Karnataka High Court
Namdev Kamath vs The Commissioner on 28 May, 2008
' cp
.1.
in mm mm: COURT or
DATED THIS THE 23mT%nAY%0FMAY, = "
BEFORE:
THE HON'BLE u1V\i().}IA'1'\I'V RE§DY
WRIT PEITTFION
BETWEEN AA FA
1 mwmwv %
AGE?) A;3owf,_62 'ms ..
S] G"JA!§Af§DHé;¥%A 'i:5r.aA*2*H' '
2 sHAN'rz-;AvN_ " '
AGE1}VVABOU'F._5€yYRS«~._> * '
BOTH 'ARER/A1' mama 1-3-1030.
smaxaswukwaan BANNANJE umzpr :01
..-mop: TQ AND, ms?
i * %WiD1*1AVA' 'BHAT
" A TAG~F,n_Aa(;uT 62 ms
. '%s;o 'SfiRIHIVASA BI-JAR
' m.A1f«_t .903? MUDARAN em:
vane: TQ AND ms?
V. m NO"!-{AR RAG
_ AGED ABOUT 52 YRS
sic ANANTHAKRISHNA mo
E R/AT N0.11~3--108F
r SHIRIBEEDU WARD
BANNANJE UB1}?! :01
UDUPI TO AND DIST
REP BY' GPAH GURURAJA BHAT
s/0 GOVINDA BI-IAT
n.1m.1 1»3--1o3p*, BOMMANJE, unu:->1.
PETITIONER8
(BySr.i : s KAC}-IARYA& K CACHAR ) E
ct':
bcfcrxe the Deputy , Ex; "' 'V
be txanamittcd to the seandigg '1"s.:;:
respondent---Municipality the
mama mam. Municipality «Jag:-yéguée age order.
In that view’ of the sVu@ ‘ for
This of directing
the ~ V the anaemmzive the
to dispose of the appeal
filed by within 15 days from the data:
of pi’ of this order.
Sd/zé
Iudafé