-1...
IN TH132 man C()U'R'1'Oi<' KAEY NA'1'AKA AT BAN
DATESD '£813 'm1«;; 23% DAY 01? oc';'o13£%:'R,'A
'l'Hié) HON BLE MR.dL3$'1'l'C§; 2'-:%A*s:i
Wi'~€I'l' PE"I"'1"1'1ON' No'.'4§)3§o 01? 2t2c3V;3iS(:§s3r)v
BETWEEN :
1 A ERAJAPPA
/ }"....z-§.'1':«: i3§K._ LRLJRGAPPA
'-AGED' 23 YEARS, 000: COOLIE
H10. vA;)E:{AfiA:1"1'»i1;R POST
BEL;~"s.GU'}"'£'_i ":--103;:
f1*ALL3v:<,;'1«1()NNAL1, {)iS'l':1)A'V.ANAGERE
A ~ PEFITIONER
.4 gay LaVA:'S-RINIVASA BABU, ADVOCA'i'E)
2 % it *m;11.~: S'1'A']'E 01+' KARN'A'l'AKA
z':3__Y ITS s1:;c:R1"::*1'ARY
~ iI)EPAR'i'MEN'l' 013' REVEN mg:
M.S. Buxwlmc}
BANGALORE -1
" 2 'i'I~i£*} {DEPUTY COMMISSIONER
DAVANAGERE D£S'I'i*1?I(3' '
DAVANAGERE.
-2-
3 THE', ASSISTANT COMMISSIONER
IJAVANAGEERE SUB--DlViSl()N
£.)A'VANAGI:'IKE.
4 SHANKARAPPA s/0 MUR£(3Ai9PA ;%§Z'Ui43-ij"%?,A"V. =
AGED ABUUT 62 YEARS A_ .; % V
R/O KURUVA,POS'1': Gov1NgK::R1'J(.._
IIONNALITALUK A 2 '
i)lS'}': l';)AVANAGi3RE"_ _V
5 BASAVARAJAPPA S/U__1\fI'"{'3EiA_NNAE'E?A
AGED ABOU'§'.3?*~..YEA'RS":4 W A'
R10 VADERAHA'J.'i~i.'LJR ; "
HONNALITALUK _ '
D1S'1':DN9--'ANA(3ERE§';« %
(By $mt'T:M;'¢:.N'g$;:;;sxs:a{;e;Ise:;%'%'H', rm}-a R1 m 3,
Sri S."3g'.PR--A§{Af3--E:if;'£9;Ii}\{{}V€3.¥§_'I*E, FOR R-13)
. ._ S U_U__
__i71"i~--IIS w'm9:* 1é1~_«:'1*1';':u:~: IS $13,132:) UNDER AR'l'i{)LES
" . 22:3 m+'s'1'1'1*u'1*1r_>N 014' 11~u:)1A PRAYING
f1=:;>L QUVAi'€§f1"~--.VlDE ANNEXURE~E };)ATED 23.5.1990
ISSU.§;13..V_ 33§fi_IA.:>.&**,*":"%;«1;3: comm' MADE '.m1':: i3'0LJ..0WlN(.}:-
'£116 petitioner questions the order datted
15-9-198
?’ vide Axmexuredfi) passed by res;:)on.demt N{)..3
fin
than 33 years when no gcunds are made out by the
pretitioner to condone the said delay in entertami;t;g’Tt1ns
petition. Moreover, it is to be seen that
the impugaed orders vide A11I:ge:x:;re~£f3″ iss.’1i1§:(f[ “‘~1:;jy*.. the”
Assistant Coznznissioner ciatectil 15;jf’§€198T7 :’r§i;’S. i”.i1¢
Deputy Commissioner dat;-Q3″ ” –~;§8*54’1§9C1 . L’
I23 the petitioner has choétn .1_;0 second
application seeking r.€:*£i:t::f’é. it is thereibre
ciifiictlit to :g;ag1n§{ “;;ie’:it:ioner would be
ignerant of .'”i’he 2″‘ application
filed by hi1V:g_v isu a’-.cj’e£ii:;§:réLt_§§”%i;ttempt to override the
‘§::y”ti1e 21164 and 3rd respendents.
Vie§véd__ ii”:§_1i1_ the writ petition being deveid of
V merits is rsjfiéffid. No costs.
sal-
juclge
‘V ‘ ‘ % 145;: