High Court Karnataka High Court

Allauddin Raje Sab Peerjade vs The Deputy Commissioner on 8 August, 2008

Karnataka High Court
Allauddin Raje Sab Peerjade vs The Deputy Commissioner on 8 August, 2008
Author: L.Narayana Swamy
IN KARNATAKA H162»: coarm CIRCUIT BENCH, AT GULBARGA
Dated this the 8th day of August, 2008 
Btzforc

THE HON'BLE MRJUSTICE L NARAYANA swgfmf   %

w P No. 37076/2007 {1<:,1:::;L figs}   .; «
Between: V' 1 A.

ALLAUQDIN RAJE SAB PEERJADE

S/O RAJE SAB PEZERJADE,

AGED 83 YEARS,OCC:MUTAVVAl{LI, «  ~
R/QWARD No.6,cHAP?AR1e3AN-I}'jGA1,Li,, VV  " 
ESIJAPUR-()1.    _   P-E'I'i'I'IONER

1   . T§§Ev_'D§§'.PUTY c§mMIsS.:oNgR
'-  ;s:.JAPUR'=-c1.'*~ 

 ~  2 'I;1~;«§§"A.sS:'s?fAN'ié;. "c§oMM1ssIoN9:R

B£JA1?_'_UR_---.G~1_." '  RESPONDENTS

~ !’.;’:;;»___”-{BY SR1 is DESHPANDE’. ~ HCGP)

;;,*r:~::S ‘x}v.1:>. FILED PRAYENG TO QUASH THE ORDER D1:

§2’.%j1e%.2o£3*7 PASSED BY :22 WDE ANNEXE.

V This Writ petitimz coming on for preliminaxy hearing in ‘B’

€§roi1§2, Court made the foiiewingr

&

The learned H c G P is permitted to fiie his xgém¢j’ =¢f–

appearance. ‘

akd*