High Court Karnataka High Court

G G Seena S/O Ganapathi vs The Commissioner Karntakaka … on 23 January, 2009

Karnataka High Court
G G Seena S/O Ganapathi vs The Commissioner Karntakaka … on 23 January, 2009
Author: Ravi Malimath
vor"aunt?"l muuwrrsn vmwrvwmw WE RMNKWWKQMKM I15"??? V-.cs'3~.e9'$c§W.§ 'Jr   

III' THE HIGH CQIRT OF KARHATAKA AT 

mm}: ms um 23:9 mm: or JANUARY  %

BEFDRE

um Hoxrauc ma. .1Us'nczm~M    A '

 

 !J

G.G.8EEllA,  A
wommmrm,  «  
AGEDA80UT52YEAR8; ~  =   _
m:aIDmaA'rxo.19a, =  3
na.v.x.mmxmw.    
m1mmm$«mp'e'19,     ...pm*monmz
.... ..    ' ._ '   RFIO
 8m,E.b.k;} R& ADV.)

E4'

'rm comm  zolixkp   
 Heusma Beam),

 ..... 

H ‘- “~(‘Bv’.1V’$}V;iI.’.Vfi’=..V(V”.v’.8r!I\f.!§R1!.Hr.3′, mv.)

Wm vmrrms mmn mmm Amfi 22¢

%%k.m£:%32? or: In cossrrmnox or main, PRAYING m

% ‘nmmr ma mamxnzm m mus To ms
rmrmomn, poesnssron csmmcmm, mam
mass-can ms magnum Am: comm? mm ALL
own: nomanw ENABLING rm mmomn TO-
. mm are mnmzr III rm Hanan :no.594.Lre.

YEIAHANKA 473 PHASE, Bl£IH’Gr1\LORE,. ALLOTTED ’30 HIE
AS PER AllNEXUItE–ah A1113 COLLECT THE BALAIICE
PRICEA3PER1’%$.ILEBAHDPEOC£fiflRE

V4-*

mw… wttlfiwfllfiifl wmwmunvlrnn wa nwuumwtmurliwfl uaww wwwmm wt” mmnmmafimm Wflwfl %%.}MKfl

‘ f*e>”‘, ‘ :.

}i§’§§;’?’§.@00i».-‘1’n$e_Mid–ara9unt was i in of

the suhaquuat price 1:: be Ti.-.

Fm-cm even. an on cm was the
payxrant of only m.2a,om;- ugly’ anti ‘ ‘_
any payment in awe of
payment has been % %

he submits tint. in by the
petifinner the uitewm in favour of
one can be noted
fl-am the by him.

417% _ lgfirmd counsel on both the

5. in to direct the
cannot be g-med by
grufifi suficziant than in the

‘ ” ” ~ . oomplted with the same and on tho

has already ailottnd the aim in
3″‘ person. In spite of hr? it no the
1’.x:h’oe¢£E%patifionaart1nttImaitahas uh-eudybaem

xfl»—-v—-