Between:
RKRISHNAPPA
8/
Ill um HIGH comer or Iumurruu AT if
Dated: 20″ day offleptember, %
Present
1111; Horrnu: Hr.J’U8’I’ICn ”
Horrnu: l!r.Jusl:lce
0 LATE U.M.Ui’1ISfi:_.?;A.M?:.:_
%PEDDAPPAflAH.-“=
KASABA HOBL!
TQ MULErAGAL “5[~ –
DIS’I’KOI,’AR:’ .
_ E_ 3 ….APPELLAN’I’
{BY SR} EQ.A,vSf€II€Af§TE:_”.GOWDA-ADV)
V gTHE S’.I’A’r’E.. 01+’ KARNATAKA
DEPAl?FM’ENT OF REVENUE
. “M.S.’BU}.LD!NG
‘.BANGALO_RE – 560 001
REPR.-BY SECRETARY
THE QEPUTY COMMISSIONER
* I-{QLAR DIST
‘ ,I_(O’_J..AR
NENUGOPALASWAMY TEMPLE
FANNIHALLI
KASABA HOBLI
TQ MULBAGAL
DIST KOLAR
‘mg
Judge. It is open for the appellant to raise
gaev’ ance er contention he has before tht%=
Commissioner. In the circumstanczgs, tiié’ ”
learned single Judge does not call 7-1′
appeal is devoid of merit and
2. Accordingly, appeal–i:§A.iiiSmissf§d;
'V "" .,