High Court Karnataka High Court

V Srinivasa vs Dy Commissioner on 18 June, 2009

Karnataka High Court
V Srinivasa vs Dy Commissioner on 18 June, 2009
Author: Ajit J Gunjal


_ AND; V

IN THE? HIGH ccrum’ 0;? KARNATAKA, %
DATED THIS THE 13TH my 012 % 3 1 V

THE HON’BLE MR.>’.JUS”§’iCE1″–;AnJIT L:;.z.}:}N.:A’V1;–:«””: 1′

WRIT PETITION No’ S

BETWEEN: ‘_ _ V’
1 V SRINWASA Q l’ it E
AGED ABGUT ssrzsaifzs,

PROPRIP.’-TQR. V

JAI
No.5;-,’ BALL¥;iF;’..U, z%’.FTI’:’31_§}LE”‘!jlO.BLI

ANEKAL’imLUx’,’ ., «
B£tf€vf}Ai3ORE§;; ‘-

PETYFEONER.

{B35811 :iéiLx,{1%*rA*i*~.c.:'<:}zr¢éErxeI1ssI(3:-:ER

" –!3§:.s§G~AL(3_s:3RU URBAN DIST'

_ EX€§iIf§}3::iNSPECff0R
" AEQEBZAL CERCLE
'}'3E ?1GALGGRU

gt; '.

RESPONQENTS.

{By Sri KM. SHIVAYGGI$W,fi;MY, HCGP. )

THIS WP. FILED UNDER ARTKJLES 226 A933 22?’ OF’ THE
CC}N’3}’I’§’UTION, PRAYING TO SET’-ASIE3E} THE IMPQGNED
FINAL NOTICE DT. 16.04.2009 VEDIEZ ANX–E=,