High Court Karnataka High Court

G S Virupakshappa vs The Commissioner on 26 November, 2009

Karnataka High Court
G S Virupakshappa vs The Commissioner on 26 November, 2009
Author: Dr.K.Bhakthavatsala
\\-«'.P.NO.34~692/2009
IN "I'HI€ ITEIGH COURT OI' KARNA'1'Al?{A AT I--3ANGALC)RI?3

DA'I'1€I) 'T}"£IS TI-'IE 26"' DAY OF N()\r"ICE\/EI'3EI{ 2009
fT3I£E'OR¥.C

TH 13 HON'I3LI'~2 Dr. JUSTICE K. BI--IAKT1~TIAvA'1.'sA;;2x* 5   ;_. A' 

WRIT I-'E'I'1'I'I0§\l N0.34692/2009 {G-M~«CIT_'MC__]: _"'~
BE'I'\7\fE£€I\§: '
I. S1'i.G.S.Vi1':.1p21l{sha1T)pa.

S/().1£1'{'t? Si.cidz1p];)a.
Aged about (50 years;

2. G.S.Sh;1nE'.happa.
S/0.12118 Siddappa.
Aged about 59 yeelrsa

I-'eEii.i0r1e1*s-1. 1 and 212_11'<':{ 

Residing at Gcxjf ?.],1E_11xii~.'_\}iHéég_§(:_

Kasaba i--iob1i.;  ~ _ 7'; '

/\1'ElSi1.i€1"E3 'I'z1111'ls:.  .  é _   ~

.\/iur1.mdi Post. Hz-,1s;ss3a1I1 x1151.  ._ '  __  ». ,  ...PE3'§'I'1'I()N3ERS

(By Sfi.DX3311gE1(fi"1;iI'T'l: AC1?'-.} A'
         

1.

‘l’h’«3_ (3’01’1’inJi’Svs_i.():16:7:V ”
1’:31’11§1.z_:1iZh_ ‘fi3c§i1g”aE_:11*:;’ V V ”

V . v . VM21}121I};’1g§M2′.11’a1 I–‘a1Aii} 1’6,

N. R. R02-id.

. . _ .I3a.1;;,g2.11()1*<? O02.

7 F§><Ve"(:~1'1E'i\:'(3 ££1'1g;{i1{1<=€r.

I%3I't,lh2i £11"!..I'3c:1'1ga111,.11't;

_ M«21h2m21g211'21 I–"alike.

s§.ey;1ra1}3e11ag2¢1 W2.u*d .

‘-..AQ’

\N.P.NO.34692/2009

21p§.)1i:.’a1i0i1 iiivd LlI’]d(?1′ Order 22 Rule 3 of CPC scekiiig to c*0im: on

record as legal re;31’ese1i1a.1ive. The applicaiion is 211’1nexed with

aiiideivii of E’vI11I1iyar11ma. If is stated in Ilffl’ affidavit Ethai: ssi1<?..iS-.1.};1*f) ff31£iiiii’i_H…._ .’

3. ‘l’hc:1’e ifs no illegality or i11i’irIii1i.1;?’~i.I1 the”impmgra.c<1"~§5r'GEe1'.'

4. In the 1″@SLE1T. the W1’ii.T__’€:£.iti():i i’a_i1s~ %,ii’1Ei”i’1i<? saniéé hmebv

dismissed.

bi1v*