Karnataka High Court
S A Hudimani S/O Annappa vs The Administrator Command Area … on 16 September, 2008
.Sulba§@a Disfirict.
wwwwwmwwuwmW?%MflM%fiJ%%fi%W"fl%fi Mfi3M{m3u&¥§§¥%mRNfi£&fim wmwzmmmxrawvmmwmwmxm H%$M€AJmM%fiM"%%%WM&M%" Wwwflfiwwwm
1% THE 816% COURT 0% KR§fi&T£KAx "
CIRCUZ? B£NCB_RT GaL§AR§A.i '
;RESENT*
THE HON'BLE Magag 3T:¢:~g L Mamgufigfa
THE HGN'§LE MR;"g$$T§cg:HGLUvétfi-Q§RAMgsH
aawgm TEES THE :é**~m§?f0?=sgprEMBER 2008
AAAA
BE?WEBN:
S.A.Hudimami,
8/0 annappai
R§6d 3bout»4?%¥@&Es;
PresentlyVw0£king a$ Qazetted Manage:
At fiha Qffiég oi the Administrator,
Cammand Area Develcfiment
Rmihority, Upper Erishna ?rOjeCt,
Bhimarayanagudg, Shahapur Taiuk,
mfippellamtg.
'VQ_§§y;Sri[j?.Vi1as Kum&r, Adv.§
1; The Administrator,
Command Area Development
Authozity, Upper Krishna ?zo§ect,
Bhimaxayanagudi, Shahapur Tq.,
Guibazga Eigtrict.
J?"
xx . -- 2 s§=%; wK'W%%&%fl$M€QUH
xWM»wwwm%wVMMWWMWfi WN%%€flwfiV®VKflRNflWm-HfiflfifiwmfiiflfiflkflwflwmflaHM%%€$H£Tm£%fi&Nfl a
of tha opinion thafi tha Qfdéf of learned fiifigia
Jmdge hag to be set aside and the ¢fif:éK'hebu$taé_x
reconsidezation.
:23. In that view ma7ti::V:e-L~,_
allowed. The impugfied ogééfi jg: fiét §5§3e. The
matter is rémanded to fiheRE®g%fié§:Sifig1e Judge for
disposal of tha same jg fiCcgfi@éfi§% §ith iaw after
affording oppdrtfihityVt¢_bgifixthewfiarties.
sd/.-
.....
Sd/-
JUDGE