Karnataka High Court
G Ajjappa vs The Assistant Commissioner, on 21 July, 2008
WP N'O.lG'?90l20{}?
IN THE HIGH C.'.()UR'I' 012' KARNATAKA AT BA;§.<}»éL<5'i-23.. V
DATED 'I'H!S THE 2218? DAY OF' JuL¥~_<'};§g9a:'%: "
BEFORE: é u _
ms Horrnnn rm. msncm ic, _
WRIT PETITION N<3;T 1{;;*:9o/2:207 (LR-..E§E:S)"
BETWEEN:
«'3 Ajjappa, A
S/0 late (3 Gurulingappa, .
Age: 72 years, _ "
R/0 Goppenahalli; _ .
Davanagcre {)ist;jic{._ ' ' ._ Petitioner
(By Sri N . fgr pctitioncrj
1. The A$sistan1fl;"€'.a;§1n:n§ssii)né"i;,
Davanagézm Ss1b~Div'i:=:aion,
...... ..
3«'*i S
S/o'1a,te'_}{. Gfiiddazfainappa,
' "--.... A8*"»'~= 55' ,Yé31'3z
R/0 Kaggivasi, 2
" " " vfiavéinagcre District. Respondents
(Bf –sn2.::27’B Sathyanarayan Singh, I-ICGP, fer R-1)
” (‘R-‘2 is; served, but un-aepxesented)
nua-
WP NON lO79f}f2Gi}?
this Court challenging the impugned order for the reasons.-ggtated in
the Writ Petition. As per subsection (2) of Secfion Act,
Appeal lies to the Revenue Appellate ‘I’rib1ma1. Hgfzocé.
‘Writ Pctition is not maintainablc.
5. In View of the above, an writ P.e£:i:afon 5:? {mu
liberty to the pfitiiioncr to take s11ch”‘z:.{$ursc of in
No costs.
Learned Govgnifizcnt ‘flgicc weeks time to :53:
memo of appcar§néc,__’ ‘A3[_.. ‘ L V
Sd/…