Karnataka High Court
Durgamba Motors vs The Deputy Commissioner on 8 December, 2009
2. ._'I4I--IEE 'OOMMISSIONER
g_I33§,.?f:-_;rI.: SANGAMES1~I GPATIL, Oov.I>Ieader)
1N THE HIGH COURT OE KARNATAKA AT BANGAEO'R:E'._V_
DATED THiS THE OSTII DAY OF DEC EIv1I3:«:R'_:g;'0Os'I,'_I A'
BEFORE _ _ AA
THE HONBLE MI". JUSTICE .
WRiT PETITION I\Io,35284/2OG9 (M'\g!'.I. "
BETWEEN:
DURGAMBA MOTORS _ ~
BY ITS MANAGING PARTNER V
Sn'. s.sADANANDA.cHA'rI§A--w--v. _ j;
NH--17, HAI\IOLUR~._ ' .
KUDAPURA W 57é321;I~' _
UDUPI DIS'I'R.§'C'"1"_~__
H ' V H ...PE'I'ITIONER
{By Sri. g
I . THAE2 ..DEPI}'rYV ACO.i\/II\A/.I'ISVé.I.OI\I ER
. AND THE DIsTR.1(;T« MAGISTRATE
DAKS-HIN}'\,KANNADA DISTRICT
. fMANOAL.0.RE _
AND THE} DISTRICT' MAG ISTRA"I.'E
UDUF'!I)lSTRICT
" 3 WREZSPONDENTS
?% \,fV"
DJ
2. N0 p1'ejuc£ice will be cmiseci to the Ft',S}")O1"lvd.€Vf';'i1:'{"S._Vif
they are directed to consider the petit.i0m31"s l"€}3l'€Sf:HX"1T.8¢>T,Vi'@1f1 M
Anr1exu1'es 'C' and 'D' dated 10.08.2009 in £1'C'..f_).().1'.:d"'»'¥Vvi'v1C';é\¥i1.h'u
law as expeditiously as possibie.
3. With the above obsé_i4v=3;i.ioi1,A"~t'he .\V'i'1': p+e_VtitiiV01'1: is
hereby disposed of.
4. Sri.Sangamesh.G.iP'aii1;'0 1::-ai'i:€j'd Governrilerit
Pie:-ider is pe1'n.1ii'3;§éd. id v0f":f'appea1'anCe for
respondents \?\/§I"L"}'1i'Vr_1..V1;.}-"Ki"¢'z".'f§ we¢*I;s"'f1:_di11Vtoday.
sd/-~
JUDGE
dr11*