High Court Karnataka High Court

Parasappa S/O Late Yellappa Raval vs The Commissioner on 7 January, 2009

Karnataka High Court
Parasappa S/O Late Yellappa Raval vs The Commissioner on 7 January, 2009
Author: V.Gopalagowda And Swamy


– …..

5. Accordingly, we allow the appeal, set aside th_e___

order of the lemma Single Judge. The Writ Petn;io11kL’:;§j’%%%kL

ailowead. ‘Writ of mandamus is issued to the A ”

directing them to pay the subsistfiance. AV

terms of the rules applicable to :

within four weeks from the dafexif of

this Judgment. A A

6. It is hereby do not
stipulate the of to be
paid, full flifcggxpéfiant in View of
the decisi€)ii the case of
Company qflmfla —

us» The Company reported in
Sd/-§__
Tudge

S&i-§
Iu&<f5

V As1§]§py3:§;'1o9~