Karnataka High Court
Sri Sayyed Gafoor (Secretary) vs The Chief Executive Officer on 24 May, 2011
5 VJP }”E’87’8f1E
b€S’iOVé/’ his attention to the oiiice xvork ai Tahsii<:iar"s Office; 1%
Puttur. Hence, the Writ péiiiiiiri fails and is dismissed,
4, It is opéin for the petitioners to appro3ic"i:_V:
Tribunal, if they so chose, by qu:3S:iiCfiiiig"«i :m:.foJnie;%""a:
Annexurewfi
-JL