Karnataka High Court
Shri Lakshminarayanappa vs The State Of Karnataka on 14 March, 2008
an 1 -
IN THE HIE! COURT OF KRRNJITJXKR RT BANGJRIDRE
'l"\hl'fIl"I'\ l'I'II'.'l"I"fi l'!|'I!'I"
Jub"b!1oI-nlillpi I-{'1-'L9 .a..n..|n
Tam HON'BLE HR.JU5TICE H.N;nmsanmfian[fifiE v
WRIT PETITIGN ND.3919 or édq§{;§§§j_"Vu
sag; ;Ax5HM;un3AzAnA£2A u_
Ann anouw 60 23533. "' '%
sic sax: c.3.2aaaacaaflhIaH-~*.
RETIRED BILL coL2Lcmom, ;V
noun nnnzcxznm CDMNCIL;,F;
CHIKKHNAIAKHNAHfinL1 ';'
ruuun ns1rfi;cr,;j ?*( _«,,_ ,
azam aAL2=s;§xAnH: 3"' xV%k~m~
ANBADI EEEDfiI~#u' u'%%"
fififiKfififi3fififiHfiHfiELIxffi""' :
TflMMfiRwnI§ERIG$.~ »_ «-m,= ... PETITIOER
£-y sx;--: x $@££§:E$E:,'AD?, 3-; n nanfiusungu;
aim
ji.1$EVSTATE,QF~KhRNhIAKh
" Emvnssnwnmn BY ITS sncnmnnr
»tfi%EHm.aovnENnmNT
T>HeU3xH%~Ann Hagan DE?ELQPHENT
DEPERTHENT, H.S.BUILDING,
'z fifififiiviintfi ii
hfiannmonn - 560 001.
E DIFEGTQE Q!' !!"JNIGIP.!-.I.:
IEUMINISTRATION
'."'TIS*sr"'1T-S"!-I"!«IaI'I.I1A"""W ".'L'W"ER§:
9TH FLOOR; BR.M'.lBEDKAR
VEEDI-II,BJ\NGahLORE 1.
q_:t:;i
, r_)__,
\_/
3 THE DEPUTY COIMISSIONER
TDNIGJFI. DSITEICT,
!!1".|\!I '.7I%3.F!!. 593%; ""
& VCR'? D' C
fin
'1'."n'1'i'i fiHIEi" fiffififii
TOWN HIJHICIPAL COUNCIL,
CI'IIIfl'3'ANhYhRfiNfiI'IBLLI
Blfifiiiiz
IHISH , I'L'!fl'P'fll'I'II.i.'lfl"I F|.l"'II.'I'l'IIfil"'|1" '?-r 'In: ' '
1 'IR Eli? 4-5? $1151 in \l\-ltlflcll-\\JJu|«,_LluHI\ _
swan': nccounrs nnrmmfinm
aéfloifrimmi, 511: cases,
smmam nuxmma.' _ k
mmmn 3. 1. ..*m;si=om:1:rtrs
{If
my 5121
n-us wan Pn'r1::*19N,I5 1i'ILE~1) .UNDER zmncu:
226 4; 2274.313!' ;°n»m"~;cqem-xruzrxon or nmzcn,
mgxne re; 3133;: we szzmm
mm PEBISIQH %%mm «.IE.'.EI%iSIDN1§11I» 3151423115 or was:
?E«7.'I'fIGIi':Sii.'ii_"f;?i'i':i'-t%'I'f'ziA T_I'u"I'1"':i}Ii'I"'I.'£fiS'.f 51* 12% iii
%mm%%%%AL§@ik.%m2 FOR 'run much
or :,n::s1£rsm;.<, ::o«, nxmsrrnmm 1.5:. mo:-I
13.6;---,19~94.: 'raj'-~22»T..%6.._1'9.99' mm-I Ct.'.mS!!}QU!N1'1AL-
BEN'.El!'I'.§f_S'._ A '
fimir énwxwxon comm on non.
ms my, run coumr mm:
IIIIIEI
'TIIEXIU
$§'tTi f~3h§§'z1i<i.'fl.i.f: S..'n'ar:&:axii, 1én.r.-nn'""' "'6. me? is
AAdire"<=i$Aiad to take nctice for 111. 112. na 5 as.
111-' J-.--
fun' "'1' uIuI.LvJ.uI: '¢':'i
3a..os.2on6 as bill collector in the 4"
an 3 -
roapondont - Town Municipal council. Dougaito
rm sated zremests
4
dated $2.66.' 66?, the 1:-osporm""im*:§ h-9.ia:'f"--«.ir:::;'t
settled the ratirnl benefits
petitioner. Hanan this wJ::Lt~ pgti'_ti§h:.:f'
3. No prajudicaV,twil1A'*hé"~ caustésci' to'; i':h§'g
rcapondonta if they .'1t;:o1Vtaide:
the pat1tiano.rfs%.t :_t'%.z§g;'::§gs§'ntati§i; dated
20.06.2001
gn and an
patiztiéfi _o£Mwithc>ut reference to
than rtiarporad’ _
vi’. V S”ti”–«Sh¢shici.ha.:: §.i(a.::ama¢ii, learned
;I4I€G}?~».A_V”‘ig;4.A.V’:”pnnnittod to file hill memo of
thin tom: Hooks .
5?.
E
O
GI