High Court Karnataka High Court

Sri N Gangesh S/O Late K … vs State Of Karnataka Dept Of Revenue on 18 February, 2009

Karnataka High Court
Sri N Gangesh S/O Late K … vs State Of Karnataka Dept Of Revenue on 18 February, 2009
Author: D.V.Shylendra Kumar


‘-*’ -“. “-” — V””- ‘-.– ‘— IIW.-I-‘II . 5-3.!’-Iv-I».-In Vrinrvnrl/\-D= VII-.-l\r.l’Il\lW.l”‘|lJ”‘ll’\.f’!-‘ “”FI\5l1′ §’ “Jr

4

{he Clarification comairled in 11.16 siatenierlt of obj»e_¢.t_iO;1s

filetl on behalf of the IESQOIICIBIEIL — 111ar.ket c011’Lr,nit§:£:5’I:;” ~

petitionrzrs are satisfied. –

5, If the petitioxzers’ g”ievar;c;~j: is 1*&(I1′(»:ssed: »z§’9aetf: w.i:i?:Ij1oif1€ ,

E118 intervention of the caurt, tliese writ. ‘;;es:f£i*;ii)11sg are not
I1€C€’SSa1″j.z’ any mare fiiey ;¥are;~ aéi3_oT:d’i;1g1y dismissed as

havirlg become infr11ct.utou.s, ‘

A11] –

afxla K \_n:u.~.- — .’.- ……