High Court Karnataka High Court

Manjunath vs The Deputy Commissioner on 9 September, 2008

Karnataka High Court
Manjunath vs The Deputy Commissioner on 9 September, 2008
Author: Anand Byrareddy
 

4,.

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 9"; DAY OF SEPTEMBER 2008

BEFORE

THE HON'BLE MR. JUSTICE ANAND   _

 

WRIT PETITION NO. 44819 01? gaeaisgafis) % _ J @ %  

BETWEEN:

A   }3y'i1s Chi¢f Officer.

Shzilvlanjunath ~ 
S/0 late Somappa Challis}-. K " 
Aged about 24 years,  V'
Rfiat Basaveshwafanagar; _ ._ , 
Kappa}-683 231,  '  *  A} V V
District: Koppai.   vv

    _  '  -...Petitic2ner
(By Sh1i.S.S.;¢;"ng@:1'i',VAtivoétafé - 
AND:  5 
1 . The «Cbmmi$'séQm:r-',

Koppal 'Dist:;:<§t,,_'T' _§   

2. ,  Town  flouncii,
 .KO§}p"a§'--~ 533 231,

. . . Respondents

Governmant Pleader for respondent No.1.

“‘««.Respo2:d«ént No.2 served)

9r1~;is Writ Petition is filed under Articles 226 and 227 of

” 5.’ Cgmstituiioxiof India, praying to quash the letters issued by
_ fgspdzzdent No.1 dated 5-4-2003 vide Annexure-I) and also an