Karnataka High Court
Manjunath vs The Deputy Commissioner on 9 September, 2008
4,.
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 9"; DAY OF SEPTEMBER 2008
BEFORE
THE HON'BLE MR. JUSTICE ANAND _
WRIT PETITION NO. 44819 01? gaeaisgafis) % _ J @ %
BETWEEN:
A }3y'i1s Chi¢f Officer.
Shzilvlanjunath ~
S/0 late Somappa Challis}-. K "
Aged about 24 years, V'
Rfiat Basaveshwafanagar; _ ._ ,
Kappa}-683 231, ' * A} V V
District: Koppai. vv
_ ' -...Petitic2ner
(By Sh1i.S.S.;¢;"ng@:1'i',VAtivoétafé -
AND: 5
1 . The «Cbmmi$'séQm:r-',
Koppal 'Dist:;:<§t,,_'T' _§
2. , Town flouncii,
.KO§}p"a§'--~ 533 231,
. . . Respondents
Governmant Pleader for respondent No.1.
“‘««.Respo2:d«ént No.2 served)
9r1~;is Writ Petition is filed under Articles 226 and 227 of
” 5.’ Cgmstituiioxiof India, praying to quash the letters issued by
_ fgspdzzdent No.1 dated 5-4-2003 vide Annexure-I) and also an