High Court Karnataka High Court

D Krishnappa S/O Late Narasappa vs The Deputy Commissioner … on 17 October, 2008

Karnataka High Court
D Krishnappa S/O Late Narasappa vs The Deputy Commissioner … on 17 October, 2008
Author: K.L.Manjunath

OF KARNATAKA HG?! COURT OF KARNATAKA HIGH COURT OF KARNKFAKA HIGH C1

‘ » ‘ 4. _ ‘

am-v uuum ur nA:<Nmmux HIGH CC}1U.E? OF KARNATAKA HIGH COUR1

._i..

3: Eifififi warm’ Q?’ Ei&.§§§fi??flK£g §ANC’:AI.€}RE

msiaa “ms “:35 2??” my 5;? <3masE;2%_%2§§a};s%%«%%%%%%

EEFQRE

}r£*3E"E§;E- s J:;s'r:c£%'

E. 13 KE;I8HHfi§.P?.15:. V

35$ .

awn mag? mg Y”fi:-fififfi
§a£%EI$”§3Lr”1″§,IEBT ‘V
§§£3fi.R’i§I{§}§%3mi§%.E _

1:3?

ma :

3 »§1″§*1:~§.a§:i5*a%*§#g* ‘§i$E%ih§;i’§%EB§%”%§’%
,5 ‘ yxgyaagagfiaé

‘A . _ zimgggzrégafiam

A A . zgggggg
\ $%§E»~ ‘ ”

Hflgyfiiri ‘§.§%§£3§
§§fi I
§%&’%5fi_Hfi.{§rE5§E EESTEEC?

-*3: “YE-%ZE ? $Ez
Bfi { “§g%L'{.§E
Eiillifilgi
Efigiféféfififififi §.’}§$7§’fi§’§’
§%?$§’DEfi$

u-us vr-vur-1-u~v

‘-‘-W1,” “” “”””””””W” “”0″” ‘-W’–“” W’ MNNAIAM HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Ir-136% Ci

ifiyiérr-i : E §fi7§ § E*Z§G?§

“‘%”‘H.1fi mm §E:’TE’§'”£fiH is FREE fififififi amfI;: 1;ES’ _
mm =2:;.-W E’-fig: E$;%§$s’?E’?’1fi.3’*’E*IS§? Q?’ 5&3′; §§€&YI’K{3— ‘ _
am::;%;=’ Tmanmggi Emma: ‘ye FI,.;§fi”i¥”‘§§§€i§§$E’$ 6;3?”..1tC:5″{.?I§’.é*’g*1″I{3§¥”‘.
m €$§¥$§BER ‘THE: =..wPLT:{:&’?:Q§

€sF,A§%'”?IE’ mm 3»: mwmigagy mg Eégymaggfi, =

‘.:*}::§ ?mmz:2§§ a;:e.:”,%m~:§é:”;%jMM”::>g§ $5{}=R A B %’

%§R®%i._;f’i?~’-‘= #32123 ma: ‘ma fistsfim ‘§?’fi_§.£.GEE%fi~:~
ggxmmm {if ma Cmzfi :3
thai. 39.53 {ex-

A;_; cf an area
mf fianaxiagzzura vifiwe,

Hasmmaézé flfmflimt 33% near. bean

by fiwgiisa af his app5kazisn

‘:f%:;;§?V:V’:*z%a,ga:%§*§.sa%§%:i:3:: ‘mizg 3&1 wfmfa the fih rfigflmiant

fig ggrmamt writ wtiéen 3m

‘é:s::; ififiégg 3. wfiiw 43$ ma..z1§iamL1$ fliremirg am

‘mt giam fix apgifitémm befam ‘Elna 33%
,s;%.§:”z’% fiamfléfiww mifi Eakaa amézicix in aamrdanm

mzfi ii}? tfixéfi 21:3′: in ééggfigams tbs petifimmr

ffmm ¥.,Z§§.$ Eamfi in iguwiizznz fig/,

E? 23% azihmififi hf; 2&2

F%a.§§a:~ iémi fin hag nag. hem
trim fiwwwmefii am thc fiéaza >
?;.E”m aamw Wiéhin a

if z”¢$,%,;,’?,jg;§ mg geatigzémiezg has _fiiae:.{ —-§§::< apgiggfifiafig

mw *wx;:r°:.;§:;§; he mngiéafiaé nf the

iiiiammifiiimm

2:2 , -iha mgr: ;:.;+;::i2:gg:,s:§;:m,5 ms writ. petifiicn
ia» fifigpxgfi recsfjfmfidenm '£9 aazamtitute

{Em iiizfiazxzfizéiiéeg _§§§:t.r –. é3afi@n sf mmuflmfised

mam uuuru ur wumu-Mann ruui-i K,.Q.U.Ki OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA H%GH COURF OF KARNATAKA HiGH C'

fimuwfififi 2%' tbs K§fi
}3r§$*'még:'£, '53 éf 31233 fifi by
tbs mmaflis mam figs éiaie at' am
Qt:-;.e mi :52; firmn, the Wm

a::$5z.!:?:';:3:- :§2{:z with rfiarfi :9 ma fifitllffi 9:"

Sci]
Iudqé