High Court Karnataka High Court

Ganga Visweshwara Devaru vs The State Of Karnataka on 29 July, 2009

Karnataka High Court
Ganga Visweshwara Devaru vs The State Of Karnataka on 29 July, 2009
Author: K.L.Manjunath And Malimath
any wwwwwwn ww L'.v»4vmKm«zwa"w«3Ja""I2nts.x"11 amsmewxcu W-mymgmg my' 3-M»x_g<mVggW»o§R§.mu'$W uafiwyafl gm,' ,wm

IH 13% HIGH COEIRT CF KAR2'¥A1I'AKA AT 

DAEED THIS was 29'DAX 0? JULY, 2oQ§ V$ F

ISRESENT

was EONNBLE MR.JUSTICE 3 L MA&JUNAifig  77

AND . , ~ »,~_ .2
was HGN’BLE MR.JUs:1¢E RAVI MALInaxa’

w.A”No.16o1’o§»2eoa*_ « :

BETWEEN:

1

aanaa vxstwzsagnaznmnaui
AI MADAs9R=–V ,””~j* *,1_ ; a:
BY ITS VE$?A?h§R.SRIfiHAR”Wfu_Wf
AGE: 47 ¥RS”*»’*? ‘«,–*,*
R/0&:- %. Am-t:%=I<
snimoahuamsrfi" =" 'W

9 — – 7fl»"~ ' … APPELLANT

(By Sri s u;s.§A&fiK§fia;VKEsv¥ & co. FOR

jahsn $7"

VLsm§w£%5P K3RNAIAKA
‘REP BE Iwfi $EcREmARx To $33

_flE?T.0F;REVENUE

vznaana SOUDHA,BANGALORE

, «:H3’LAn TRIBUNAL aaaaa
»_B2 ITS sncnswaax
‘TALUK OFFICE, saaan TOWN

SAGAR , SKIMOGA DIST

HUCHHA?EA s/0 KARNAPEA
MAJOR
R/O LIxaAnAaALLI
saaan mALUK,sH:MoaA pxsr
RESPONDERTS

(By SMT: AS838. H. ERIMATH, H069. )

“”””” “”‘”‘”*”” W”wM*’Iwm”‘v« nmwwlnw ‘€\w?’11a»#>’%.10’hWo’¥: Wm !a’wa”‘annm£”m&#’~tw¢W: &!5¥:fi\’L.;iH6’i&; mumwwm

4. We have heard the counsel fox» the

appellant.

5. Even before this ourt{ the a§g¢;;agu%n;s.ll

not placed any material fig _§h&w’ that} thé

appellants were not aware-..__.of ‘s:._hé

‘1’..~:ib’unal from 197? to is
properly offered by the” slppellant
even at the time. of wa are
of the opinlgfi;i§figt3tfigl:§é%fi§§*fiing1e Judge was
just:i.fied_._ Petition on the
grfiflfifi 1 daily and latches of 24

years in ‘Court .

gfiaqrdifiglv——-..,.~’thia all is dismissed.

Sid/¥:

Iudge

Salli
Tudge