High Court Karnataka High Court

Smt A Subbalakshmi W/O Sri.Deva … vs The Joint Commissioner (West) on 27 February, 2009

Karnataka High Court
Smt A Subbalakshmi W/O Sri.Deva … vs The Joint Commissioner (West) on 27 February, 2009
Author: Ravi Malimath
.E.

IN TI-IE mag COURT or K.ARJ*IA'1'A.KA.,   

DATED THIS THE 22% DAY OF EEBRU;Je*1, I2oGé  _ J H  

BEFORE
THE HONTSLE MR.JUS'l'ECB_VRA§?iMALIMAT§i..  :3
WRIT PETYFION No.1468%2 /@1005 (LB;B34P) 5

BETWEEN:

SMTASUBBALAKSHMI _   
w/0 SR1 saws sHI5:'m'~Y     _ 
AGED ABOUT_.S'1''Y__EAR'S'' .; A'   .
R/AT N().217/34-:;_ 2Nmv:Ai'I»1'i;- « =
GANESHA . B.L(.)CiK, ' 8'?bI.. _C:RC:$_S ' « 1.

'MAHALAE,iSHMI' i4,AY€){JT _ 

BANGALOREASGO AA *   
- 4- -  " ...PETI'I'I()NER

(By Sri M ER2s9;=5AvREDDY;'*';ADv. )

J    A. H  ..... 

1' ._ THE'ac;:N'ii£3OMM1ss;oNER (WEST)
A BANGALGRE MAHANAGARA PALIKE
MALLESWARAM
BANGALORE--56O 003

 'Trim ASST REVENUE GFFICER
j 'MAHALAKSHMI PURAM
; BANGALORE MAHANAGARA PALIKE

T BANGALORE Q? L



   1,    petitioner is that aggrieved by the

TV .2() Gf3,  A3311 respondent herein preferred a

H the 1st respondent. The 1st respondent

the ixnpngled order allowed the appeal and

‘ s»:,%2?.g;asiae the khata made in favour of the petitioner.

Hence, the present petition.

-2-

3 1;) RAVINDRA
3/0 C} R DIVAKAR NAIK
AGED ABOUT 40 YEARS
VI BLOCK, 11 PHASE I
BANASHANKARI III STAGE
BANGALORE-560 O85 _ ‘- ._ ~ A . ;

.,;’;-.REsPoNeeN<TS'=,"" "

(By Sri : SHRINIVAS M KULKARNI ;e—–HEMANTH ‘KUMAE’
G.N. FOR R-3; SRI.ASI-IOK I«L_ARANAHALL;, ADV. FOR R1 85

THIS WRIT PE’I_’fE’l_QN IS’ I4’iL.l;}F) ‘Lessee AFETICLES 226
AND 227 01:’ THE;”CG;NS’FI1’UTi0N 0F’I-NDIA PRAYING T0
QUASH THE oger.-18 eg_\ssep__e3( 121 I1′! CASE No.7/O6-O7
ON 3.8.2006 AS PER>.AN’:+zex;A-.VeoAz*;L> ENDORSEMENT
ISSUED BY THE “SEC(§=.;!flD RESP3’i’~lDEN.’i’ DT. 28.8.2006 AS

PER ANNEXQB. ”

THIS ‘w’m* ‘Pe1*i1′:o’N._LV’eeM1Ne ON FOR HEARING
THIS DAY,THlE;–1LCOURT Mg\:)E’–THe FOLLOWING:

endorse1eent:””‘ieened by the Asst. Revenue Ofiicer on

xii”

..5-

endorsed by the Asst. Revenue Ofiicer V’

12.7.2005. In that View of the msv.tteIj”i..Vf;ind’I;1§=_V._ ‘:V” Z

reason to sustain the impugicd _orde1;.*..A

For the aforesaid reasons, ~w1′:i.t_j. pt-3-t.:’iti{:-31 is}

disposed of. The order dt.””f§;08.’§!_{)fi;’)6 by the
1st respondent is q;_u.ashe{i§” V’ ”