High Court Karnataka High Court

Shri Lakshminarayanappa vs The State Of Karnataka on 14 March, 2008

Karnataka High Court
Shri Lakshminarayanappa vs The State Of Karnataka on 14 March, 2008
Author: H N Das
an 1 -
IN THE HIE! COURT OF KRRNJITJXKR RT BANGJRIDRE

'l"\hl'fIl"I'\ l'I'II'.'l"I"fi l'!|'I!'I"
Jub"b!1oI-nlillpi I-{'1-'L9 .a..n..|n

Tam HON'BLE HR.JU5TICE H.N;nmsanmfian[fifiE v 

WRIT PETITIGN ND.3919 or édq§{;§§§j_"Vu

sag; ;Ax5HM;un3AzAnA£2A u_

Ann anouw 60 23533. "' '%
sic sax: c.3.2aaaacaaflhIaH-~*.
RETIRED BILL coL2Lcmom, ;V

noun nnnzcxznm CDMNCIL;,F;
CHIKKHNAIAKHNAHfinL1 ';'

ruuun ns1rfi;cr,;j ?*( _«,,_ ,
azam aAL2=s;§xAnH: 3"' xV%k~m~
ANBADI EEEDfiI~#u' u'%%"
fififiKfififi3fififiHfiHfiELIxffi""' :
TflMMfiRwnI§ERIG$.~ »_ «-m,= ... PETITIOER

£-y sx;--: x $@££§:E$E:,'AD?, 3-; n nanfiusungu;
aim

ji.1$EVSTATE,QF~KhRNhIAKh
" Emvnssnwnmn BY ITS sncnmnnr
»tfi%EHm.aovnENnmNT
T>HeU3xH%~Ann Hagan DE?ELQPHENT
DEPERTHENT, H.S.BUILDING,
'z fifififiiviintfi ii
hfiannmonn - 560 001.

E DIFEGTQE Q!' !!"JNIGIP.!-.I.:
IEUMINISTRATION
'."'TIS*sr"'1T-S"!-I"!«IaI'I.I1A"""W ".'L'W"ER§:
9TH FLOOR; BR.M'.lBEDKAR
VEEDI-II,BJ\NGahLORE 1.

q_:t:;i

, r_)__,

\_/



3 THE DEPUTY COIMISSIONER

TDNIGJFI. DSITEICT,
!!1".|\!I '.7I%3.F!!. 593%; ""

& VCR'? D' C

fin

'1'."n'1'i'i fiHIEi" fiffififii

TOWN HIJHICIPAL COUNCIL,
CI'IIIfl'3'ANhYhRfiNfiI'IBLLI
 Blfifiiiiz

IHISH , I'L'!fl'P'fll'I'II.i.'lfl"I F|.l"'II.'I'l'IIfil"'|1" '?-r 'In: ' '
1 'IR Eli? 4-5? $1151 in \l\-ltlflcll-\\JJu|«,_LluHI\ _

swan': nccounrs nnrmmfinm 
aéfloifrimmi, 511: cases,  

smmam nuxmma.'   _    k
mmmn 3.  1. ..*m;si=om:1:rtrs

{If

my 5121   

n-us wan Pn'r1::*19N,I5 1i'ILE~1) .UNDER zmncu:
226 4; 2274.313!' ;°n»m"~;cqem-xruzrxon or nmzcn,
mgxne re; 3133;:   we szzmm
mm PEBISIQH %%mm «.IE.'.EI%iSIDN1§11I» 3151423115 or was:
?E«7.'I'fIGIi':Sii.'ii_"f;?i'i':i'-t%'I'f'ziA T_I'u"I'1"':i}Ii'I"'I.'£fiS'.f 51* 12% iii
%mm%%%%AL§@ik.%m2 FOR 'run much
or :,n::s1£rsm;.<, ::o«, nxmsrrnmm 1.5:. mo:-I
13.6;---,19~94.: 'raj'-~22»T..%6.._1'9.99' mm-I  Ct.'.mS!!}QU!N1'1AL-
BEN'.El!'I'.§f_S'._   A '  

 fimir énwxwxon comm on non.
 ms my, run coumr mm:

IIIIIEI
'TIIEXIU

$§'tTi f~3h§§'z1i<i.'fl.i.f: S..'n'ar:&:axii, 1én.r.-nn'""' "'6. me? is

 AAdire"<=i$Aiad to take nctice for 111. 112. na 5 as.

111-' J-.--

fun' "'1' uIuI.LvJ.uI: '¢':'i

 3a..os.2on6 as bill collector in the 4"



an 3 -
roapondont - Town Municipal council. Dougaito

rm sated zremests

4

dated $2.66.' 66?, the 1:-osporm""im*:§ h-9.ia:'f"--«.ir:::;'t

settled the ratirnl benefits  

petitioner. Hanan this wJ::Lt~ pgti'_ti§h:.:f'   

3. No prajudicaV,twil1A'*hé"~ caustésci' to'; i':h§'g

rcapondonta if they  .'1t;:o1Vtaide:
the pat1tiano.rfs%.t :_t'%.z§g;'::§gs§'ntati§i; dated
20.06.2001

gn and an

patiztiéfi _o£Mwithc>ut reference to

than rtiarporad’ _

vi’. V S”ti”–«Sh¢shici.ha.:: §.i(a.::ama¢ii, learned

;I4I€G}?~».A_V”‘ig;4.A.V’:”pnnnittod to file hill memo of

thin tom: Hooks .

5?.

E
O
GI