High Court Karnataka High Court

Sri Eswarachari vs The Tahsildhar on 7 March, 2008

Karnataka High Court
Sri Eswarachari vs The Tahsildhar on 7 March, 2008
Author: K.L.Manjunath


Hum: vr nnmmnnnnn n-an uvuga. W-‘. ._…….._.n._- .–_– -_ .____ _ _ W ,_, 44

III THE HIGH cook? or KARIIAIAKA AT BAIICMLORE
mmn Tm THE W war or mncn, gcaggj % 2

“1”:”zE H.3H’E”.-LE HE J!.’………–..”.”. ‘£|EaL..-:(_¢.¥.i7;5.’.’-,..’–_V’.. IE3 ‘ ” ._

BETWEEN:

em E5′.3.E.i.!?AQH.fi__ .. V.

s;o.1.a’m
1y.-tr 1cnmHAnnwm1n:LmGn.~.%L ” A %
atnmm PGET. : .k

nmmLoRE*wtna ‘1’.;A!J’3K- j .

ammmm: _; é A
y 3:: hi u.c..m.vamn1m-11,

Anita ii
:”‘II3’|

… A

»_V%1.r~=.t..-.;.L;je.t.;..z=,1=.;I.=i marormmrrr

. 1′-ma wart rrrmon 15 mm unnm mmcnms 22¢

29? OF THE G0lI8TI’J.’U”1″IOll OF’ TIGTJTE “l”‘ii_ITYTII”I’i TI”?

» ‘ %s::.;a.:..1_. mg 11:: moms nmmnta 1:0 TEE coupmnrr
ma 19.1.2005 [19.1.noo’n LOIJGED BYTE]: nmsmnnmrr

“1 ‘”””” “””””””R..’;.’ L. .l..’.!D. DQEQT ‘ELLE

I’M? run rulnvwrnw

NOT TO DIEPDBBBBB THE PETIHOHER FROM THE
%HEr3″I.-F5 F%P’£f.i””:” 1i’v’i”iEfia”i” THE D’«’u’R % -E% G?

LAW’.

T1118 WRIT PETITION GOHING OR FOR PREHIINARY
HEARING THIS DAY, THE COURT MADE THE FOLLOW’llIm

523233
Awarding to the petitioner. his fa1;1;i;§-.@..’lntaa

51-uarka:-an!-.=a:i 1-.-;..-3. 3.-.1: up 9. 1;11_n;t.:.:11-3:1

1939 in

same as an ahaahma owner V

father and in the year

nzrn_:n gtznnding in manna are

to t’h:=.u L5,’ 121,-. mm and…

later by Ha Em ‘raj?

E?

1:

:3
5
§
§

5.
3

pe1:1tio’nm%- mvvaeai§’«t’:ia an ti”-as g-av…-.’..’. :1′-.at it

and the patilionur has in ‘meat: the

‘ T_ later on ha earns to lmaw thht Ii complaint

ii;’:33.:E-xii:-¥.*a”uet*.a-‘a 9.: ,.-~.–: e.4.~….n.I.rI.;I.1.-e “1.-”

Vv_»_ t19{01f20O6 to aciim lgninni. f:i’:i”unnur’–*”

under Section 447 of thn Indian Penal Code without
giving an npposrmnity for the Tharuflara, the

3.”.-as.-.-*-at 3.:-.r.tI.,.it.:i.t.=g1.. Q mad thb Court to quash

H 2

‘#7’

Annearure»-“L” and to mrther direct thua.:—respolzident not

tadie

opportuxfltgr has not been given: A ‘:

paning Annaxum “L”.

4. fit in In, Annuazure’ ” quashed arid i
direction mlém be to given an
thuI’oli’hurV pill order: in
& the petitioner has

_ _ submit: tintannnura *1.’ dated

‘ % treated as a nhow cause notice and

5. InttwcircumntnnmI,thepotitianariud.i1’ectad1:u
tmgt, -“L” dated 1910112006 an a show cause

us: ..1…….. =..-.=.”.’.£i’a1.-.=.-a-.fir-‘.:-.£~’-.~’.::~’-.-.r-n_.._In-

6/

from today along with the documemn to support hb