High Court Karnataka High Court

T.V. Subbarao S/O Late … vs The Spl. Deputy Commissioner on 29 November, 2010

Karnataka High Court
T.V. Subbarao S/O Late … vs The Spl. Deputy Commissioner on 29 November, 2010
Author: N.Kumar And Nagaraj
mHHEHmHcomnoFmmMwMmATmmGMp@;

DATEDTHmrnfi3mflHDAYoFNoVEMBER;mpQ*;d,

PRESENT _ .._ _
*nnaHoNBLEmntJUsncEi¢KUMARg"*j,=
'nn3HoNBLEantJUsncEA$mLINAQARaJKf."

mLA.No2865/2o1§rKLR&eR/sun)' "

BETWEEN

Sn T V Subbarao, _ . .
S / o.1ate Venkataramappa", . * - '
Aged about 82 years, "
Ganesh Temp1e_Road,  "
Krishnanand;I\3''a'g.ar', 
Malagal, Na_.garabh_a.V1= '
Mam Road. 11 s:age;~.._ b  
Banga1ore--9..1,"'--    ..
rep. by"1t's Cglij'; A Hje1de"1'-._  
Sri H Ver_1kat_esh.'<_   _ _' ..Appe11ant.

{By Sri   / s.LeX Nexus]

'  A1  The Sp}. Commissioner,

Bangaiore Dist, Bangalore.

    Karnataka,

Rep.s-'by' its Secretary to the
-- Revenue Department,
~~ S/'idhana Soudha, Bangalore. .. Respondents

A V'  M B Vishwanath. AGA)

This WA. is filed under Section 4 of the Karnataka

--~7High Court Act, 1961, praying to set aside the order passed

in W.P.No.5223/2010 dated 25.6.2010.

V



2

This WA. coming on for orders this day, KUMAR J
delivered the following:

JUDGMENT

This appeal is filed against the order passed the

learned Single Judge. It ought to have been filed in _’t’Wo’«.sets,

but only one set of paper has been filed. It is ntot

comprehend how the order of the, »lear’ned’.Sin§l_¢. -is”

challenged in the writ appeal when.pth%e_’i1natter ‘can-i¢s[ibef5r¢

the Court consisting of t_wo’j_u’d.ges.

appreciate this type of practice,___h:11vt__tlie onlyway toiicurb this

practice is to dismiss aeppeail.’ ; the appeal is

rejected”reseifVjinga’:1i%3’erty.Vpto ‘the”‘app’ellant to file an appeal in
the manner under the Karnataka High

Court Actxanxd it ~
sd/~
.. ….. 14

Sd/-

JUDGE