High Court Karnataka High Court

Nagaraj S/O Jalaja vs Jobelo Pinto Bai D/O Shri Saver … on 13 March, 2008

Karnataka High Court
Nagaraj S/O Jalaja vs Jobelo Pinto Bai D/O Shri Saver … on 13 March, 2008
Author: Huluvadi G.Ramesh


C

IN THE HIGH COURT OF KARNATAKA, BhNGhh@BE

nmnn ‘I”E-IIS 1’1-IE 13″‘ nine’ or 2

BEFORE

THE HDM’BLE MR_ JU$TIfiE4H}#.G;fiEHEflH L ‘

WRIT FETITION No.$36#é!éudi¢$Lfi3i.F.'”*

EETVEEH

mnzsm-‘.33′ s..«’u:a sm’.Jm.AJA

26 YRS, Ma? DP:RE”E5.LJDDE’*V _ V

VILLAGE 5. P051′

lmnmm. m. 11.3. nxsw __’-.f’;… mrxwxormn

my Sr-=’–=% fi§&L&%Acw’~RYfie; Afi”%’&&: % é

a:::-nr5ua:V’j’e.1mo’%V._n;A1 ‘ ‘
» um $5!-{RI _f5_Av;sp;~.1=»:a’ NTO
;=%.nUnT,”‘R..””a agmsnunnz VILLAGE a PDST,
1r’..r’n;m:;’=v.z.;IsV.V’V–‘.m*..–._ zmc. 11151’.

” 3_ “IV wan TRIBUI-1PsL.

j 2~*M:_n.m::.=n.:.-.nx.F um?
‘:=sJ_e;<13." BY ITS cmxlmm

n-in'. Ln 'n 1.-" 111' am

-..IU”‘1Hf’l’ Us 11.: Mini’: I

“3TfiTE GF KERHETEKE
z 7 HEP EY’THE SECY T0 GDVT

v,”REVEflUE DEPT, MUDTISTOREYED BLDNG,
STATE-II I , DR.J3J-EEEDKRR VEEDHI ,.
E’LQEE~l … RESPONDEHTS

‘at ‘,”

I13}; :3£’i:M.£§.ANJANJ%MUI~’:TI-IY, HCISP FCIIR. R2-S3 AND
R1 SERVED)

we~

THIS ‘I’-E’. FIL-E11

E3
‘-3? T E “-CflflS’}’ITUTI{‘.-I-I GE’ I!-E’ 1′ P 1′ – TQ_.Q'””-51$.

IMPUISIHED oansa 13.».-ran 2+3–a–1931 PPs83ED_;B”u’.’.A’T!.’?_g’?- wl’
wnxnuunn, KARKIALA IN ms: No.-rnL–73/?I.fé79;.’. — ”

ms 3,3! cc}:-rm: 0:»:id-FL”I-{E;°.RI;E«i# “»’1’3*£1;VS’ ‘113%’, T

‘TI-IE cnum” mun THE Fouuonnia:
0

Iaeaaznad -couxiésfej. t:L:lf;e2.A’.’;p a*_%!:itioner files
a. memo that: tfié.j_’~.g§f::ji*;:ion has become

infruatucaias ”

2 . I’!1:::z’1ra§: –‘:La.. _» is a]v’m§in;>n. Ire cord.

3.’ pga’Vt:iA.A1:_S’.t:v:.’1¥ is diamiased an having

5:bi;c:_¢.mw._ binf.i1;1c:st11′::nus .

sd_/-

Iudgé