Karnataka High Court
The Chief Officer vs State Of Karnataka on 14 July, 2009
1 nu THE HIGH com? or KARNATAKA A1' ._ DATED THIS THE 14th DAY or JULY : -- ' mm Hermann MR. 9.9. DINAKAfi;AN, C& !Ii§F' mm Honvnm MR.J68T1:(5_Ev:S?;£3. wnrr APPEAL Between: The Chief Oflicm; ' . é Town '«1.;__ _ , " Pc11Zyapa.'ma'l"a11ik, ' _ . Mysore I.)_is11'ict.V V _» _ ._ ' - mfippeliant (By Sri for S11" RB. Narayana, Advocate) 1. St%te'_of By '.its"Secreta=.:3I.'io Local Self Govezfnrzzezizt, ' .M.S. Building ' " " -- ._ Bmtzgaloreefiwéo 00 1 _, ' A12'. ffhe' 'fiéiéuty Commissioner '««¢My'-gem District 3. Jacky Suresh, S] o. Thammaiah Age: 34 years, R/at. Door No. 151, Parisaranagara, Periyapataa Taluk, Mysore District. (by Sri B Veemppa, AGA R7i a";ed _ " This writ appeal is flied under 4 df,the_ High* Court Act praying to set aside the pas'se_d'"in': Writ Pefition Ne.9£29'?/2008 dated 24--4«2p09. This wxit appeal comirifg 1'b_r this day, the Court delivered the following'-:«_' The Advocate is directed to take 'notice ,'_l.__'__a;.td 2. 312,'. (respondent No.3 in the writ petition)
the impugned order dated 24-4-2009
ti¥1*if’ petition No.9297/2008 in so far as it relates to
appellant herein to consider the appficatien of
‘i§i1e..petitioner/ 3″? respondent helein for transfer of khata and
jéaes appropriate orders notsvithstanding the enquiry ixfitiated
,. ,. r_,_?<§,_\
K./..,
1. . ,
fig £2′
direction of the Deputy Commissioner. The Writ A’
disposed of, accordingly.
Inda{:;¥e=s/.»N0v L’ _ .
Web Host: g No [ >
Ia
4