High Court Karnataka High Court

Parvathy Shedthi vs State Of Karnataka on 19 June, 2008

Karnataka High Court
Parvathy Shedthi vs State Of Karnataka on 19 June, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
I
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS ON THE 1975 DAY OF JUNE 2008

BEFORE

THE HOBPBLE MR. JUSTICE V.G.SABI-!AI~II«7~P---'.' " 

AND

THE HON’BLE MR. JUSTICE s.:v{; §AT&’.ANARAY§£5:§» _

WRIT APPEAL No.52;/20=p7(.LR) – ‘ K K

BETW EEN
PARVATHY SHEDTH!

, V
W/0 I<ARUNA.xA.RA'3HE:'r:*Y' '
" "

R/()F’}~iOSAMA_l’~IE,7′; _
KERE_BET’i’U, 1¢;3AR%r;HAR–.a PE)
POST CHARA, vIAv1iz3;33i;’-
KARKALm’Aw:<– "

UDUPI DIS’i’~RIC1’_

D/O LATE _.c:?m%NJi§AMMg%sHEm’§;

APPELLANT.

‘(ayt Asa cmras, AI)Vs., )

” KARNATAKA

Qf» BY PRINCIPAL SECRETARY TO
_ –..G()\IERNMEN”}’, DEPARTMENT or REVENUE
~ ifi:!ULTIS’I’0-REYED BUILDING

. __BANGALORE–560 001

~ 27 THE mun TRIBUNAL

KARKALA
UDUPI DI$l’R§C’F
BY ITS CHAIRMAN