High Court Karnataka High Court

K Krishna Nayak S/O K.Venkatesh … vs The Deputy Commissioner on 25 February, 2009

Karnataka High Court
K Krishna Nayak S/O K.Venkatesh … vs The Deputy Commissioner on 25 February, 2009
Author: Ravi Malimath


“THIS wan” psrmcm IS FILED UNDER.’AR:T§C’§.;£’S

226 & 227 OF’ “me CONSTITUTION OF INDIA 9s2.5c¥I’r~eG*

TO QUASH ANNEXURE-D DATED 5.8.2004V9Ass%E%D BY

THE COMMISSIONER, CMC O.E»_UD¥_JPI””-81. Qwxsa 2

ANNEXURE-F DATED 13.1.2306 %% iSSUED– 33* ‘THE
COMMISSIONER, CMC UDUPE. ‘

“ms warr PEmIoNJCc3%MING o9¢rea%%Hamm k A %

THIS BAY, THE comm’ MAoE:_r:H§k FOLLQWIN(;§:-

None a;3;:3ears. …. nor any
representgntiéirja’A«:§_§;_’._n2éi’§i¢€ the matter was
ca||edvVvc_mVijwr;§::'{$E:§;§3}%:§fz’§§;’VL–‘ petition is dismissed
for no1ar)’fpr4v’;>sef:;;§_’g;<.,f,!b ., Sd
Iudgé