High Court Karnataka High Court

A Thimmarayappa vs The Deputy Commissioner on 15 September, 2008

Karnataka High Court
A Thimmarayappa vs The Deputy Commissioner on 15 September, 2008
Author: N.Kumar


1- “run -run-uv-n -In-‘Irv. \.o\.II.JI\l KIT RIQKIYRIHHB Elli” CUURT OF

:51 Efiiiiéf-I 6:01.18′? :2? Kfi;WA’?AK.e% AT’ HAHGMJGKE
mfmz: ‘Ems ‘I”£~E 152% EA? my sapranman ~

BEFORE

‘rm HSHELE _
mg mmzm 1¢c;.::¢9;%3«::/%2=s3{»oa2G.12; ‘ 1

$§$%”I’E-

Efifififiiflgg. f3’€3’§’FHj’T§fi:UK”‘vf ‘

£33,: 3.9: &%§4Eaafi’:§.EE;$FufiV& K N- Arm

Afifiz

3 323% mmgvkkéommssxanan

L3″ BESTMET

% *-&%:%€4:i%i;G’R2

3% ‘ ~. fiEVEL@mN”£’ AUTHORITY

E RE

— 3% .i
BE’ Eafllwfififi SEQRETARY

– L “@523

. % ; 43 was

R; $5′ gsrramanya, §mLa.HAL1.I HAMLET

-* wit

“‘*fi£L§.fix€.§E=,.%RFs$IE M
m Ham:

§;%.§§$&.%.mE I*§GE’2″I’H ‘§*§=.LUK

é 2%

-. .-……..r..r….-. …….. wvvni vr mum-unna mun LUUKI ur KAKNAIAKA H16!-I COUI

V. 2″92%.,E»%:&:i:8 53 -A

$5′ {E §..$s.’FE ERRA SQIIGARAG
fifififl fisi 2? ‘z’E»fi;RS

£2; Q? gmmmanyaé PE.»LAI-IALLI kf ~ n
*mm§;:s»g=,amsmmx*rE mgr

msmamras mam
Efifififiififi Rama ‘£’.9.LUK

Rafi
mwrag

:2; ii} Sm’ x w
Egg? Rwmiwm A3
mmmxm Eamefz’ _
&RASE%’-iJfi”imTE .

m fi.PflI-32% I~I€.’}BLE,_r L ‘.
§$§%;_;:fiiaE,€}m VH%TI%:I_’§’3’aLU.K.._..

Q1

2:*~;>§$ ¥§EI”%:_3′ fifififififi I-iii: mam UMBER ARHCLE
225 =::'”;%F” :;::§$*;*:fzI.:*;%:r32az %:3;«~-«:rsf:ma mama T0
mmE.m* ‘l..E;f,2 E£%HSI§IIiER ‘rem TWQ
éfiflffi PE:?i”fiQKER DFT.28,8.G7,
a*:*.;2v,3.:23L§ m:.msE§ mm-1 Tim WRIT
Pamgmg as am:-Q f1%.JE§fi

*:-ms gamma an ma
2mé1§a:§1§a’,;%§¥ Efiafiéfiflfi ms my mm CQURT MADE

%%%%%

QRDER

a mma &e1:atiz1g pmaym Q and 3.

. 1. gs mm an rmga’
‘ has filad; $173 writ petifian seehx:Ig’ a
“.V’j:ci§;$m’:§;i:;z: 25% §% 2% zwmmierit ta mrzaider the we

fiéfié by {he wfifismr dabaé 28§8.E{3fl”.? and

.. –‘ ..-_..q …. ..n….n.-nus -uvlrv. \-vunl vr nrmnnlnnn rilt.-II’! LUUKI ur IUIXNAIAKA HIGH COU

J ‘” %%
v%’3~., g yequwt mafia ia the aferwaici

:mwwmm%m%£sbmma§amfimmfiaawwg§§Q£
E33? ‘ifim mmgmtmit civil Cmlrt, autlmritizw T’ 1 ‘
gmm e:::z:::2*:%::’*s’%:am Q5 tiw Land fi*am. j_

rzmnfigrirszfiiizaral E33-£3 mm $ksm1<t'{_ &¢'i.:4's..a;:;f1»;':t.is3:'1 'V

1: am me in afmpggm "i11:v..qz1::;au5on
Ema use tn
21311-agz'i¢*e;%}%:11§a1.v mm tbs
iam qumtizan cf
mmifiayafigziz would not arm.
af to challmlge time said

mraflmmigm. azrrciar." _

fig ma matter, I di} mi find any

am;-ding1y, peamn is

Sd/-r
Judge

Em