Karnataka High Court
K Jayadevappa vs State Of Karnataka Rep By Its … on 17 June, 2009
IN THE HIGH COURT or KARNATAKA, "
mrnsra wars mm 17TH DA'? o:r §: t3rm, A : 7
35:91:;
THE Hoxrnm MR. nitzztggiev-Znxégnv
Mzscnnnmsws N§ii_._.;_».§§; or-'
w.p.1vo.49359i QEEQQ4.-flfiéjfiggj
BETWEEN _ ____ H
K JAYADEVAPPg..V '=- ~ -I'
S/O. Ko'I*1'U12gaPPz3 . . '.
AGED ABOUfr_ 5.1 YE;m1>S«--.,
R/AT 1"-*1:..<:)'I' No.52
ASSESSMENT NO;'9€.4 _ __
LAKsHM1P:)1e,%ARA_siKE:RE:.._TQ"
DIS'I':HASSA_N _ _ 2
. ., " ._ = PETITIONER
" '(BY egg. B"-NARC§UND & SONAVAKKUND, ADV)
%:W L
1 ' , STAT,E'€3{F'TKARNATAKA
'"RE1?'.BY 'ITS SECRETARY TO THE
DEPARTMENT OF URBAN DEVELQPMENT
V A. , VID HANASUUDHA, BANGALORE.
.2 %m: DIRECJTOR OF MUNICIPAL
ADMINISTRATION,
VISWESWARAYYA 'TOWER
BANGALORE =- I.
3 THE TGWN MUNICIPAL COUNCIL
ARASIKERE, RERBY ITS
CHIEF OFFICER, ARASIKERE
M
all other respects, remains
2. There is no opposition to _
Learned counsel for the T0w:':i'iW
submits that the 4th respen;:len£'~.cAI;:i'(!...A. in
Rs.25,402/-- at the time
regstered in her to be
deposited is Rs.53,698/ ::¢tjRs;«57§e932/-.%
Reeordmg .*suE;f;;nj$sie:.1 ex? themleamed counsel,
the app1Jicati§i1:. ;is 'alfmied. The order dated
11-09-2608'. ' directing the 4th
respondent""e.___i:oV Rs.53,698/-- instead of
Sd/~
Judge