Karnataka High Court
B P Vijayalakshmi vs The Deputy Commissioner Hassan … on 3 April, 2008
IR 53% HIGH OOImTOFKARNM'M&AT
DATE!) THIS THE 3" BAY OF A'£'RIL, 2008
EEFORE
was I-ION*BI..E ma. ausrxm
wnrr PETITION 110.5394 or zooatmrlfm) T
BETWEEN :
1
:3 p v1.mra.1.zuAB€i?}I_ v6G_
B '.19 2 . .
Amm -39' "s::1::;_msV.,s/o Armamaama.
Mm) '75 yams,
..'jLi:/Q},
'R/éizommmmmx vxmmx,
HQBLI, Shfiflhflfififlfl TALUK,
xixsmzcm.
V"-P *mmsamm
138$. A%U1' 44 Y3AR8,8/O A
14 maA1m% s/o MANJEGGWDA
mm maovr so mans,
BOTH ARR R/0 mnom vtmmn YESALUR
uam:.1,aAm1.naspmzA '1-A:.ux,na.a.am n-zsmxcw :
nzmzsmzm BY -rm am. momma,
9.:-Lcsmamsmxaa A/A 42 YEARS,
s/o LATE p.aAsApnA 2/o rmntm vxxmam,
rasaum mmz, samnnsmm 1-mm:
sass»: nxsmxm . . . mr:rIonmQ f 5';
(By Snrl: : K. NABB.VEN'I,ADV.}
AND :
1 15% DE!-PUT!' CCifl!IS8IOI@&
HASSAN DISTRIC1',EAS&W'-.,__
2 Tu pawn OO2~ISERVAT%___ G.'!§
BASSAN n1smxcwV,1§msaN. ' jé
3 arm arms or
ZREPTD. BY ms
nzPAmmw«¢F% F-'fiawzm ;
z~:.s.mxm.:N€s;vmmm Vim: 1.
(By R1--3 3
THI:S_JLfl_P'. nmxcms 226 a
227 or 3:31-:v._%cmIsT.I1=:J'rI6:~:. or Imn, wAx':ma 1'9:
HI! h .;.-2 mm
A3 .. ISSUED T0 Ti PB'.I.'ITI%'lIRS AND
1: -------- yr. 11.2.2eoa 3:: arm R2 :
',R£'S9BCf'.!.'IV'fE1._!"._._IR so 1:-An AS -rm nmxrxcums .
.' A '1'*tii:!A iééfiition coming on for ¥z'e1im:i.nary-
hearing ii.-'_1;i.s day, the Gnvurt mach
_ fgllawingg '
Oflkh
A' petitionm.-s are calling in quastion '
legality and non.-actrmss of tha :cajec.-.t:i.on;é
inf theix: application for grant ct' gelling;
pezrxnission by the respondents.
rK/
2. I have heard the laarnad
the parties .
3. In sim:i.1ax: circuwsufiiéésg ._
has disposed of sevvaz.-al writ
certain guidalines as
applications are the
re%den1:s and one is
w. P. No . 3932/ojz £098.
4. In” order, the
writ light of am
d1mct1«:;izs ” 3932/07 cnsposaa
of 15.2.2d£::a(i9:J5:f1f_n£m§vm.iSL ma arm .118. was
anssm AND (329%), the
to the respondents for
of the application of the
in accordance with law.
salt:
rjfidqe