High Court Karnataka High Court

N S Shadakshari Gowda vs The Director on 1 December, 2010

Karnataka High Court
N S Shadakshari Gowda vs The Director on 1 December, 2010
Author: V.Jagannathan
\=w.--.-gag-»5,_

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 181' DAY OF' DECEMBER 201Q.%_
BEFORE T"T

THE HONBLE MRJUSTICE V JAGANNAf§   ~

WRIT PETETION NO.17000AACAE.20--'§0   

BETWEEN:

N.S.SHADAKSHARI GOWDA,
S/O SHIVANNA GOWDA.
AGED ABOUT 62 YEARS ,. .

RETO.B1LLCOLLECTOI~7_;,' _  
TOWN PANCHAYA'§§,L.-SHIRALAKOPPA; ' 'V 

SHIMOGA D1.sT;v,,R}/._O;'.sHEi{'I'11~1ALLI,v .

AMATEKOPPA   f    

 ..   

SHIMOGA DIST'f?ICT§':.' _  _ ...PETITIONER

(BY sR1.O--..C'.EARAME;3HwARA1AH, ADVOCATE
FOR M/S s'H1vAYOC_11_MATH_,,AssO.)

"    
'~.MUNI'CL1PA1,*  EMINISTRATION

OEPARTMEM:f0'I'H ELOOR,
VISHVESHWARAIAH TOWERS,

 _ EAN'C~.ALO'RE.«:; 560001.

 'L2'. .f1jHE ASSISTANT CONTROLLER,
- _ VLOCALAUO11' CIRCLE,
' . SHIMOGA M 577201.

% "f   CHIEF OFFICER,
'=,TOwN PANCHAYAT.

 



A' - V-brri 

for payment of interest on the amount due as well.

Accordingly, I pass the following:

ORDER

Writ petition is allowed.

pay the balance amount th.at_ :is 4d’t1_le*t0 the.
{including the family benefit said
amount shall be paid date of
recelpt of this order. t.r;atdd.’1:’,;;ll_.’payab1e to the
petitioner will ‘E50l/odfirom the date on

which the date of payment

and the payrrygnt “will also enure to the
benefit of thepetitiioner’lA’._e’ve_n ‘in respect of delayed
pe.;i;s;ivona3_ff,riaymenta’ The period will have to be
worl:e’d;Vot:.tV with law.

gag;

EUEGE