Karnataka High Court
M/S Lepakshi Construction … vs The Commissioner Bruhat … on 16 September, 2008
m D
O O" 3% 3914:': '2
IIGH COURT OF KARNATAKA HIGH OOURT OF KARNATAKA HIGH COURT OF KARNATAKA H36?! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
9.4.3-
31 T33 EEGE-E QGURT GE' ATAKA. AT Bfi..HGALC}i¥E»
§&'I'E;§ "§fl$ TI-E 169% E23? 0? SEP'I'Eh%ER 233$
BEFQRE
THE HQIFBLE» Mn. JUSTICE AJITJ ffj V
PE :33 z~:a.11a QF -B-EEiBAVjVV
EEQWEEH :
Ragtmmimibgrim Partnm", _
Smt.Lavawas,, ww aimtzt.-$5
ma {;'£§mmafi.R.B.§ '_ '.
Rwiziizg at 'SM RAM -- V '
§i'm:2§$£ E3, 11!?' 'B7'.€imsa,,w-I-373%,, '
{Smi
Emmi 'V ; = '
%&:na@.'u*i
' " =
e ?;m?mrma:;%-Execuiim Ewriw.
V' anfi
Eiaalggheé by aw
next, Emmi
. it 4
.§.RESF3HI3ER'I'S
§3%i§a;:€;?uawoaa, Adv, fer R1 am 1%;
" ¥i.Pigffledunder.§r5mfis 2$3fia:r1dfl'?sf'the
93' India pzaynm ia qszmh the 7m3.%eé.
":::e£r§ar fiatad mfifififi as at E.
IIGE4 COUR? OF KARNATAKA I-HGH CGQRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARBIATAKA HIGH COURT OF KARNJWKKA HIGH C
"§i.F Gaming 9% far ma hmfig thnk
énfijf, Eh: Czzzuré: maéfi the felimwingt
Ogfififi
F?-..zrs§2a.31$te ihe mfim imazsmd, A'
rwwzfiantg E anti 2..
The ge:;s.ti;:-my ém 2-e~E,
xmtim Clfigiii} A éf the
Eiarzfsaiiaiza §d Corfgx>:§§agti::.i§;£;gct';"'1;9%'?5€}f;
C" mmmitmg
am apgaél Karnatalm appellate
ffikuml. a.I1m'm13e and ' us
§§«%@m vim? that the quawtém. of
pefifzian am mt aim
"§:afi*3r$ 3:31.: Efiarnataka Agp-cum Tribunal. The.
am: ha 3% wtéhin mm mm. Rflapanfienm 1
1.
2 magi} gmg; gm firfimt 2-:2: thg aanfxmiimfi native at
{ms 5.
wiinael has emereé Z
0%’ fan? wmk fiem tnfiay. fit
mumel is ‘
l5%’m’&n starfifi diapmad af T. .,,
Eri Fu%;%ow§.a;
ifiw big §eW¢r %m thm ragsfiy f::::;13%*A”v:r’:.H.’:g1$.% ]
2%?! =-=~
V 30.3 §<»<zz§ ".0 .5500 10.1 5.54.2.5. ".0 .5300 10.3 (v_<.–.<Zx_5_ mo .–.m_.._OU 10.3 5_<…<zgS. ".0 10.1 _§<»<za$. …_O ._.mDOU $0: