Karnataka High Court
Narayanaswamy S/O Kenchappa 46 … vs The Deputy Commissioner … on 26 November, 2008
_ fiNL'>;;} "
IN 'FHE E~:iiGH g::,>:_:m' my KARi\iA'i'AK.A 13:1' B,fAH1f{'f;§£xi4§;}§€}+;
1)A'£"J::":i'.) mgs *:*m;: mm DAY we N0v1::M;3j§:2<§VAJ2{}<3sT} %
.% % L x %
*m;:«: HON 1mg: MKJ :xd$§1€ii¥&p;:*1¥1~§jM"'A.. %'
WRF1' ,Pi'_+2'lTi'1()f~i V
BE"1'Wh3}:3?sé: %'
Ixiarayanaswaxny, W
8/0 £{cncha;3pa,_ .
Aged about 46; }a¢5zrs, __
R/at Yelay'u.f-.,Vi}if3;g§:,~V _ .
Ciharmarajkapgfizmiha " . :
"
Baragairfi Eéiural 1;;%;s::;~;:c:#," . . . . P}:-,3'i'i"1"10i\iEi€
@531,gm.msgm;m%wmy, S.MURU(3.§3SAN,
'k - Apargcgmzs gansmxwg;
"~ . 1; =f£"f,E1c~t-_Vi.}e3p1,;%1*ti;<;? _(_)oIz11111ssi0I1<::r,
" _Ba;figa;0';*t: ~Ff§1_;:z*a} Bistrict, Bangaiorc.
The fi:.3si'$.%-"£11: Uommissionar,
Dbmfmabaflapur Sub--Divisio1"1, B.€:'u"1ga:{3i"{Z.
A V' V ' =13." S-::fi.M;sska1iap4na,
= .f3[.;:: Munishamaiah,
R] at Maitibarali Viiiage.
__ C-hazmarayapattana. Hobii,
Devanahafli '1'a.luK,
Bangalare Rtirai Sisfifiet.
4. '£'£*1t: '£"'ahsi1dar, £)eva11a'f1al}1'I"aIuK,
Bangalere I2'u2'ai Distzéct.
. . K:i£SF'(iI3é.ij}§.E$§"'ifS V "
(BY $;~s.1.v. (QHANURAPPA E55 Asso{::A<:'i--;.:§, A1}v:§%<;:é;ffb::§:"
mg 33.3. 1 k_ %
SM'£'.M.Cf.NAGASHRBJE,»H(§i§}P 1'+'GE~<':' :45. 1; A;
N.E{.RAMESI§, AD'J(}t'3;{'i'i'.E3 FOR. _}_'€.'3.-- '
.1: 1- ~.a-- =:r'W " '
This Writ Petition is I'Tije:{"t1:1de:1:'A,fji;j.c7ies 1226 and
22"?' G1' the (Jc)nstitutioI1.A'uf» j1}'2d1a.A.'prayi1z.g""to quash the
impugried order, 5?:-afzkgf-:.d .'I~2,.»=1». 2QQ7"'f}é.S.S€i=.L...b§/' the $2.1 Vida
Anz:1exL1re«-(E 'ttgc .:mfpugned order dated
22.4.2806
pass-2fi’.b§’ flfiff éi—d;%11.z*1z33iur6«F and etc.
‘FI1iVs”§e£:it1%:’Jn my hearing in
‘S’ Gr0up. t}1i_s– da§%’,V’c}1Ae’+{}G:.:;1′-made the f0L{owi22g:~
5291176: appér;u:sV for the pati:1om:r nor any
re1:§r6s¢’1’1ta.ii01′:44vAi$,made. Writ mtition is dlsmisseci for
nofi~.pi*é1:se'<§uf1'c3n;'T;; V ' '
' T V gng;~