¥}§kf

mvmw mimeax m,24a::::F2§@m v % 2 %

m % % %
vim’? mmm zmsesagaémt 2ca::’7%k%T

E’Na?EEI*I:

K vgmzggmmrxtwxg     %  ; 
Sm mm KAIWHLEV  ~ 
mgnaam _   a  %        %
R;a'rMaRm2g.    A 

K0353 }3ES’FR’;.ECT;= j Pmmonsn
{By Sri ‘mm-2 5: EEDI}E1,<A§V;; mm

33; K N i%3?TJEEf;P;.4_F€EE1}¥';.4%§Bj_V.,}

'E§.S*':":%T;':'g4'#E1r1t"§I%.'I;ER,
Cf'm*'Tf'~15i:%52'%§i'Tfli%:';§€';
1=a£.smHI3EN':'

%%Q%&«:3§* sag Eatiamavaaw, GQVT. PLEABER)

Petfln as am we 47 Rule 1 of cm,

Em" rgméaew ad' the Ordmléudgwt and Decree dated

325-{$24-'=2iI3?%$ paaacd in 'WP 5663:3007, an thn file of the

Hvgxélébie High Quart ufKarrn1:alm, Eanmlntre.

"\

a.-yarn: I-Iiaillil fir! l'J"'I.fi\l'I"I:Il"'IIIl"'I

r-uw-an N'I_t\lV'Ifll\'l-'\ill' lV:fl"'I'I\I'!"lIl"'II'\'l"'I-'-I-'II\7F! MVUHR vr ll-I-'Ill?!-\'i.F\!\.l-\' l'I'flJI'1 QUUKI 'Jr NAKNATAKA

3% penétisan ecxmmg am far admission this clay,

Cour? ciasiiamefd the. f:)Ikwir1g:-

C}! R

Em mama pefition is m against. the am 'k
by t% mutt an 25.GEc.2CX}8, W sf 3

pcfifiéonfi was %tc-yd" . The subjexzt

petififin '1;£='&.$ an aviation mating
ciaazllengixzg an tm gamma §:~§ –V
was aim 331::-cvezd an by
the Qavwamazt afimzpaaion of
the pe:fi%.i:mer he was mught to
be WWEECE fimzm Arm? 'H' was
rwodumé. Am mus: pmom
~ was imsued have approached
Min $3.3 ta 5 and corwted
the mart behw heki that the

s;;mm%:iq; 9%; 'gamma the evgezian wage, the A.E.E. waa mt

gamma, the avman mm were set aside.

"K

u "vi . s..-guru um nu-u\|VrsIr'I.I\r\ rilurrl \._.\JV'un; ur Iv-\I\IVMu-\I\H niwn MUUIU Ur I\l-"(NARI-\lU-k FIIUH LUUKE UF KARNATAKA HIGH COURT OF KARNATAKA HIGH

2, Emmi mama} far ms pctitixjmr drawn.–.__n1y

aflenfiuza in $3 jufigemaezn". ::f the mm': below
that. the aimiéar aw '3': is aomht to be
of the magma: Judge at mm mg

ahzlilar W2; psiztitéaesns by rm mm. M:-e's i.ra "~

drcuzmmmmg 1 {ml 'die petffiia'21; T§.i§. di$fi::uV1t- Tm

Hecnm I gems ma f¢=}1ewir1g. u j, .

Em ardar 4riat;_,¢ci rit Pattiticn
z=:a.55m;2m:«* ig igésnezczrdizlgly. The
mpmmd :i%;ai::°s2.,2z::ac;:7 at Amwum '5"
issuaci 4' set aside. Liberty is
rwmrw '$3; mice aation in awordance

and E} £8 are zmuzx-ed' m be

sal-