High Court Karnataka High Court

Shri Shivayanamaha Matt Rep By … vs Deputy Commissioner And … on 13 August, 2008

Karnataka High Court
Shri Shivayanamaha Matt Rep By … vs Deputy Commissioner And … on 13 August, 2008
Author: N.Kumar

I111

. ..v. . ur nnnwnannn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

-1-

IN THE I-KGH COURT OF KARMTME, BANGALGRE

rzwrea THIS THE 13* mmr AUGUST 2008

BEFQ%

nmnmam m2.JUs’m:E L

am smvavnmmmm
REPBYSHRIVIDEMH -A
ammmaana nms;ansj:HI:iRA_;» *
swmneuu H
gram HYEARE,
aw 63-9, wi:i’.1f–mA.;:::

B!YSQRE3’5?£JlV}£4′:~_V

_ PE’1’Tl’IONER

{By sme : 3 F am’ mum :3
wnmms 1291:;-.5v3_fi.ss’z*s}’

otwowocu-dI~

*t§EfiI5wcem;mssI£:>Rmmm

‘ 2 .,C%I’;E1’~!T1″:.UT®R1’1’Y

1:; <1'Vi}§_FXiEV_'fiTrRAHAEA£HmI

% ?.f.'w?!3fl24

.. ,s,re"m°1'E ugumxuwnsnamm
_ rwssmammmam

._ *3:ixvnY.ummaRc1wHo6a9

g mvmuummm

T m'a:3R.2:57oa24

mnmmomacoamlwlm
arr crrroy nrrmz

…..u.–….–. sun.-.a -..-mun: \lI i\r'|l\I'Il"'|ll"|l\al"\ l"ll\.'#r! MUUKI Ur ISAKNAIAKA HIGH C

LEYBGRE 570024

4 Tfiflflfiflfifi 'Z'AI.-IJK OFFECE
'iffflfiflfifi. R0383
EYSBRE 'IIA.LU'K
fi§§!"3£3'EE 5'3'OO2'!»

my am: B xmsmvra AGA Fc:.rzW~R1« &s%@Vi§§:*T%k¥$:é1%%%%;:
xamyma, ADV. r«-on R2; sn:r.<3mmu=;yawjmz%%1=Lm21.:.,%

953%. mg 33:

THIS war: 1-vzrrmrcm IS ?::,E~:;>V mums AR*i31c$:E’s»»£26

AND £127 GE’ 1% <I'.{3!I8TIPU'rI0}€.._C%F HIDE: i'Is'AYfiEi!G TO
gnaw 'rm PROC.EEI§l1§_}_'G8 mi_.mjia '?..o[o4–b5.._pminmG
cm mm rm conm3.*m's:H'r~"Am*n(m1§y ARI) nmm
comflsswmza MYSOR.E– 'No.1 AND Tc)
QUASEQ THE Ezmclmmnmm VBF;AmG..,L1e?.-'a=__'?o}.4_o5 DT.

12.*z.:mr;1.s ‘i.FB.’}E’- A g”smWma.,fiiE WORK or
GG1€Ss’§’RI.fG’FIOR} 4-my .;<;:{mPL1:x on 'rm
mms FROPER'!?; __i3EARIR_G 31:21.-::a ,8m\i'AYARALIAHA
3§U"'l"£' DEVMW IBSUED BY 4TH
RE$P=C}3DERT;»_ TAHSLWAR, MYSORE TALIIK,
"""

mapmnas FOR oazmm (JR IA.
‘THI3 I17iY,. Tfl F{)I.I.n()WHfG 1

Q-_1._l_2.§B

chaamed in this writ petition

an the mvtxrnd that the

T’ 1:21-1% ‘ ” ‘ n to pass awoh orde=1’s! notice
%32.?%.ém5.

_ Tim 2% Em’ raspcmdent along with fiarur others In:
fimrmea a pmtisn nude: Sectizm 92 (1) of the Civil