High Court Karnataka High Court

A B Prasad S/O A G Bandigowda vs The Commissioner on 3 July, 2008

Karnataka High Court
A B Prasad S/O A G Bandigowda vs The Commissioner on 3 July, 2008
Author: Ram Mohan Reddy
 - .1AGE;j'I:4g__LYE5Rs,U'sA..1?oR HIGHER STUDIES.

   & VINAYAKA s KOTI, ADV )
 THE CGFJMISSIONER
 % ..;crrY--~MuN1c1pALrrY,

 _ M.e:.mtzA.

  .  133: Sn' : A NAGARAJAPPA, ADV.)

V AND 227 OF THE CON3!'ITUTION OF INDIA PRAYING TO

IN THE HIGH COURT OF KARNATAKA,   A 
DATED THIS THE 3&9 DAY CMiF:JLI1;:'¥    
BEFORE  A   T     T%
THE HON'BLE MR. .JUsTICEj%%j'%jki_(1" E

BETWEEN

AB PRASAD,   %  I     :
S/0AGBANDf:GQWDA  _  ' 
48 YEARS, l'€'OW_'«§N"'US;_A F'-O--R"H1(3=HER_. '
STUDIES REE-',.VBY ;j_ '  {.  

A L CHENNAPPA 
S/O.A.JgLINGAPF"A--,~.__N  -- .

AGED 58'.YEARS,AC§R1CU_. TURE,

R] O.ARAKERE,SR1RA*NGAPA'1'NA TALUK,
MANDYA DISTRiCfI'.GPA HQLDER COUSIN
BROTHER. DR.A.B_.PRASAD s] O.A.G.BANDIGOWDA

. . . PETITIONER

. . . RESPONDENT

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

QUASH THE IMPUGNED ENDORSEMENT ISSUED BY THE
RESPONDENT COMMISSIONER DT. 23.1.2008 VIDE
ANNEX.V. AS ILLEGAL AND VOID. M

the authorities noticed that in
_ ‘ lgathe maintained by the respondent —
name of the kathodar was rounded ofl
‘ Merely because a circle mark is made over
of the petitioner in the katha registels, in red

C ‘ink, it cannot disentitle the petitioner to a oonsideration

‘.2

THIS PE’I’I’I’ION, comma ON FOR

The pctitioner’s repreeeiztétiond .
Annexure-“W” when “tide tespoiident «-
City Municipality,

dated 23-0 tms writ

2. furnish Form No.3
containing the taxes paid in respect of
a_.-petit:io:f;er’§;__fV’iIoto.oiiable____propeIty for the period from

-~ declined, by the endorsement

INK

3

of his representation AnI1exure-“W” in a manner,

to law. The endorsement does not ind1ca’ tees

made the red circle ( 503$, ;:’uEi_J_, )’

opportunity to the petitioner =

rejection of the pefifio31er’s”‘~»ej3pficefie:j ,
illegal and cannot be ” ‘um * A’ V’

3. In the result, allowed in
part. of the respondent

is is “issued to the respondent

to consider representation Annexure-“W”

in aecerdanee with law and in

aforesaid observations, in any event,

wit’ a of three months from the date of receipt

‘of a copy 61’ this order.

Sci/-3
India:

KS