IN THE mcsa COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15% my OF DECEMBER, BEFORE j % THE HONBLE MR.JUS'TICE_RA_VI MALIMAT3 _ J WRIT PETI'I'ION No.486g ti}? (LB%;B§/1131* Bm*w;s:EN: V M x M A Smt.Ohandra1nani.C. , W/0 Shivalingappa, V * Aged about 50 years, ' T - 1-. , Occ: Govemment 36IV&Qt5 ' R/0 No.10BM~~2f25__, :' V _ - ' HRBR Layout; BangaIorej_5é0..__0*'¥3'§-_V " A' . . . .PETI'1'IONER L33? ADVOCATE.) AND; _ ' 1. i..(3ommz iséidner; _ . .Ba11ge:§1ere*~--Deve1opment Authority, " _By- it'=.aaRe%rz3:_n";1e Ofiicer, » X Bangeacregseo 020. ~V 2. 'F136 Coiximissinner, Baiagalorc Mahanagara. Palike, .. AA "iiangalore, By its Assistant * Revenue Oflicer, Banaswadi Range, Bangalore. . . . . RESPONDENTS
(BY SRLRAVI GSABHAHFI’, ADVOCATE FOR R1.
RESPONDENT N0.2-SERVEI).)
This Writ: Petition is filed under AI’t1Cl€::§ “22f)V” _
227 of the Constitution of India praying to’~4.§}uaas.h”‘ the
Chaflan inquadcr duplicate bearing No.f:’3Q.1:55″”~datodo_ ” =
20.10.2001 signed on 13.1.2§305″‘«for’..& paymt:rV1t’~»’«’of
property tax to the tune of Rs.8,255[é= sififlt
office of the R1 as per Armexure–C dire:ct».thc »R”.–~1
_ not to demand the property-.._ta.x i”o,_r ‘ the = from *
2001-02 to 2004-05 fiom Vpctitio;1e1″=.t_taWé.rds her
house property as such and et_oI”-.__ ” F
This petition ‘oén this day, the
Court made the fo11owing”.~I. V ‘ *
In the learned counsel
for tho ” is dismissed as
mmmafia pursue such remedy as
available under’ law’.
Sd/=-r
Judge
J