Karnataka High Court
Shaik Ali S/O Rasool Sab vs The State Of Karnataka on 4 September, 2008
zawm mwwna um" namififiemfifi 1-126.5% CQLER? 05" KARNAYAKA HIGH CZQURT OF Kflfififlaffiflfi HQGH fififlfi? Q?' K&fiN&TA§{fi FEGH CQUW" Q? KARNRTAKA HWIH C
IN THE man comm' 09 1<:ARNA'I'AKflf
cmcurr BENCH AT GULBARGA:
DATED THIS THE 4%: DAY OF';SEP'FE1\4B;Ef§_"2.Q{}3:'«'VV
BEF(_)RE J X
THE I-ION'BLE MR. A;s;B0PANfeig§
w.P.No.1a.185;éO05%' %(§3LREs)
BETWEEN: '
sum: ALI V _ _ '
s/0 RASOOL says' " V '
AGE: ssvmgs' _ .::_ * » _ '_
RETIREE) As.s1~:cGND '£~gy1s:Qrc._AssisTAbsT
in cm MIINICIPis§..fCOUFsICIi.
RAICHUR --'=.§ss4_ :01' _V _
PETITIONER
(By Sri sQ:.£A;¢A'1*f'4 3333?, E.-W.)
_1 sTA'§.=§ix:$i? KARNATAKA
B"? }T'¥'S_'SE,C«-RETARY, DEPT. OF
. HOUSING AND URBAN DEVELOOPMENT
A 154.8. 1-ELFELDING, BANGALORE -1
'. *:'§aE D{REC'FOR
QB' MUNECEPAL ADEVUNISTRATION
'V -VVISVESHWARAIAH 'TOWER
DR, AMBEDKAR VEEDHI
BANGALORE -I
3 THE ASSISTANT CONTROLLER
OP' E0091? AUDIT CIRCLE
RAI HU
n
mu emuxa we mmamm me:-a= e'-:2r:.«..:._m or mmmAm'""'me'H"meow" er' s'<iAm1A'rAm 'me:~'z' eozom' er meétmmm were eewéet ee mmmmca" Hiéeiit cl
regard. The petitioner thaefore is aggieved E5! the ..
dated 16.13200 1 and the communication dated 13.67
4. At the time of heaxmg,
pa"s0r1s who were simiiaxiy as
herein were before the oi; Court in
W.P.Nos.38550-38554/O 1 :0. 12.200 1 and
also subsequentiy' a as that of the
petitioner, one the Principal {Bench in
w.P.No.2'7309/09;, of on 25.10.2005.
The all the contentions quashed
the communieegdon ~ivss1.i.eci..":a.I1d directed that the action be
éfier issvfieé of notice to the petitioner.
the iearned Counsel for the petitioner
the order dated 16.01.2001 has already been
by this Court in the earlier proceedings. In that
'T of the matter, 1 do not find it necessary to do so once
over again in this proceedings. However, the communication
dated 13.7.2006 to recover the amount from the petitiener
eanrzot be sustained and to that extent, if the same is
33
Hififi €
mm,' WWW," My wamwmgmwg Hui" Qlgytgfif my mgmnygm Hsfifi CQUR? Q? KARNAYAKQ fiififl CQURT Q? KARNATAKA HEQH COKW? 6}? mmmmm
by the respondents Within a period of three monfi1sL:'1':*om the
date the petitioner submits a copy. A ‘ A
With the above observations
stands disposed of with no oriieixfas to ¢o3ts.,