High Court Karnataka High Court

Parappa vs Deputy Commissioner Bijapur … on 11 November, 2008

Karnataka High Court
Parappa vs Deputy Commissioner Bijapur … on 11 November, 2008
Author: Ajit J Gunjal
'cg;

IN THE HIGH COURT OF' KARNATAKA 
CIRCUIT BENCH AT GULEARGA

DATED THIS THE 1 ran DAY OF NOVEMBER   

BE}3'OREM b

THE HONVBLE MR. JUSTICE Am 

WRIT PETITION NC-‘. 3;Qfl3i$6’*/

Between:

P31°3I3Pa» –

3/ 0-RUdI’3P§’3 5’71§3¥jaPPld,i A ‘
Age : 50 years, ‘ .

R/0. BangVarag11ndi;- » ‘

Distrrict : Bijapur. _ …PE’I’I’}T’IONER

(By R.Ma]ipati.i, Adv.)

%%%%%

, “-DepuétgxCcijjziizissioner,

‘ . }3*ijapu§” £)i.*’:°%trict, Bijapur.

_2. SI’i.~.1\/I;«S.}’5’a.:il (Nalathwad)
.. ,SecretaI’y, Janata Dala(S),
_ N03, Race Course Road,
Bangalore –~ 9.

‘.’ Speciai Officer,
The Office of Chief Ministers
Secrtariat, Jaxtrata Darshan
C311 N-3.146, Vikasa Soudha,
Bangalore -~ 560 {)0 1.

f”?M””\”*\ I

-3,

viilage, but also the cards of {he other cardholders. It

appears the other cardholders do not have any ofijeofion

for such a transfer. Having regard to the fact–ti;:-if

is questioned is only am internal corresjgiozidézfxzce by

which the potiiioner is not affe§’£ed’,:”f§:éi”¢ if;
this petition. _
Petition stands
4». V%}{::a£*,at:iitif Government
Advocate appr:§1ring 1, 3 anti 4 is
pernlitted git) within four weeks.
sal-

Iudge

IP*|.-:W\W”o- ta