Karnataka High Court
K Jayadevappa vs State Of Karnataka Rep By Its … on 17 June, 2009
IN THE HIGH COURT or KARNATAKA,   "  
mrnsra wars mm 17TH DA'? o:r §: t3rm,   A :  7
35:91:;
THE Hoxrnm MR.  nitzztggiev-Znxégnv
 
Mzscnnnmsws N§ii_._.;_».§§; or-' 
w.p.1vo.49359i QEEQQ4.-flfiéjfiggj
BETWEEN _ ____ H
K JAYADEVAPPg..V '=- ~ -I'
S/O. Ko'I*1'U12gaPPz3 . . '.
AGED ABOUfr_ 5.1 YE;m1>S«--., 
R/AT 1"-*1:..<:)'I' No.52    
ASSESSMENT NO;'9€.4  _  __
LAKsHM1P:)1e,%ARA_siKE:RE:.._TQ"
DIS'I':HASSA_N _ _ 2  
. ., " ._ =   PETITIONER
 " '(BY egg.  B"-NARC§UND & SONAVAKKUND, ADV)
%:W L 
1 ' , STAT,E'€3{F'TKARNATAKA
'"RE1?'.BY 'ITS SECRETARY TO THE
 DEPARTMENT OF URBAN DEVELQPMENT
V A. , VID HANASUUDHA, BANGALORE.
 .2  %m: DIRECJTOR OF MUNICIPAL
ADMINISTRATION,
VISWESWARAYYA 'TOWER
BANGALORE =- I.
3 THE TGWN MUNICIPAL COUNCIL
ARASIKERE, RERBY ITS
CHIEF OFFICER, ARASIKERE
M
  all other respects, remains
2. There is no opposition to  _ 
Learned counsel for the T0w:':i'iW 
submits that the 4th respen;:len£'~.cAI;:i'(!...A. in   
Rs.25,402/-- at the time  
regstered in her  to be
deposited is Rs.53,698/ ::¢tjRs;«57§e932/-.%
Reeordmg  .*suE;f;;nj$sie:.1 ex? themleamed counsel,
the app1Jicati§i1:. ;is 'alfmied. The order dated
11-09-2608'. '   directing the 4th
respondent""e.___i:oV  Rs.53,698/-- instead of
Sd/~
Judge