High Court Karnataka High Court

Dr.Talavane Krishna S/O … vs State Of Karnataka Department Of … on 26 May, 2009

Karnataka High Court
Dr.Talavane Krishna S/O … vs State Of Karnataka Department Of … on 26 May, 2009
Author: N.K.Patil


“Ow0’fWj$ow’bVbA: vowwtv m\m’mm’;mw&a”‘mn>w”~um’hr”h. M V-¢t’WwVW1W\B”fl¢¥L aw-i aw-wmwmwmmm waww wwwnm mm” mmmwmamnm nugsn kuumg my mggmvgmflgmggfi mgggw 3:;

IN ‘rpm HIE-Z-I-I tm’.z.* car KA1?.HA’I’AKA AT BARGALGRE
raamn ‘THIS mm 26″ my 02′ mi 2009
3330232

um: Howsm. rfl3..JUS’I’ICE 1*?;E{~~9P&’1’xf?H _ ” 4

wan’ E’EI'{‘I’I’I<.'}N" HO.11362/2689

BETWEEN:

3. n1=r..*rALAvm¢E ImIsI~mAv.__ _

Sm ‘r.THn»mA1.=9AxAH

AGED ABDUT 59 YEARS — _ i

INDUS VALLEY mvnvmfiic .

:m.AvANE EA¢asi;,%:;AL*it1*r$§.r.mr.I1vAn’rta$u ..
msam-5?_&–VBiU’le_V._-M’. – ‘ 4- BETITIONER

{By SE1 8- ._::2é.n’2? .;,_:,

AND:

1 am’:e15:*or’ ‘mmwrsm
_pEEAP;m32é.’r.— 033. REVENUE
.. vImAN.a; ~s;cx:I3:~1:.=’a
” 31’ ITS””‘SECRETAR’3’
aaziesmasnmwssoeoi.

cermssxauaa
I}IS’l’RIIZI’3l’
” mfsoas.

V In?»

3:13 REGISTRAR
. His:-xystms mam
mrsoas. amsgonmwrs

$49

“Way 53.: H.’r.NARE2~rnaA PR.P:S§=».D, ECG?)

THIS WRIT PETITIG34′ IS EILEB UEWER
ARTICILES 225 AND 227 Of’ THE CGNSTIYITJTIDN
PRAYING T0 Q3853 ANN-C B’I’..11..fi..07, ISSUE9 BY
THE K2, TO THE R3 SO FAR. AS IT RELATES ‘I’D TI-LE

mmww-zen mwvm’mu mm;

r;=,mmwem&Mmm mswm fii.fa?j’».H”M¥€.E U2″ flmflwflfifliifl MEMW “Wm U?” KKKNNEAKK WW9″ {I€.”¥U§{“§” Q? K.fi§{NATfi%R Hmzm QM” K&§§Nfi.”E”AK,fl HEGR C

SCI-EDULE PROFERTY, AND CONSEQUEN’I’L’§E.’ QUASIE-I TEE

E1~¥BOR.SE2«E}§T VIBE ANN-D, n’.r.e.4.<29, 13333:: BY".

TEE R3 TO THE PETI'I'Ifl'¥ER.

THIS PETITION cmme <33»: FOB. 9am..IMIz:;§Laz '
EIEARING mxs my, TPE cotrnm

FOLLOWTCNG :

0 R 2; E R

The petitioner is V.V-‘aaéailing

corractzmss of the d&tBd

13. . 6. 200? be ari,;1g,r no ;:_>o%V9é–e;é% Vida
Anna:-tuna ‘C’ dated
5 . 4 .2099 . R.f§<3r;Cfi=9V,i–2":()09~10 Vida
Annuaxura "thus 2" and 3"

respencienta, 28′:-a_ %E.ax.V9 relates to selling

_.-‘oi 5v_””§’«a¢§”e§% in Sy.No.4fE1aintif;€-57
£:i’t1£at.ve;:E.__”=a;: “–._I<u.ruba:a.halli. Kaaaba Hohli,

V'

x have heard the leaxna-ni counsel
far the pertitiorzar and the learned

V V ' ' ' A _ '4 "{'£o;§e rnment Fl eader app eating fer:

rzaspandents.

nwvmwrbfi mwvwuwzma:

a”.w~Mw,vawM%M%8W% mawm ?«af’5aK’i’_».:5K3 MW mvmwmmwe. fiifiifi Cflfifii” Of’ Wfiflflfifffiififi “E334 CKEUQ? Q? KfiflNfi.”¥flKA iliifiififi’? W? KfifiWAT%§(fl HEGH C

remitted back tax the 2″‘ and 3” respomfignta
for recon»-f;’$é1-“:Jf ?.”afz:esh anci taka
deciaian in as-zaeszordanca with 145%;
affrarding an apportuzxity to}-“‘t:’h+a«.
dispose of the matter
the data of receipt <::fV =;a:vL:'}:?:spyA.é:2f
Sd/1
Judge