Karnataka High Court
The Secretary Dodda Yelachagere … vs The Deputy Commissioner on 12 June, 2009
32:: Tm: man czarmtr an xcamwmm AT Bm§r§ALcRE
mmn arms mm 11" man: er VA
$33033 ': °%" "'*
TH HON'BLE Mn.JU5I:;E n;K;éaiiLkV,u" 2
wax? PETITIOH No.1392§fzda§(GH+Ec{]
BETWEEH 2
THE SESRETARY HH=_ ,» ~_% e
momma 3sLA5HAsEaz,sAHAKAaa'saneA'"'"
KALAGUR HEBLI v¢'_¥_ 9' *3~'*
K&LAVfiLLI TALUK . M
xnnnxa DISTRICT.» ,~"~"* 'g: ;.jv
,~*,f-- :, {.= %,}4flEE?ITIORER
{BY sax. H c €HE§§£hHU. afiv.y '"
AND :
1. THE DE?fi$ cfiExis§I§@£a
MnHnYa»§IsTRIcm'.f,
Mmfipya *V" ' *» '
_____
.*§R&fi§§$nE,TA$UK,
=gfixDE§%§zsTgICr
. . . 13.E5FG£*IDEHTS
V HViBY sfi:.figT;fiaaxnnna asan, Has?)
'.ifix8 war? ysmxwxa Is sxmgn UNDER
gmxcms 225 am 22? 02* trim ccmxsrzwrzox or
%c«1nnrA Panxrxs T0 Qansa was GRBER Dayan
=. 2c;12.2oo3 passes BY 3.: xx HIS 03923
";_"~..Ei'*;'I*.FG£)3:ilI*:€Z/'76}/C3'?-C¥8 A2' AMJEXURE-C my DIREGT
'. 3.1 wc FGLLGW mus yaaczsuaz caumgaymamgn smvan
-n mawwn: ur mnmmnlnnn tiibfi t.uEf§I£:,_:I.J1' !W£RNA.'I'AKA WWW emm' OF KfiRNA'!'AKfi fiflififl? OF KARNAYAKA HIGH C093"? 0? MRNATAKK HIGH COW
CLAUSE 12:1; 02 REC {Ens} ¢OfiTRDL 62332-1992,
awn arc.
K
g
3
3
3
E
THIS waxy Psrxwxox canxma mu fCR
ERELIKINREY HEARING THIS nay, THE ~cGfia$,
MAEE THE FDLLGWIHG: ~~;»_'s
0 3 D 3 n.w-_
Learned Gavarnmant éPieade;}k§¢¢$§t$%V
notice far respenfiant Néfifi anfiuzk-7
2. The' pet;fii9fi§£: *$é$gj1ing the
cerrectnea§4§f t$e€ofidéfi fiaté& 23.12.2038
passed?fw§j$§K»%;;§§a§afifién;w"-~No.1 Mm Tin
N0¢§a¢§f§$[i§}E§d?~¢i§ vida Annaxuxewc and
fox}+§NaVa«;ffirth§r«;w»directian wwwéirecting
re$pan&$fit= No}1 to follow the praceduxa
we-urrmvlun war: 1
___évb$nfem$lat%3""#ndez %%%%% Clauae 12:12 af the
: 3§¢iP§§f¢¢antrnl firdar, 1992, has presented
':he i§§:ant writ yetitien.
tum-u.rnv.nrw1v"x9sw-uaumm u an
3. I have haard the learneé Ccunsel fez
Ethe petitioner and the learned Gav$rnment
Pleads: far zfiapandenta.
:9. wmmnuwnmu wwu nu--«mums Inn IlII"'Vi«
».M_'
n wwwfla Mr mmnwmknnfl fill.-art KaUl:.:lA!€E.__;§.}?' fiflfiwfiififlfi HEKWE amwm" 0? KfiRWfl"Wa%»'% i3°%%fi3.=%W§ €l0UWT fifi' KKWNATKKA HIGH CGURT G? Kfii7iNKTflKA HIGH CQW
4. Learned counsel aypeaxing Vp.f§ "?hath
aides at the out aei: au1:n:itte<;i;"""'??3?*';5":§;lithe
inatant writ Petitian ti;a§}_ $y_ fith§*,
petitioner may be d»iap:i;§a:e<§..4§i"E "
ourzdezz paasad by thig :fm_.;'1:¢; ::*5:ij;;:<1"3'.%2.fi1:,
mattar on 21.4.2o§§ gig fi§;§$.i;5$1/2009
ts:i.B.K.¥v$TA&fig e@%$$Qi§a, ffifi DEEUTY
caxxxssxofiga, gg3fig§ $N3 fi§fi¢HEa; whexain
B imi 1 3.12" :43.' Elva'? . .
Z 'fj};gjV 1z4=1;2:';V1§:V;'i.Vsaioz1 made by the
laaarV'zAi.sgfi" fifigréaring an both sides as
stziat a c1 Q' fizgiaced on zecerd.
i£%:::c1:i.x1g*l3r, the Writ Petition iar
d':!;SpV_{::3e {§1 6+f following the cxtefiazas gsaxssaa in
" WP wGfl11651r2oa9 DD 21.4.2099 {B.K.FUTTAHE
'yf@@%BA vs. THE nmvuwy conmxssxanzn AND
fauowxgay, with the fallawing dixeatians;
writ iwtition is allmved in gaxrt. The
impugned mrrdax dated 20.12.2908 passed by
A
/WW
In
3
E
§
3
3
5
§
5
2
E
5
E
3
5
3
§
5
E
5;
3
§
5
M 'WWW!!! V'! !I\rw-xii-fi\I-'I"'IHIe""M,\m~'as |Efih~:;n,-s '-*m:'4o.~r'W»rtI'\*»s;t.*'6u:a€I"o ¥"lmf"\Ab«ll!"&IE'$£R"'9nfllIr"fiItWI"% usvérswtm-we 'whwwnfi W191!
_ §ieei:é.{"
respondent 1%-.:s.l vida Annexure--C is T',i:§;e.;:aby
aet aside and the matter
hack to respondent No.1 ta *’:’1:.e
matte: afresh and -‘
maxi ts after .a,3_’5f»:::j:-‘t:¥,,i.f;q , ‘Vzéaia-r$;n£.bl’-9
opportunity of haarifi*g.._ tc; tTr1:’s-:§a1a’:’t:i:’t:;:i.z:.sc.z::: as
per the :eleva.:i§:V«-p1§o’.j.i;#§..Vg;:x§;£;«.%_f Pyfi Control
arI4=*3~
nrdm-:A witifxin tihrvéa the data at
receipt’ iqf ;1;:: A eff B-;t.a*.’..éz: .
‘Z. _A Z A’ 5Li2Ve.a’Vi?z1e..VV__High Csauxt Gavezzrnment
Plaeacigafi _isV..1′;:–7a{x«;~§;5;:,{t«a;’d to file his Memo «cf
Ag;pveL§.raza1¢.e ‘f?-.22: tize ma;:e;>:cLfients within tam
5&3
jugfié
av*