High Court Karnataka High Court

Rajashekar B Seeri vs Deputy Commissioner on 24 May, 2011

Karnataka High Court
Rajashekar B Seeri vs Deputy Commissioner on 24 May, 2011
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BAN

I,)A'§'E1}'3 THES 'I'HE3 241*" 1:);-xy OF MAY 201. 4'.[  :.. 

E3E§FOE{E§

THE HQNBLE MR. JUSTICE   :;;€"L"NA'zm1e  A  T

WRIT I3.{*3″FI’1″IO;. NOs.1.709§:g;1?1o’0 (291.3 {I ”

BETVVEEN:

L Rajashekar 13, Seen. ._ ”

S/0, Basavanappa Seeri. V
Age: 39 years, .

R/0. At PosVf:.«-.Taevargi§;

Tc}: Jevargf.’ ‘ _ _ ”

Dist:

2″ MehVabov0b’ET:ab”‘*§:.; ” _ –

S/ 0;, Ahnaéd ‘.i1r¥’L;ss«ain« .I_ri’a:11an’dar
Age:W42″years V’ “

R/<3. AiuP'estj Jeyé1::_2;£ _ "* .__
Tq: Jexfeirgj V. -_ PETITIONERS

{By 8112… Q{aye£§§I.1z1121r AS; «Paiil; Senior Caunsaei)

A:i:'D,§ R % " R

Dz: at: C.0f'r1.n1issi0r1@z*
P 7 .

‘_E:xZ2 :’:

G ulb{ai’ga

., “1”C>–i?»,{:2 Panch 223:2: ii
” <5¥::¢*~%s2ir'§;;s'i
'Ei)isE.: {3L1§ba:'ga1

By éiéa Ch1?<3fE§xe(::.1E.ive Gff%{:'.1″a*§:3f11z Pzziiii
I?’r<~:s;ici€:;q'£.

Dis'{r;’.c,£ C0’mmi’n,ee
Indian N’ai’.1.or1a1 C<3z:agress

cmbarga R1asP0NI)§«:m*:3VT:..

{By Sm .11/I’ Keshava Reddy, AGE’: for R}
8:63. S1*uivaka.1111.211f Kailoor, Adv. for R3}

These writ petitions are fileci Ltxadér 2′–‘x1″iiC1?_3’:3: ‘226 Caiid V

227 of 1.1163 C011si’i1;L1.£§.o£1 of India_;j’:t’g1yi21g’i0 issuea azxf;’ii:. irvihe
}:1a{L11’e of ce.1*i’u’02*ari dt.2.’3e4¢2O11’31;”AnneX’u;fe%’£?i_:1nd1 e1.C.

These peti’:.i0ns cozhiglg o1’1″‘f0iLL.:,If:”éi’r;:@jzir1ar;jRetiring this
ciay. the Court. made the fQI)f0wing::{_« 1 ‘

‘Fh€”<:;ai_1se 'of :1"e ii9_:i"«-.fft5'r Ehe writ pc:'ti1Li,011.s has z1:"isv::;:1.

w'ithi135§:.he_ ¥;.erfi1s91fié1i ;LEL1FI:E§C1i;T{§Ofl of thfs Circufi, Bench. of High

"é..,"5-:1u1v*t' <21' }iar':Vi22i21k.21 31, Gulbzingga' The "s?S:'f'fi' peiii'i€;:1;\-wzre {fled

V'c:*E.i2?i.,:1g% "{hT€"«v.SLEHf§fI1f3F va0z;1i:i0;1 at {ha Primtipai 36129}: of High

C0111? of }§.e1:j1§}ai:21k21 211 Efiangaime. Dxzxring {the said va1cz1tio:1,

E§£.ig3.m,._113}? at {The E-‘:”i.m:ipai

‘ “E’;%_en :§h ;>f :§”1§§_§;§”§ Court. <}fK::m122.':..a.ka 21$: B8.2'ig;§£1}L{§I'€f. "I"ha.t is i1{3m

5
1%

ihes-36 writ pe€:i’Ei<3§:s2verL1ri,. T”r1r3r€.fc>:<'e, Re-gisiry is; direczmd 1.0 :1'at1$iEr ihese
wrii: p€¥;.it.i0r1s 1.0 the C§r:::'ui1:: Beach 01' High Coart: of

Ka:1"11a,ta.k21 at GL11b21rga f0ri;hw.i'Lh.

2. In :50 far as U163 Principal §~3er1::h. f1.he ‘

Kamaiaka at B2u1ga1.0re 13 COI1C@§I”iéd’,’« ihii v§.rri_i’~ ‘;;m:ti’i-£E:VI1:é’–V&

stand closed’ After the receipt Qf :.hE:.;”e:cf.A:jif£s, ti}1_:Ae R¢gis’i; £y

the CircL1i{. Bench. of High _Ka’r; 1Vaf..;1k3u G’z._f{1b’a1’g;a is ”

directed to assign fresi’1;..c:21:-3e 113,1-*<n§:§erS'–~.:0 thé"writH§§€'{'i'L£(:zr1s'

All the Conmntiens on mé1'iVis'A21,fs_:_ _