IN THE HIGH COURT or KARNATAKA,
cmcurrr BENCH AT GULBARGA A_ _
DATED THE 201'! DAY or FEBRUARY, ' %
PRESENT 7 "
THE HON' BLE MR. JUSTICE V}.G.1 8Ai !HA H
THE HON' BLE MR. JusncE»A;-3. PA'C!jI_HE'!JRE_
REGULAR FIRST' A£PE.&;i;"'H<n1§3V§2Q'l2006--
BETWEEN :
Mr. KAMALAKAR, I ~
S/0. DattatxayaItagamI:a111;'_. . _ "
Aged about56 years,; '
Occ. AGRICULTURIS'}',,_ 5:__
R/a.Gu1haIga. -------- _
Now R/a. No.32-'3,
14th Cross, R. T. Hagar,' . '-
Bangalore -- 560031. * ' _ " Appellant
(By M / s. Rambhat SI"C€pa:d{'fl Advocates)
AND " V. E 'A ..... .. V
1.
Mr, RAHAMATH KHAN,
S/0A A1m;ec1V”:s:1~;an,
— > A Age: Niajor; ‘ -.
VOCC: AgI”;;:u1tu1’ispt .f..* A
R/~a. Faxahatabad Hobli,
.. .4 _f jSiri1oor Viflégg 3a11d Taluk,
__G-_i1baj’ga,_—- 535101
V % ” ‘THEE DEPUTY COMMISIONER,
‘
f , _ at:G1flba1~ga – 535101.
[” GDP?’
RFA Nc.192G.6 ~ 2
3. THE TAHSIL3AR,
Gulbarga. .
at Gulbarga — 585101. Rggpolidénts V
(By Sxi Vecrcsh B. Patil for R-1, Govt. Advocate for R2 85 ” 1.
THIS REGULAR FIRST APPEAL FILELJIE/S’ 96″–.o:?« t:§>C_.AC}§.1N’;%.”r
THE JUDGMENT AND DEGREE 131′. 17;’5.2E§06l FASSED. llwjgg ”
rmzeoggees are THE FILE 0? THE i=’;»..:§:DL. \’:;1v:L J’:&;f{)f}E.v_VV($R. 131%)»
GULBARGA, DISMISSING ma sU1T’L4%.,VV:§«*0R maCLz§RA*x:1oN AND
INJUNCTION.
THIS APPEAL COMING ON’ vF£’):R’l’G§DE}-I§§lSVAl.’§)l§f’_’_.THIS DAY, THE
COURT MADE THE FoLLQ’w1_NG;g”” ” V’ ‘ ‘
At the rcquefilpi’ 17116′ for the appellant, four Week’s
time granted flnaiiy iilg jpépcli’ blxak, failing which, the appeal shall
féf ndplfpmsééllfion Without further orclcrs of the Court.
. _ .. . .. _ Sdfi
JUQGE
SCI] –
JUDGE
order dated 20/ 2/ 2009, the advocate for appellant has
l_ fiot ildnt: needfill.
5 Com ‘
M
\,
hing:
Iliad» t|…….4 -2 IA.