High Court Karnataka High Court

B Chandrashekar vs Deputy Commissioner on 11 February, 2010

Karnataka High Court
B Chandrashekar vs Deputy Commissioner on 11 February, 2010
Author: Ajit J Gunjal

-=”-?=:.=.%N&’%’AE€& HM-5% CGFL

E
_ R

#3 %..w:mm W? mmzwmmm. mm: mmm’:”..w5 KAKNMKAKA Méfifi QEZEQU R? KW mmmmm HQQM QQMWW Q? KARNMEAKA HEQH CQMRT 0% “LL

.g.

E? ‘BT33 I-I§GrH $3133′? $3′ i§Ps.RI€&’?!s1§.& X? Bs%GAl;€3RE

fiA’!’EB Tfifi THIS 1 {T55 my $13′ ?EBRUfi..”§? 2320

BEFQRE

mm EQEELE MR.JU8’§’IC.E 5.331′ .1 Guflfifél 1′ 4% f?

EE’We’EEH:

81$, SQ fihamraahemr

Si <3 Lain Basavamju,

figm 3§ years, '

Kin H$§31;9*1= Sims;

A3a  Layaut,     .   
Mymra. _    V    ' *}:.:?fi'€3:£5¢(3f1$f

£33′ £+;;*”‘§&? s Ravi E. Naik
Agmw; k ‘a

Qha_1:fita3%;?;a arsé ‘§§»_t§m§mefi’¥: Trzmi,

,. I A. _____ _.

Gfinxr
éihamuxfiiaychegféan’? ‘§emp?;¢§
€I”i£r§;m3AI§§@i

L F ?§ggj§M~’r:é;;w} A

5″! Mmflwffifi Mr” mnmwsmvémmm WEWW &m’hJg’;%’§{E’ KAKNEKTAKA HEQH KQMR? OF KARNfi£¥°AKA HEGH CQURT £5)?’ KARNATAKA Hiérfi COURT OF” mmmmm Hméfi CGL

.2″

“I’I”m Writ Petitiéfi ia filai ttnflar Articles 2215 313:3
22?’ cf thc Sgnatitsxtimrz. $1′ Irfiia praying is Emma wrii in
the mature mi’ m gr any aflaer apgmpriate
urdm’ or fiizmtisxz tn mrzsidm the rapwentafion qf7t}ie;j

pefitiafigr damd z,3.@5.2em pradtmed at

i:afl:1£:$§e?.

‘I’h;ia Writ Rstiblon. mmixg 9;: u “=
heaflm tlfm day, the Cam”: mafia f&i’m§ti:2g: 4. _V =

mg an 3* V%hwa11afiiE9I,:-.._ Lea mm Aaasmmz
nt fiéwcata ‘ 1’ for
rfipwnfimm 1m3;, 2 ‘ V’ V

2g v.:;};i:s–‘ta¢-5; far preh’mma’ :3:

mm’ i:a5§jm3m’,%n my am: disposal.

3,? ma firs’: rwpanficfit an

x’ mfimws mwmfis supply 5:21?

Q? 31*}; Chamuridaahfivaxi

T&1§;£§ i-§i&§ Mymm 5. mp}? af the tenéer

as A ta fix §etitisa:1. It

‘ 3? the rim: 215:3 bfi fiffifi apfivvaé

m am enammmzza fiairsé 23§.3,2@§, mpg gr

w B m 3213 gtitfmng

Fetitimzmf was :3 sazggiy

U WWW W ttrlmawmnmmm WW aW%~,_wr- mnywemammm Nam-s a;mm”f W mmmmm mm-a mam W mmmam mm mum M mmmmm HIGH cm

.3,

yaw’ i.¢., fmm $1.94-$2QQ§ ts 31,03.g261G, It appcars,

fim said durafimn af cm 32% was mdmcad ts’-“tan

mantra; Emvhg mm ta: Gmmal
Sabm. Be that as .it may, it £5 aha
pcfifiantw tlimf: 2:3 91′ new 215 is
the she}: and dssmbuzing

wha viait ma tmpma

4; S231. appea:-mg’
for the a. sum af
He
farm . 55 mm m dewsit
the sf mg wacim mm

méay, Erie -« A the mtitimzmr has giwn

‘”a_ a–~~–m?:py sf whim; ix grefiucad at
w1:i@x:§ awfifig mtezmian ef fim,
ma.”n;u¢§%*as ;i§i¢nma* 2 mm am’ as: mtafifiafi by an

– — < ~ .. « .4 §:'.¥,;*£m1"*i':*i'-$41.

"Wm W .W…WMm mmwm w».agaI:rs._§a'z'* Mmacwmmm mm mmm" aw mmmmm Hm; mam" M mmmmm mm: mam' W mmmznm Hm§§§c_f5'

l

&§.;.;zf* .. _

.5…

basfmfa 25,Q?2.201§. Thfi ciirwtimn is isaufi if tbs

rmpmtfienim have mt mde 33$ aitamiate

the yraaadam.

{ifi Tim p¢*£itio3:mr ‘m mt éf

nréwg iftlime mid mf

dsgaimd an $22’ ‘mfgrtse ‘
{fig} ‘I”I’:ua reapaaxfimzm
gm by :12; ‘-

{M mama  

 . . ' ,    u . Ila}

Qroaermze’-xxgti ~ ‘ far ramgmndmts is

pmmtfefi witfixizz a gmiod sf

Sd/75..

Eudge

duxfig tlim “~