High Court Karnataka High Court

Puttamma vs The Deputy Commissioner on 10 April, 2008

Karnataka High Court
Puttamma vs The Deputy Commissioner on 10 April, 2008
Author: K.L.Manjunath
HIGH COURT OF KARNATAKA HIGH COURI OF KARNAIAKA HIGH Lower 09- KAKNALAKA HIGH LUURT OF KARNATAKA 1-HGH coum' QF KARMA}-AKA HIGH ,

33 THE Higfl CQQR? SF K%Rfi&TEXR, §RflG£bQRfl
ERTEE Tfififi THE EQTE 5%? Q? R?RI& Efiflfl

EEFQRE

way HDH'BLE %RdJB$TI$E K,L§ MA§3§s§?$*,'ff

W.P.Hm.§§$? 35 2%E§iG%~F$§§;  "

BETKEEEQ

1.

Puttamma, $5 yeara
Wfa.H.3*£amapga

2.H;Ka$§a§ra5haE§r, 3% y%£rs’
3fc.K¢ma£igawfia ,_ ,w,_x

3.$.R.Ema3Eyi§9:?é$3$ ix: : a 7*-W.
3f$.§am$§mgfia _*~* «– * ‘ ”

Rik a:g-Eie§H¢b§35§la $:1la§e£R
Hanunaiu Hbfili, Sskagéahgmr.

Talui,?Ba33anVBi3trict,”r ”

Raga. By EBaV§.?,§;H¢1&az
K.HaNflhamm£§, %§g:é$ yé%r§
V Sis,;ate.Abdu1,Rehmafi Hafii
“aEfaA Kfil;ahaili”Vii£aga;

a’ Kasaba Efibli, Sakalefifigms
=,?aiuk§”3§s$a:’§i$tri¢: 3.. EE?ITZGfiERS

‘{E§”§¥iLK.E£§£¥éEi, &fivecate§
‘,aa3 :.”.

:’1L?hg §#guty Cammisaiwaes

*j’$3ssgm Biatriat, Hassan.

u 2£Th% 3%§&t§ fiunsarvatsr
.VӢf Ferest, E33533 fligtrist
‘ Hassan.

3.Tha State af Karaataka
Keyt. By its Secretary
Bégt, $5 Revenue,

MG!-I COURT OF KARNATAKA I-NGH §Z{‘.’a”u-JRT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT O¥ KARNATAKA HIGH f..'(.)Ul-H Ur Iwutmflualu-\ mun w

1
fifiltifitflfifiyfid fiuilding
vidhanavaedhip Bangalfiréwa g.. RESPGN8ENTSVw,

3:~::1f.: 3a:.s.?rab::akar, Em: r::«”1. ts: R«5;’3″‘-.’~._ ‘

~a–a~§~

Thia w.§. filefi mafia: agéifigeg :23 gas fié3
af tha cmnstituticn mf Infiia psaging ta_qua3h.thé£:

endorsement datafi §.é.2fiU8 grwaucafi as Hnhexuree
“E? ififiaéfi is tha patitiaaéxs Eywtha Hafifiandntha
a§ini$n éateé é.3.2fl%$ ifififififi by thg Rx} greducefl
at Aaaaxura~B in am far ax ghg ggtitianersfirightfi
ara Qfififléffiéfi atc. .fmx ;” “‘ * ‘”‘”

Tkifi gatitian aamifi§ V§n#,f§$ $pralimifiafy
éearisg tbifi @§?; the Cfluyt mafia th§Vf¢llewing:–

Tne gétiiiefiars aha sailing in gue3ti¢n the
legality anfi sgffiésthfisa sf tha rajectien af hi3

a§giiaati¢fi=.fu£VX§:an$” mi f;&liing germisaicn by

J’»£EafE%E§findent$}”‘~” ———-

V E;~7,: fnave fieara the laarned ccunsel for

thaV§a:fiia§:

x’*_3, In simiias circumstancaa, thie Caurt

-I-fia5′”éis§m£a§ $5 fievarai writ gatitiens issuing
%_”¢ér:ain guiaalines as ta haw tfi§~W’3§ifi

aggiicatisna ara ta fig cansidarad by the

fb’

«. ….. 14 \\

HIGH COURT OF KAKNAEAKA HIGH gupxr ur nnacwnlmm u-nu-H uuum ur :u=u*”::;&; ma .V%ra._ ‘.i%ié§§_’v«–L3;E.$’«::2’z=*r
smsmmsmsrzfia, z+z.ma$m;__ Aim .£;’h~«;-is-_ ‘ u;,a t_}.Tix:e;~ is
remanaeé ta thé* T ;é$p$;%é§fifi _ far iresh
cansifierstian A flf v,:§§} §§§§§¢é§£;fi af the

gatitia§e£&i§ a&figr§£s£g’§iih,lgg;*

Sd/-»