Karnataka High Court
Annapurneshwari Multipurpose … vs The Deputy Commissioner on 2 July, 2009
{I1
£=fl1{}’i.¥’€{1. Euipxigzmti gzrier which is pagseri V€i’§}f1O’iif:~fi’C1i§}5§sé%.iXiV’:;{ ‘
the pr§::<:i.p£-33 of natural justicre is set aside.
6. It is made C1631″ that *;Eés§o_;1:3i€:i1i
Ebert? :0 §?:§l{ET such 1€gal aéiéadiyas Vpz%r11izissrif!::vEsi.VV;3€9t€:1″
proviiiing I’€’:ElSO3;’i8}3}fE 81’3fi__.fEii.§’ 0;;pofi:1:1″wty ta .’éji:e_ yetitioner in
this regard. _ Q
A AIUDGE
TL …. _