High Court Karnataka High Court

Janaseva Trust vs State Of Karnataka on 3 December, 2008

Karnataka High Court
Janaseva Trust vs State Of Karnataka on 3 December, 2008
Author: Ravi Malimath
.. 1 ..
IN 'THE HIGH COURT 0? KARNATAKA AT BAN(}ALORE
DATED THIS THE 3R9 DAY OF DECEMBER, 2003,}
BEFORE {%&"J%
THE HON'BLI53 MRJUSTICE RAVI      
WRIT PETl'1'1ON No.3ao;_25    kk
BETWEEN :       %   T%

Janaseva Tmst, Represented by its  '
Managing Trustee, Y.K.Ragt1avendra.___ ho,' V' 
Channenahafli, KadabageI*evPe-gt,  " :4 V
Tavarekere Hobli, Bangalore Sauth.Tal11k;"--   "  _
- A  1  " V  ,  PE'I'I'I'lONER

{BY SMT;'S£fAE§*3I.A1._KRI$HN.§;'ADS(i3CATE.)

AND :

1. State of %%%%  tg "'ea_,,  
Revenue  %  '- '
Department of Par1ehayat'i1{aj',« '"
M.S.Bui1ding;, L B_gangaic_:re.§56G Q0 1.

2 .v   Panchfiyat,
V" ;Ma;g-adi' Main Read, Tavarekere,
Baiigaiexjev  Tamk.

 ' '  . e The I

Taluk Panefphayat, Banglore.
a ~.  . RESPONDENTS

if” VT “(BY SMT.M.C.NAGASI~iREE, HCGP FOR R1.

SRLKEMPANNA, ADVOCATE FOR 12.2.)

/L;—~

jumy »

…2..

8: .227
This Writ Petition is filed under Articles 22§Z._oi’_ the
Constitution of India praying to set aside the Demand .}{0£:icc
dated 1.6.2004 and the endorsement dated 16.8.2066? by

the R2 marked as Annexures ‘F’ and ‘H’ *
declare that the educational institution run by
Trust is a Charitable Educational lnstit11fl’on*_4ex,ct:{1 pied’*uI1der T

the Panchayat Raj Act and the Rules argd e_tz:. 1 ‘

This petition coming on for’ *

made the following:–

GRDER
In View of the submissidns ‘icamcd counsel
for the petitioner, the ig» mfructuous.

.. Sd/””

‘%§% f’f(j % Judge