.. 1 ..
IN 'THE HIGH COURT 0? KARNATAKA AT BAN(}ALORE
DATED THIS THE 3R9 DAY OF DECEMBER, 2003,}
BEFORE {%&"J%
THE HON'BLI53 MRJUSTICE RAVI
WRIT PETl'1'1ON No.3ao;_25 kk
BETWEEN : % T%
Janaseva Tmst, Represented by its '
Managing Trustee, Y.K.Ragt1avendra.___ ho,' V'
Channenahafli, KadabageI*evPe-gt, " :4 V
Tavarekere Hobli, Bangalore Sauth.Tal11k;"-- " _
- A 1 " V , PE'I'I'I'lONER
{BY SMT;'S£fAE§*3I.A1._KRI$HN.§;'ADS(i3CATE.)
AND :
1. State of %%%% tg "'ea_,,
Revenue % '- '
Department of Par1ehayat'i1{aj',« '"
M.S.Bui1ding;, L B_gangaic_:re.§56G Q0 1.
2 .v Panchfiyat,
V" ;Ma;g-adi' Main Read, Tavarekere,
Baiigaiexjev Tamk.
' ' . e The I
Taluk Panefphayat, Banglore.
a ~. . RESPONDENTS
if” VT “(BY SMT.M.C.NAGASI~iREE, HCGP FOR R1.
SRLKEMPANNA, ADVOCATE FOR 12.2.)
/L;—~
jumy »
…2..
8: .227
This Writ Petition is filed under Articles 22§Z._oi’_ the
Constitution of India praying to set aside the Demand .}{0£:icc
dated 1.6.2004 and the endorsement dated 16.8.2066? by
the R2 marked as Annexures ‘F’ and ‘H’ *
declare that the educational institution run by
Trust is a Charitable Educational lnstit11fl’on*_4ex,ct:{1 pied’*uI1der T
the Panchayat Raj Act and the Rules argd e_tz:. 1 ‘
This petition coming on for’ *
made the following:–
GRDER
In View of the submissidns ‘icamcd counsel
for the petitioner, the ig» mfructuous.
.. Sd/””
‘%§% f’f(j % Judge