High Court Karnataka High Court

Veerappa Kamthar vs The State Of Karnataka By Its … on 13 August, 2008

Karnataka High Court
Veerappa Kamthar vs The State Of Karnataka By Its … on 13 August, 2008
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

BEFORE

THE HONBLE MR. JUSTICE I,,Z§-A}?:?;YAffA   

DATED THIS THE 13TH D,AY ?A:,

AGE 58 YEARS_ % *      M %

RETIRED AS"'SE}'COi'v.'l3 '::21';21s:o'rar.,a;:4s:s';'ANT
IN CITY MIJNICJPAL couNc:IL'=--._ %

RAICHUR 534 my - A 

 . ._  PETETIONER

"S;rfii V :}e4é}¢£=ND§2,a«_ Rlaalfififi Am)

1.  QTHE STATE OF KARNATAKA BY ITS SECRETARY

* 1:>B?AR'F'MENT 0:? HQUSING AND URBAN
  _i}€VE}LOPMEN'}'
 M SBUILDING

  BANGALORE - 560 001

V  TE ASSISTANT CONTROLLER

OF' LOCAL AUDIT CIRCLE
RAICHUR



3. Peiitioner mlied on judgment   

caurt in WP 27309/2004 disp0s»g=:d'"' on A_  '

Submitted that théft facis and  of 

similar to that case. The operatiife  'of uéfder is 

extractad hereunder:

Writ petition is     impugned
c':ommum'c:ations/ qrdzgrs    fespondent ...
authoriteis are     made by the
petitioner and    if it is found that
the amount  petitioner as asserted
by hirn, thevlsairsge  to the extent the petitioner
is entitled in  ii2e."'E§i:grh£ 'g2f the ebservafions made herein
above agzd  'V   Eight': of the orders passed in
15zP.4zvo.:i%52/.2005 disposed ofon 23. 3.2905

 .  {5}jQ$5em1ment Advocate submitted that the

_ _ }1:1§l@}1en'£'r"e1;e'rz*é(i by the patitionefs counsei aiso appiies to

  case and he may be directed to supyly the copy of

V' "ju ¢igment along with representation. Hence, I pass the

* E :  "Af0_flE§:Wing order:

%



Writ yetition is ailewed. Order dateé   

ArmeX%_1I'e~B is set asiée. Respondents 7_a:'C, Eii.t%e<§i;c°:(i» to

examine the claim made by and”

appropriate orders within ‘”<:£a te of"

receipt of copy asf this ox'd{?z'..

Learned G0ver§}ment.AA{iv{}ca'{r:; is to file n1em-:3

of appearazzce w.§~,sj»;_ks._ V

sd/-

Iudge
“W