Karnataka High Court
Mr Mukthar vs Teh Special Tahasildar on 25 February, 2009
IN THE HIGH COURT OF KARNATAKA AT & %
DATED THIS THE 25TH DAY ' T
THE HON"BLE MR. JUSTIC1: Bmaajnnv
WRIT PETITION;:}§iii,.3(i'5;'_;§_§:2£}%§§»'{.KLR-RES)
BETWEEN: i
1. Mr. Muk£har,§'--§9 "" H
S;/0 Mr. S. K. "
2. Ms.S1i'2¥1if§ii'a::;ri§;:a.~a'V§3§:gs§::i:. 'V %
'?'O years, Wise. Mr.'
Both 2:1 fi&§.5 V ' '
S 5? I, Strgaet, seppiugs
R{3f'¢'1(g:.C!_'iiSS_ ..... <4 .
% k% Eia;i'gaIéi:f$-5§§Q._ 091 PETFFIONERS
Advocate)
_ " 'I}.V»'i'hc..Spc.xV:siai Tahaséldar
A Baagéglore North (Addificmal)
.. Ytxlaharika Town
wfléxnylore
" Tbs: Deputy Cufizmissiuncr
Enforcement Direcmrate (FERA)
8
2
£5 9?}, SB} Rtmd, Behind India
Garage, BangaIore~560 001 %
(By Shri. R. Kumar, High Court Govufirxrntznt
flfllrtikt
This Writ Ptziitiun is' filed und€§:aAri.icles 226 of [ha
Canstitutien of India pzuying to ;dec_lm._.%x"2nv::xure A the demand
notice iasssucd by rcspumiciit 11o.lL__¢§2a.1}miV';.9§2008 iassutnd by the
respondent no.1 as one V.vi:o1a;fi<m' the principies of
namra! justice and faezxce §a’t’2.aw_;f V’
This Wfii Qzdtzrs this day, the: Court
made the t'<3li:3~;.v.tiz1g::'}~_; ' ~
The prciiminary' hearing.
" " A " petitioner is penrniticad to withdraw the
m£iii_r2n 'Imt'
Sd/-v
Judge