High Court Karnataka High Court

Channegowda vs Karnataka Appellate Tribunal on 6 March, 2009

Karnataka High Court
Channegowda vs Karnataka Appellate Tribunal on 6 March, 2009
Author: Anand Byrareddy
    36 

_  Hassa:1_}3is£ricE  PETITIONERS
_ 3 %    H. Kanih.-:1 Raja, Advexzaétzz}
 ' "  . Kamaiaka figppcilaic Tribunal

34 mg: HIGH coma? 0:2' }{AR'NA'E'AKA AT  & 
DATED 'THIS THE grza DAY§:'J€3F MI?sfi§fi?§, 
THE HOWBLE MR. 3Us*r3c§:%;§N.A:¢r§ TE35§3§{i}§Rfi§?;£}DY
WRET PE'I'I'I'1é-.'§~'§'~-1'  (13?
BE','1'Vv'1£EN:      kk :  %    

1.

Channcgowtifig, _V
Sic: Thamxhapgza_Gawda”‘Cjf ” : ‘

2. R. T.

SE0 Thammapgzaa ~*§3Qjfi:d,a ~ ‘

3. K. ‘3 Pari£i::,_ ‘.38 39¢-@g% J A
SE0 f?§1.33nmappaVGmvda

ai Kadamsr
Taiuk

M. S. Building
Dr. Ambcdkar Remd

4 7
This V’¢’rii Pi::i.iiit,m earning on far He-mfing i}3§::’ ii:-:.j;;:;

Court made the foflewing: – ”

Haard the Casunsei for ihe pe£i£i¢§§;ers:’

2. This pmseni peiiiiun is chafienging V L’

in appcai by the ‘:Thv;: Txibamsi in
icmzs ui’ hcid ihai ihs mum:

mi’ the apgrciizrtzg in the year 19′}’3-‘3’-4
as cuii§v;§1 i.9rfi evztriuokcd 5}: Rttfiffiiflétfli

}fiE¢.}.6, iht: Assi::£an£_C:3rr§:33i§a;i<3nt:r in having gmnied this hand in

"V v'§':»1_'s2'{}!:€;1'FT_~VL§:'{' iygiiiiefier; """ " 'V

H = xFt:&V1;i7_3L:::rV;T::.E.}'V1t: rcspumieni nu.6 has: 3330 mini taken new

-gi’ i3’lt’;’.’ ‘l1:'”;t;’»V.i’L i}’i..’VcI”is ihe nssgmndenis am the puruimsttzs of £11: iané

I afisgisiczvéd 533$ dwti whiit: $3136 irangaciiuns haw: began Emki

B13 vaiid. The date of iht: (mic? is masi indisaicd and the rezcunizs

Wf:¥’€i: zzuai 1:31:31’ {Ere cunciusion arriveé ai b ms ndeni no.6 is in
_4 , > Y W3

3

6

dues nut. sufiér any prejudices: an accuuni ai’ ihi:-;,’

peiiiiontsr ciaims in be in tzunfinuus ex;c;:p2;i_§;:{z2;. “}f§«3é:. ;:3€ii’¥’§:):3$=?r.,, .’

wuuid nui suffer any injusliqze ii’ ih5.4_mai£6k=.vi§ rwuxisiéietgd L321;

meriis.

Aucurdingly the: pcfiiiiun