High Court Karnataka High Court

Basavaraju vs The State Of Karnataka on 18 November, 2008

Karnataka High Court
Basavaraju vs The State Of Karnataka on 18 November, 2008
Author: V.G.Sabhahit


1:: THE men comm 9EL£Pé::;E{§{;axs*m._
AGED ABDET 40 fs:*E;;a§E;;=§ * = V
ace: Aega;'{::;r;-:,TUéR§. _
Rfé). MA-%C~;%.l;:§’i .ViLLA{1:§::
Arsémigg

V¢§ii;§;§<;5§;4ACn%;'Li;fR 'M 55}? 89 1. .. .;vg*?1*:*:&~é§::2
{By Sri: 'R 3'§}ESE£.§Z§{fé_§E. :' ;

3&2 . _

'~ _ 1 "W152, s*rA?E"é§-"'K;§RNATA§<A

" 2 ¥2!§i5{¥}'f'Y CQMMESSIONER

£')E£?1".£)"F=._REVENUE
_ " vx:1':*3,;–w'~:,5g SQUDHA
._ %BArs%?G«AL%K¥{AMAGALUR 913*?

‘”~.C§–;§KKAMAGALUg -7 55? 39:

SM”? JAYAMEVIA

W! .C}.. LATE S§B§Ai;i?€QEG®W{};%

MAGfis§i ’97§§.«L:’§S”E§ AMBALE HCEBZJ

TALUK AEED DIS’? CH§§{K£’sMAGAL§.§R — 5%’? $91,

sntry shad} be made _§0x7.nt1y in theif ‘iiac;:e« V:.a’::.-iéié j

{the eras? passsd by the Asgistsfiat ‘§:1’A.)’Ii’3«m»i’;~:’..’3.;¥i.'”313,t€:.§_” ”

therefare, the ardzcr passed: by _§ep1itj£__ {§:>V_m:;3iV s?«i3Vi€§}:iei* is
zmsustajfiable in law €116 ;s:.2:r!.év%.s”‘}3?,;ahi€ ta’ 23.2% gét asitia
and mmittcci fer flash “:::spasa1feg;; é;e5<[:a::;§»a_nce wig}: law,

Ac-Crdi:1g§3»’, E pa-5:3 ‘ghfi f<31};r§i3s'i;?§g§v:{jix.:k:?aEt:f: «V " "

The zfizéi 4'i:{': ikiier passeé by flat:
§€2_';I'él1L§7V":€.:§€J'! 3I{5k;f£l:}i5;43SZii€}Vi}£:§:*€T3i', daied 23.;3«20Q:3 in
RA.Na::s. and RA,N@.14i2GOS~€)6 is

Dfifilifilfid S the Deputy Cemmissisner,

V. fo§"fi%e.s;.h' éisposai of appeal in acmrdauce

.}Vav:?,_"Afi,éf'v nctifiring the partie3, the gseiitioner shafi

-. ‘ ~. – q_;..og_ 14′? L
agxgzeaar ¥::efm’*§: the Sapuiy Commissioner on 31;)-418.3% for

~V seekifig. finifier i}.’1fS{1″i,ZCti€)IZ£S witheut necessity’ {pf issuing

” giheslifliiotica to the cozziesting parties.

” ksv**

Sd/-2
Judge