High Court Karnataka High Court

Smt Munithayamma vs The State Of Karnataka on 18 October, 2010

Karnataka High Court
Smt Munithayamma vs The State Of Karnataka on 18 October, 2010
Author: H N Das
1

IN THE max Comm' 012* KARNATAKA AT BANG~A.L@§E.._

Dated this the 1% day' ormmbm-, 20%;)  i    _

BEFORE 

nm HGIWBLE nmuusncp:   %

 

B EN : V A
   " '

Agad about 55   2. _ 
Rio    »
Jala Hcinli,  '_  

    '  

(By Sri cg Ad'-am;

 'V   _____ ..

 * " 5.3;:-,. '

 .  .A V T «~   ;'of Land Revenue

3  of Kamatalaa
"M S..__'B1z>'.Hing, fir. Ambedkar Veedhi
Bemgalnre -- 560 001

 

"  I  Special Daputy (Datum sianasr
 "Bangalom  Bangalore - 560 €309.
; m Tabsfidar

B%alort: Nc:rth(Add1.) Taluk

Y , Bangabre -- 560 {)6-4.
...R'esporfienm

(By Sri.  GA)

:,..,

at sf"



2

'rm writ petition is filed under Arvgozes 

227 of the Canafimtion of Imia, pmyixg to '_ 
csrder damd 23.10.2009 passed by the    
commissimm, Bangam-e I:):is1;:-ict,     ' *
i.e., the 2=*5 respondent vide 

1I1egal' axfivnfi ab--n11tm' ' ' .
hearing this day, the  

In th'm    prayed for a
writ in the  F"  aw xzardar dated
23.10.2®9'*  rwpomiem: as per
 of the petifioner f!'OII1

   ..... 

A’ 2. gievram cafthe petitioner is that the
7 to he paasw w1:tho’ ut servmsczae” of

.93.; hgér. ‘fixes lcarmd Gem-nment Adwcaw.

.« in connected matters this Court has met

ihe impugwd orders and remanded the matter to

second respondent fior fresh mnmd’ madam.

Aecxzerdingly flat: fcallcewing crrder:

¢-~.-

fin.