High Court Karnataka High Court

Hucchiranagouda vs The Assistant Commissioner on 12 March, 2009

Karnataka High Court
Hucchiranagouda vs The Assistant Commissioner on 12 March, 2009
Author: H.G.Ramesh
'V " « _ 3 *rr:,;; 'a'j§;:,3uRGA, 315%': KZOFPAL ..APPELLA.N'l'8

 -  THE ,A~ss:s'mNT COMMISSIONER

   THE EXECUTIVE ENGHQEER

_ 1 _
 
IN THE HIGH COIIRT or KARHATMKA AT nmmwm
DATED Tms THE 12" DAY 09 mmcn 
BEFORE > T" 3

THE HOWBLE MRJUSTICE  V 

fiiggellageogs civig uogggsa g _;:§9_%g%j¢t%;k 9 %ug.é,:%%2%:«,.}a.L P£3*LvIACE’*v}3A’F{L
AGE: 60 *aEA–R:’;2§,0cLc:–.AC;r<Ir::1L'FL§RE

3. SHANKAR(}{.2~¥JDA«. . ;
SINCE ‘~DEcEAsE1)9-Y L.__R;-
HALA’%§E\K’A
W/O SHANKARGOLYDA EOLICE PA’I’iL
AGE: 55 ‘r’E,_ARS,.’OC€3: AGRICULTURE

V-f.§LL_AR.*§_ REsi’i§’ma–*–:*s OF’ VEERAPUR VILLAGE

(I3?SE21ViAS{M;§i§fi’;’..fi§ANFAGANI, ADVOCATEJ

wn:-.._

AA . &. LAND ACQUISITION OFFICER
‘ , KCIPPAL

M1NOR WRIGATEON DEPARTMENT
KHUSTAGI, DIST: KOPPAL ..RESPOI’IDEN”!’S

– Q –

Mix ,Q_f_1.fl{§.1§98 & 16$ Qfg0Q9

MISC.CVL.N0.1698
L§MI’I’A’I’1ON ACT PRAYENG TO CONDONE TH
THE RECALL! NG APPLICATION.

MISC.CVL.No.1699f2009 ES FILED [HS .3.

BY THIS COURVI’.

M1SC.CVL.Nos.1698 85 1699 OF’ fia0§–.coM1;§.:_3 c:’>N” Ft;aié”- V

ORDERS THIS BAY, THE COURTVMAQE THE §’L”3LL0§§i1;sixcfl
Heard. The / 2007 is
restored to file. of 2009

stanci if; . ” 1
Iudfé

sm/– _

/2009 IS FILED U/S 5
E DELAY _:«1s;_rr.:;;;:~z<;.p V.

.51 'éigac. "

PRAYING TO RECALL THE ORDER DATEE)-22.1(}.200′?*P$£SSED V