High Court Karnataka High Court

P Krishnappa vs The State Of Karnataka Revenue … on 20 September, 2008

Karnataka High Court
P Krishnappa vs The State Of Karnataka Revenue … on 20 September, 2008
Author: V.Gopalagowda & K.N.Keshavanarayana


Between:

RKRISHNAPPA
8/

Ill um HIGH comer or Iumurruu AT if

Dated: 20″ day offleptember, %

Present

1111; Horrnu: Hr.J’U8’I’ICn ”

Horrnu: l!r.Jusl:lce

0 LATE U.M.Ui’1ISfi:_.?;A.M?:.:_

%PEDDAPPAflAH.-“=

KASABA HOBL!

TQ MULErAGAL “5[~ –
DIS’I’KOI,’AR:’ .

_ E_ 3 ….APPELLAN’I’
{BY SR} EQ.A,vSf€II€Af§TE:_”.GOWDA-ADV)

V gTHE S’.I’A’r’E.. 01+’ KARNATAKA
DEPAl?FM’ENT OF REVENUE
. “M.S.’BU}.LD!NG
‘.BANGALO_RE – 560 001
REPR.-BY SECRETARY

THE QEPUTY COMMISSIONER

* I-{QLAR DIST
‘ ,I_(O’_J..AR

NENUGOPALASWAMY TEMPLE
FANNIHALLI
KASABA HOBLI
TQ MULBAGAL
DIST KOLAR

‘mg

Judge. It is open for the appellant to raise

gaev’ ance er contention he has before tht%=

Commissioner. In the circumstanczgs, tiié’ ”

learned single Judge does not call 7-1′

appeal is devoid of merit and

2. Accordingly, appeal–i:§A.iiiSmissf§d;


'V    
 ""       .,