High Court Karnataka High Court

Sri R Ajith vs The Deputy Commissioner on 20 October, 2008

Karnataka High Court
Sri R Ajith vs The Deputy Commissioner on 20 October, 2008
Author: K.L.Manjunath


rmsn LUUKI ur nazwtnmisn mun L¢,!UyK¥ ur HAKNAIAEA HIUH hum” or inamwunasa rut-il-1 (.;uU!c’I Of’ a£AKNA”mKA HIGH COURE OF KARNATAKA HJGH Q

35% ‘§’§’3″lEI HI§%”;’-‘H CS§E?f§’ C3?’ 3CFsR§iP:’§’§s?C”~.,. §P1iE’-ELGRE
%..%§-a3″E§ ‘}”‘£-EE Effffi 33.? C33′ UCTSEER 29139
Eflfififi

“§%.i1’:§§§’ELE -EUSTIQSE ¥:.s§» _.”‘:’-

zswgaaw ‘ ” ‘ ‘

5331 F. A{.FE’§”‘H

35.53% man? 2*; YEARS

am; 3:: %m’=I=.}-2?

.?«i,é’}i {’33 ;””:r’5′?, Pafififiiifi

}1;e..§=:.:_v:*:-£1 “?EM?’LE STR_E’$’§* _

2 ::1::.r_*:§.,5, }~’.'{3’5J’Eb5E’¥.3E*1§3»{$}3;E:§’

E?SSRE $?G $23 ‘M.-‘ v_ u ‘~V agv
” . ,.-._;.=–.§E*rI*z*m~:E:R

5332′ ;ST.::”i re: :~.”e°;.r:::;w;§«:,, 5§;:_}jtrs:’:*e.:g;n’:fEL:<… A'

33133 : …. ..

3. 12*:-m 7§E2z.;:r*;~*’ ‘si?7£M.}?§’E§:’:3′;”i_$’f*§-Ejjfi; I
.m”5r;?§’~:._E £¥_IS’i’RI’i;’.’}’~. ‘
%§”‘{$3R.E.=. . ‘ ‘

2 –v:.?*;=a:–§s?.V :’m.f;.::’

«_ gvfisgg taLsK*.-. …..

” . )«,2″*;e’sQ;%=:;*:a ”

‘~ . ‘~ … EE$PCfiEEHTS

4: :=¥i::::;;.”.r’:;%fii::’:;:1ssLix:I’=*;;,’V HCGF 393 R1 .5. 3.3)

?afi3 §}é;°§1g5a fiflfififi ARTE€hE$ 226 Amp 22? s?

‘”; .'”,4*TE’.”;:*§;’éiA?2%.%!¥é’FIET3$TE£%N {SF ENEER TD nacaam THAT mm
._;=a$;§*:3**.;:%i::«:::2;5:.’5 E.a’£s1*é§ E3 fiE’;@~§E3″.} T23 BE ::€3t~.nrm’?En FRQ-S

i{‘§§}?.?<.E; §'s.'E§S§".§EE=%"{'Ea%L i3'E}R?GSE3 i . e. ,. E;A{*}B IN

V -::'L'.-.313'-flv.@3§:L:gBT§o.4§ sxvuawsa AT A:-a*m:«.r.Aa»«:.a.1.iaJ: mamas,
"=..__§f;L::x:mE 2:333}, fi'¥J§33I.;1R mu ':*a*:*;rsm¥ mnsuame .1:

£355 323 £§i.fE*~§'FP:.S 533:3 §§'§'3:EbEfi 3%; THE SCHEDULE}

"""" ' "*'*"""~' V' 'V""*"'""**\" ¥'l|'-'-VF' *.~A-»,.'-«*§'..I3u Ur KAKNAIAAM 2*°ll€.:'rI-'E LUUKI Q!' KARNAIAKA HIGH COURT OF' KARNATAKA HiGH COURT OF KARNFJAKA HIGH C

flfiflfifi $£CTEQ§ 35{S} GP ?§E KRR§ATfiKR LANE REVESUE
$3? fififi ETQ.

Fkiz gatitimn cgming an Ear grelimihagy\

naasimg in *3′ Group this day, the caurt m§é#C@h§W»’

f3ii§w1ng:m

$3333

Laarned saunsafi. far the §étitiana:5K5fibmifs”‘

that tfia cannéctefl matters §§gé»haa§V§iE$is3§d an

2£.9.E§%fi.

2. Ex vigw=_gf ihg Lah¢é§ asu§mssimn, tha

gxasaat §atiti®nVislaifigafiigfiiésafig

sal-

_ _ . W .M & -. Iurhge

fi3g’?