High Court Karnataka High Court

Smt Anasuya vs The Deputy Commissioner Bidar … on 4 November, 2008

Karnataka High Court
Smt Anasuya vs The Deputy Commissioner Bidar … on 4 November, 2008
Author: Ajit J Gunjal
a ur'1o\l Ir\1r\|\g"|

I In-aw':  Ur Iv-\l(lVlHkMl\M HIE?" LUUKE OF KARNA-{AKA HIGH  OF  H36"  OF KARflATAKA  C



IN THE HIGH COURT OF KARNATAKA  [
CIRCUIT BENCH AT G~ULBARGA;~~-. j   % " .

DATED THIS THE 4TH DAY OF NovEMj5ERA,?%%2%oQa4  -'  

BEFORE
THE HON'BLE MR. JUsT1cE._mrr   V'

WRIT PETITION NO. 3543 _§)F'fi()(_3:€>'v(L-'\:é'§;'C)

BETWEEN:

Smt. Anasuyaw-/9 S§hivaj';i: Ja€ihav,'  '
A363 3~b9'1?3§--25;'§'*3?~F$,". 1' V   " 
Occ: Ho1rSeiiQ1d;"E%icsid¢11tof_  Q .
Handyal '1'-amzi  "l'a?..' Baisavakalgfiaxl,
Dist.    

 ._ -- V'   ._ __ Petitioner.
(By Sri'Sanjeev  Patil, Adv. Sri. Praveen Kumar
Raikote,"Adv..)  7 " 

1  ' T1 mi' Deputy % Cdfiimissioner,
Bidatf D'i3tr'i§;t, 

T'  _'I'1'1eA'1'ahsi1cia§§5;' %T
  Bidar, Dis't:_. Bidar.

 é511é,Tahsndar,

_' TBasa"e':5:'ka1yan, Dist. Bidar.

 _ VT  S/0 Yadhavrao Kanji,

"Owner, M] s. Veexji Paper Industries

  "Private Ltd., Resident ofdyoti Colony,

Bidar.

Respondents

( By Sri M. Kumar, A.C.}.A. for R-1 to R-3,

wwwwfinnv w. an… u–.-run-n uuvuu uvuns vi l\l’lI\IIE|Il”‘II’\I’\ l1IIJ!’I uvunl VI’ RHKNHIHBR fllbfl \-UUKf Ur KIKKIVIKIIFUUK HIGH CI

knock the doors of this court for a writ of mandamus to

implement the award. Be that as it may, t11c: tI_f’1i1rf§1

respondent shall implement the award and re§iové1f.
amount within a period of one mopth u “=

receipt of the copy of this order,

Petition stands
Rule made absolotc to Eiabove.

Mr. M. Kumar, polmittcd to file
memo of appeargsfloe ”

 ....     ,'  Sdf-2

age 1. -- ..