High Court Karnataka High Court

Rangappa Poojari vs The Deputy Commissioner on 18 March, 2008

Karnataka High Court
Rangappa Poojari vs The Deputy Commissioner on 18 March, 2008
Author: Huluvadi G.Ramesh
In THE HIGH mmuaw or KARNATAKA, agnshifiafi.

nnmnn mums THE 1?" nnv or Mnafifi gfibé"u >%

BEF$RE»-'

THE HDH'BLE MR. Ju$TIc$TH;vi6;nfiHfisfiaf*I

wnxr PETITI¢fi N9.2fiéfi§!2GG§{§RL_V£

BETWEEN

'I
.1.»

 E?

nnh1£n1Y
('cf

u n' .ru-1.4. - 

HT %fi=?EAR$;  % a,
Rffly3ANTUflE Panunhmfigtvu "
F:Lhfi.¢FasTr %a 1.=,' """
wnurx,TALux~amn<n1sT21cT.

wvfifimfih*?muJAki't

sin ;A3E,MA1nn3 Fedinnx,
masn xaauv 45 YEARS,

A'uHfG.KBI$TAb"3PERTHENT,

'mpgsgzggamgmugruguagaa,
ERbhHLBHfiGH,flANGALORE~3,

V R%K$EIfiA K%H§%D%.

\. hi  

~.EfiRHfifiI Wffi R T

.H'h r 1' flJ"1\ I1

EKHHJ I211'!

_ » "nfa_LamE.MA1MnA PODJRRI,
*.'$EEfi*EBflfiT 58 YEEES,

'nymisnmwumn Fnnuunnn,

. 'EELAR (roswy
5 HDUPI TALUK AND DISTRIET.

REMRHI NIH SHHNKAR

flffi LATE.MAIHDA.PDOJARI,
A533 REUHT SQ YEAR5;
RJO.fiUVhRHh HILAEH,

Efifl CRflSE,?Rfl$HHERTI -

EHKMGGA.

MAINUA ?§03fiRl;V azf

PETITIOHERS

£3? Sci: MES CHRHDRU & 3 SHEKRR, ADV5 1

AV



THE BEPUT? cmnnlsslemfin ""
unupx nxamazcw. "

1.

..!

THE A33IflTAmT cufixssldnnfi

;-.r-:1′: fiasmbzm-Em .’~’v.i3′-TvHc’;=:,”¢’-*1-‘xv’ .
L]!-JIDEI2. THE win REFORMS-ACT, ”
1:r.w~1uAPr.m ;~:.:;r.~:a…n1v:Ls=.=’1a:-;j,~ _
unuvz DI$TEICT. ; 1-,”.gm”

3 -mi: TAHSI A

unuP1fTALuK; _ _ _;_ -«,’
unmg:;;.* ‘1 :L~ -_1»–ww.. nmspounsmws

say $ri;{gMA§IEA’EHI$fifl , HUG? :

5 Hal. 0.

fir’-;nr-‘:¥P..==

_ raifi Egg; Fihflfl UNDER ammxcuss 225 AND 227
09 ‘Wis %:3-:;=r;1s*r..:’ru*rn;_-tarscan I1~1’D.IA PRAYING m nxnmwr
rem s;*as9~:a1f:n–r:;;:a51r.s;’«…:§io.i mu 3 Ta: E”.’DNSifiEP. TH

5.290? V195 nvvmvwnw-G n

EM!-II hnllv III»: .1 an

VV”‘L”$Ei5i§:a+ai’E2z;*3~;t-.*I’1éiiréfimAn-I’. 3::a.’;’.’.’a13u7 VIBE Am~ra:xuaE:-H AND
‘= Tn raga REPRUFRIHTE uaczsxen IN nxspoaxue or THE

«EnfiM7wm;§§ FILEB av THE emrrwrousas MOTHER VIBE

‘vAmmExufiE»E IN Acconnnmcs wxww LAW nun ETC.

THIE k’.’P. CCIHING ON FOR PRELIMINARY HEARING

–5i;’HIS I1iF’u.Y, THE COURT MPJJE THE FOLUIJIFING:

_/

28″‘

Laaxnaasai accaunsel fo.:3,A_therA.}7é’t»i.:ii,iia1ic$A::’§VAa§9k$*—-

psrmisaimz t-:2: with;:”mgw 1:;’t:-_-Q” w1:iTf.:”v’V’jVg:§;::gj:.i1’:’_ji§.<$:& jéass
nut pressed. Hence, pVetiti.§Vix1':i:éVfgdiamiaaed
aw withdx-arm.

“Kw–” & A J: A $6].