High Court Karnataka High Court

Smt Indira W/O Puttaiah vs The Deputy Commissioner … on 3 June, 2009

Karnataka High Court
Smt Indira W/O Puttaiah vs The Deputy Commissioner … on 3 June, 2009
Author: L.Narayana Swamy
1.

EN IHE~HIGB CBURT 6F KARfiATAKA QT BANGAL€RK

DATED THI3 03rd DAY 8F JUNE 2009

BEFQRE

THE HeN'BLE MR. JUSTICE L. NARAYANA 3wAm$; VI"

wax? PETITIBN &o.13239/2007 (KLn.Rg¢égg)[=i

BETWEEN:

Smt. Inéira.

Age 43 years,

H/o Puttaiah,

R/é Menasigere,
Chikkarasanakere Heb11.,
Maadur Taluk, Manéya Dist;

Sri Puttaswmy, . '~

Age 37 years, V ,H_=.'

3/b 3.9. Chenne G$w@a, _' '¢;.4._, :
R/$ Sasalafiura Vi1£%§e.'_ €'" *_ H"-Nx
Sathanur Hob11.H; 1 q = ' * --" V
Kanakapura TaLuk,F.""

Bangalere Rural Dist.

(By sri/Smta fiAebEv: a3é§cz§T$s)_«

AND:

1.

.2.

aRamanagaram,.

The DepufiyuCommi§§&@ner,
$anga1e:e’Ru:a1ADgstridt,
Bangalare, ‘ *,

TheiAésiétafit_Cmmissianer,
Ramanagasam Suheflivisien,

e{Banga1eré Rapal District.

‘”§he T;hs11éa£.

;–Kanakapur§ Taluk. Kanakagura,
aBanga;a;e Rural D£stri¢t.

5Ii H;f$1£§aiah.

Sfb~&ate muche Gewéa,

mV”-_R/&.Easavanapura, Kagepura ?.e.

xuMa1ava1li Kasaba Hebli.

‘Manaya District.

(By Sri/Emt: sevr. Aév. Fer R1 ta R33

M. SHIVAPFA ASS%CIATES For R4)

/z/é

§ETITI@NERS

RESP3NZENT3

#002

Tis writ ?et1tion is filed under Articles 226 &H22? of
the Constitution ef Inaia praying to quash bye impugneé_arder
dated 23-04-2097 passed in Eavisien Petitian Ne.47f2GO34G§
by the $1 Vida Annexure m D as illegal, arbitrary anfi ‘S, ,
oposea ta princigles of natural justice. _”= ‘»”=”V

This Writ Petitien is ceming an Ear eréer$t§n tfii$ déyu V,

the aeurt made the fellewing erder. t”””~,

0R9.i§3’R__

Twa weeks time is gfantea tQ,c$mply with effiée
objectians, at the request &fTpet1t1efieff§éunse1, failing
which the petitien stands dismissea Qithefitgréference te

the Benah.

SQ/.-

JUDGE

4′ “Z1”

{lulufin tnlltm
”9 533!’ Offiuraatsh
Uaauloraa-«$50 06!

{W57