IN THE HIGH comm' OF KARNATAKA, ' 7 L' 3
CIRCUIT BENCH AT BHARWAL1 V
DATED THIS THE rrm DA'.-f 015:5?-RI'L, 290?: " . 'V
BEFORE "
THE HDNBLE MR.J:1sTjc:_E Am' ;.--.i..c;:,vI.xJx{J.A'i;=_"' 1'
WRIT PETITION Nc.--64.2G&iQ0O8(T-fij V V man'
. M1sc.w.No_,'6a1 17/09 ;gm;.<5_<3~'z;7/2009
BETWEEN:
1. Sm' "
w/0 1RAx'yA--::e1I;;2Ew:rH;~AQR1cm;:U;2xsT,
AeEp.ABQ'uT6e;;§gEAzs?_s
(DELETED w 0 DA'rP;§3 % I:f7;r§}4"¢.20(59)
2. SHRI GA_N{}A?PA H'A,NAm,'§5l5A SHIRUR,
SINCE DEAD.-BY E_~IIS. L,f~.'~.:3'.
2A} 52%;? YANKA\}V&*x,A W0 GANGAPPA SHIRUR
A AGE 4s3,«occ: HOUSEHOLD, R/O SALAGLINDI,
L213)' £»:;I::1\;*2a,1??j+I.,T_¥s';.o GANGAPPA SHIRUR,
" ._ AGE; 25§"_QCC'§;"AGRICUL'F£JRE, R/O SALAGUNDI.
' 20) s4URp;sH,}§}0 GANGAPPA SHIRUR,
A,GE«..23, OCC: AGRICULTURE, R/O SALAGUNDI.
K V' " 'I-:23; Agavinn GANGAPPA SI-IIRUR,
_ V AGE 28, OCC: AGRICULTURE, R/O SALAGUNDI,
7 PA"HOL{}ER OF IA TO 1C
'V -3-; SRI HUCHCHAPPA SHFVALINGAPPA KOTI,
S/O SHIVALINGAPPA KOTI
AGRICULTURIST, AGED ABOUT 55 YEARS.
4, SHRI HANUMANTH SHIVALINGAPPA SANGATI,
S/O SHIVALINGAPPA SANGATI, . " jf
AGRICULTURIST, AGED ABOUT 44 YERARS. . L"
5. SHIR SHIDDAPPA BASAPPA ME'I'I,""'
S/O BASAPPA METI, f. h'
AGRICULTURIST, AGED ABOUT YEARS. '
S,/O MALLANAGOUDA PATIL», " , . - _. ,
AGRICULTURIST, AGED A80U'F.{15« YEARS. ._ _ :5
5. SHIR BASANAGOUDA MAL;;AHAGoi:DA I'ATIL:,"A
7. SH RI SHIVAL.INGAPP;X "E ¥UC.HCHKPP&. ' " « . M
AGASIMUNDINA, S] O' 'I i'UCHAC:H.APF'A_AGASIMUNEINA
AGRICULTURIST, AGED -"z*.EA'R'S._
8. SMT. YALLAVK, i
W/O !.--ViLLAGE,
EsAGAr,A;<cxr'~m,1,;;r:,V _ _ .
A . _ » _ ...PE'I'ITIONERS
(BY SR1.' 2;,§.%KAMB1?.§vp;t2;:,ADv.}
.....
A 1} –»’£’HEZAIP5C():i¢i£%:¢’I’AX OFFICER, WARD-I,
A
” _8
2. “rHE.–_As€-1’sTANr COMMISSIONER,
iN€.1OME ‘I’AX*HQ)
‘ n T CDPPOSITE TO CIVIL HOSPITAL,
‘ DR. AMBEQKAR ROM),
V’ = ._BAELGAUM 590 901.
” THE COMMISSIONER OF INCO MELTAX,
STATE} OF KARNATAKA, QUEENS ROAD,
C. RBUILIDING, BANGALROE.
…RESP€)NDEN’I’S
IN WP. 85 BOTH MISC.WS.
EN WP. 85 MISCWS.
(BY SRI. K.V.ARVIND, ADV. FOR SRI M.v.sEsHAc{L§ALA*,..AD%7.e’ _ V’
FOR RESPONDENT.) ‘
A coRREcT1o1€–.,1N1e’;fi’HE’ ‘TI’fi;E IN THE ABGVE WRiT
PETITON IN THE gmefiesr e. c
*1*Hzs1–Vi>22.f§:’Ii1*’IOi§i§:.:m,tfi>*:~:£3 wni-i””§AIsc.ws :3 comma on
FOR PR;aL1M:NA;%2f ..HEARI.NG..__iIJ -{:3 GROUP, THIS DAY, THE
COURT MADE ‘¥”HE FQ’LLOFA{H*€Cg:
“peeER
is the learned counsel appearing
i”o;* requesting to delete the name of the
18* order has been passed.
éieleted. Cause title to be amended.
‘A Memo granted. The name of 18* petitioner
3. It is aiso to be
Misc.W.6071’7/2009 is filed on, e2e9o/osgzooéeeidieetieg
that by mistake the name of the
mentioned. But howevergfifje.
died mfore filing 0f the is a
mistake. It is also of the Court
that anot1;e;5;’ is filed on
13/01 on record the legal
re resentatives oifiglae’-deceaSed’* titioner no.2.
Misc.Ws. Having regard to
the§a<:t_that theeppficants Want to come on record, the
idgloeiuted. The applicants are permitted to come
2 eeettme legal representatives of deceased
H V' _ petitionef ?$'C.2. (huse title to be amended.
~. Mr. H.R.Kambiyava;r, learned counsel
_ «- :¢'1_Mai3P€3I'ing for the petitioners as Well as Mr. K.V.Arvind,
learned counsel appearing for the respondents on
behalf of Mr. M.V.SeshachaIa, Adv. submit that the
/'
subject mater of this writ petition is "
ruling of the this Court repoI_'_ted__in "
227{KAR).
5. Following the muo%eema
therein, this writ Since
the reference was that the deiay
cannot be ‘ . ie””eendoned and the
the returns in
accordance ‘ « , . ‘
” months fiom the date of
w _ a__ of–this order.
_ %fPceee;o1:nnees1ands disposed of aoeordingiy.
of appearance in four weeks.
M.V.Seshaehala, Advocate is permitted to file
sd/~
1UDGE
kmv