High Court Karnataka High Court

Chandramani C W/O Shivalingappa vs The Commissioner Bangalore … on 15 December, 2008

Karnataka High Court
Chandramani C W/O Shivalingappa vs The Commissioner Bangalore … on 15 December, 2008
Author: Ravi Malimath
IN THE mcsa COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15% my OF DECEMBER,
BEFORE j  %
THE HONBLE MR.JUS'TICE_RA_VI MALIMAT3  _ J  
WRIT PETI'I'ION No.486g ti}? (LB%;B§/1131*  

Bm*w;s:EN: V M x  M A
Smt.Ohandra1nani.C. , 

W/0 Shivalingappa, V  *

Aged about 50 years, ' T -  1-. ,

Occ: Govemment 36IV&Qt5   '

R/0 No.10BM~~2f25__, :' V  _  -  '

HRBR Layout;      
BangaIorej_5é0..__0*'¥3'§-_V " A'     . . . .PETI'1'IONER

 L33?  ADVOCATE.)

AND; _

 '  1. i..(3ommz iséidner;
_ .  .Ba11ge:§1ere*~--Deve1opment Authority,
  " _By- it'=.aaRe%rz3:_n";1e Ofiicer,

» X Bangeacregseo 020.

~V 2. 'F136 Coiximissinner,

Baiagalorc Mahanagara. Palike,

.. AA "iiangalore, By its Assistant
 * Revenue Oflicer, Banaswadi Range,
 Bangalore. . . . . RESPONDENTS

(BY SRLRAVI GSABHAHFI’, ADVOCATE FOR R1.
RESPONDENT N0.2-SERVEI).)

This Writ: Petition is filed under AI’t1Cl€::§ “22f)V” _
227 of the Constitution of India praying to’~4.§}uaas.h”‘ the
Chaflan inquadcr duplicate bearing No.f:’3Q.1:55″”~datodo_ ” =
20.10.2001 signed on 13.1.2§305″‘«for’..& paymt:rV1t’~»’«’of
property tax to the tune of Rs.8,255[é= sififlt
office of the R1 as per Armexure–C dire:ct».thc »R”.–~1

_ not to demand the property-.._ta.x i”o,_r ‘ the = from *

2001-02 to 2004-05 fiom Vpctitio;1e1″=.t_taWé.rds her
house property as such and et_oI”-.__ ” F

This petition ‘oén this day, the
Court made the fo11owing”.~I. V ‘ *

In the learned counsel
for tho ” is dismissed as
mmmafia pursue such remedy as

available under’ law’.

Sd/=-r
Judge

J