High Court Karnataka High Court

Prahladachar vs The State Of Karnataka on 8 April, 2008

Karnataka High Court
Prahladachar vs The State Of Karnataka on 8 April, 2008
Author: Manjula Chellur Swamy
    

IN THE HIGH COURT 0? KARNATAKA, BANGALORE

DATED THE 08"' DAY OF APRIL 2008
BEFORE

THE HONBLE MRS. JUSTIC=E'=.MAN;J.UI§.A CHEL'I§L'f{:'--.:

AND

THE HON'BLE MR. JUSTICE L. i5IARAYA:§iA"'S;§VA'§iIY:VAV  

WRIT APPEAL N0 207 OF 2aP”09 (:3)

BEIWEEN :

Prahladachar,

S/0 Vit0bachar,; 2;
Aged about ‘V ‘

Occ: Ag1’ic:u1ttire:,_:-“‘ .’ . :
Resident of v1′.1_ag,_<_=;,' "
Tal: Li11gz§.s3:,1gi;1::=,.Tf» _ .
Dist Raic}.f111z" . V' " ' ' Appellant

(By Sri Advocate)

1' _ ' 'Th6..S1:a'i;$ bf__Kamataka

A itS"«vS€3I¢t?31'y,

" A of Land../Revenue,
h:1,S.I:s'iEi3§iiI1g,
Qgglgalom I.

:2» “the Land Taibufial,

_’ –L.i_:1g2}sL1_g11r,
g Dist: Raichur.

3 Venkatesh Joshi,
S/0 Krishna Bhat,
Age Magor,

Occ: Postal Assistant,
Iwlead Post O-fiice,

//Koppal. V

Writ Appea; Filed U /s 4 of the
Act prayillg-. to._s¢1_: aside. jéfrit *

Petition No.I6246/1997 dated 21mg/2o0S;%

This Writ Appeal 031 on this day,
Court made the follewing : V A ”

} 5RhEé§x

Two comply with ofiicc

objection, shall stand dismissed
without any ‘fei”§:VreII§Vie_

Sci] —

Judge:

Sd/ –

Judge:

C@PY

Ass! ‘
fiteh Court of 1-ta-rtnatah
ianlainre-Sm ml
\ ag’
:4 v
3.3