IN THE HiGH COU'hT OF KARNATAKA CIRCUIT BENCH AT DHARWAD _ DATED THIS THE 22"" DAY OF OCTOBER PRESENT % THE HOEWBLE MRJUSTICE DEEPAK '% AND THE HQNBLE ' c.c.c.n:o.1o19j/goosktcnm % 1 ' BETWEEN: A Smtfihimawa ' . : W/0 Sr! . ' Aged about 63 ' . Refined ., ' ' Pattan,Pa11cl3ajva$, * * HavcriDistIict, * V 'i R/o 31353880 T:8i31ks'~ " . Haven Dismct A. .. ..... .. A V ....coMm:.AINAN'I* ~ -._(}_3y Sri Shivraj Paul, Adv.) , Deputy Commissioenr, . Havgri--,,Dist:r*ict, ....RESPONDENT'
(By Sri C.S.PaIJ’1, Am.)
“M… We
Matter stands remitted back to 3″‘
for nmzstderatton cy’?’esh, with a do to
the light of the notifications issued ‘%
wmn a period afszx months thgataxe
ofa copy ofthis order.
With time ‘
by the petitioner o_uf.”–‘V'[‘j .o 9’ ” _V
4. Peru_ sal of as day that, period
of limitation ofE:~’;i:§:7-.’ofgo1ifE1s–. i§ofii§1: running only afier tlfm
ooznplaixmnffilciv order before the Deputy
Commissioner, Have:ri. , ” ‘
“‘5. complainant was not abk to give us
the the certified copy of the order was
befomn Deputy Commissioner, Haveri. However,
‘B’ dated 16.7.2008 shows that, on the
had approached the asocusod for taking up his matter.
o Atoomsa; it can be taken that, on the said date he might have
the certified oopy of the order before the said Authority,
even. though his representation is not very clmr on this issue.
Thus, in any case, a period of six months has not expimd from
16.7.2008.
Thus, according to us, pzwesentlymhthis
premature. It is accordingly hereby f-L z;_ A’