- .1AGE;j'I:4g__LYE5Rs,U'sA..1?oR HIGHER STUDIES.
& VINAYAKA s KOTI, ADV )
THE CGFJMISSIONER
% ..;crrY--~MuN1c1pALrrY,
_ M.e:.mtzA.
. 133: Sn' : A NAGARAJAPPA, ADV.)
V AND 227 OF THE CON3!'ITUTION OF INDIA PRAYING TO
IN THE HIGH COURT OF KARNATAKA, A
DATED THIS THE 3&9 DAY CMiF:JLI1;:'¥
BEFORE A T T%
THE HON'BLE MR. .JUsTICEj%%j'%jki_(1" E
BETWEEN
AB PRASAD, % I :
S/0AGBANDf:GQWDA _ '
48 YEARS, l'€'OW_'«§N"'US;_A F'-O--R"H1(3=HER_. '
STUDIES REE-',.VBY ;j_ ' {.
A L CHENNAPPA
S/O.A.JgLINGAPF"A--,~.__N -- .
AGED 58'.YEARS,AC§R1CU_. TURE,
R] O.ARAKERE,SR1RA*NGAPA'1'NA TALUK,
MANDYA DISTRiCfI'.GPA HQLDER COUSIN
BROTHER. DR.A.B_.PRASAD s] O.A.G.BANDIGOWDA
. . . PETITIONER
. . . RESPONDENT
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
QUASH THE IMPUGNED ENDORSEMENT ISSUED BY THE
RESPONDENT COMMISSIONER DT. 23.1.2008 VIDE
ANNEX.V. AS ILLEGAL AND VOID. M
the authorities noticed that in
_ ‘ lgathe maintained by the respondent —
name of the kathodar was rounded ofl
‘ Merely because a circle mark is made over
of the petitioner in the katha registels, in red
C ‘ink, it cannot disentitle the petitioner to a oonsideration
‘.2
THIS PE’I’I’I’ION, comma ON FOR
The pctitioner’s repreeeiztétiond .
Annexure-“W” when “tide tespoiident «-
City Municipality,
dated 23-0 tms writ
2. furnish Form No.3
containing the taxes paid in respect of
a_.-petit:io:f;er’§;__fV’iIoto.oiiable____propeIty for the period from
-~ declined, by the endorsement
INK
3
of his representation AnI1exure-“W” in a manner,
to law. The endorsement does not ind1ca’ tees
made the red circle ( 503$, ;:’uEi_J_, )’
opportunity to the petitioner =
rejection of the pefifio31er’s”‘~»ej3pficefie:j ,
illegal and cannot be ” ‘um * A’ V’
3. In the result, allowed in
part. of the respondent
is is “issued to the respondent
to consider representation Annexure-“W”
in aecerdanee with law and in
aforesaid observations, in any event,
wit’ a of three months from the date of receipt
‘of a copy 61’ this order.
Sci/-3
India:
KS