Karnataka High Court
Allauddin Raje Sab Peerjade vs The Deputy Commissioner on 8 August, 2008
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*