High Court Karnataka High Court

Smt Kempamma vs The Commissioner on 30 July, 2008

Karnataka High Court
Smt Kempamma vs The Commissioner on 30 July, 2008
Author: Huluvadi G.Ramesh


N7

QLEQEMMLV mwx, AS PER MLWHEET Larisa ET.
2%-2; r;=’~4–»2a% AT azixfia. .g

@123 W? czimmia GE” ma pganmtéxtj’

m E’ $3913? THIS my, THE c3:;12*f—._z¢§n E_ ‘*1’>H_$

wzmwmaz

pefifisner

as; qufih am &a’wd,%2313.2c03 at

33.? am is directing

ths rmpse:nz1¢:§:a%:;; c1e=p@s7fi.&i by was
::$.1_1.2fiB3 ané to mmztzte
ml: in rimpeazt af site

I¥$.1:§r_Azzm-” mg situatad at Gnanahharafiai

§£a:ag§:a§¢s11g;%%L% maek~:, mi 5 L % »

* _ ”

..,…n. ‘LII’ nnluvntflnfl ntun LUUKI Am: mumnrnm men COURT or KARNATAKA Hts:-I coum or KARNATAKA a-new coum or KARNATAKA men coum

3 ia mg in mm been alzmea sine
3:23.15 Bflm K 3:3 by tém fcapnrfiant. The

‘ fiaepgafiw Ra.35,%{~ by way of 5.13! can

” gnu: ‘aha alifiézm.-3%, was mafia arm 17’.4§2i}GC?.
‘ nféalayad graajgmmg thae: rm@dent—BEA

mfizsw ‘:3 352%: gm fzaymarzé. amflalbt tha site £11

f&”%E.§..’f fig ‘?§’I.i:§- ‘raw. $ §E?I.’x:.5&fi.,

W,

3-3 ‘ilw Eaarrrwfi mzfiai £31’ 12% ”

magma} far {Em _

€11: :3:-:r;.:v£s,is:::z1 sef iihifi ~

fiixymanaé 23$ 3%

srhzwcxmmtamzczm £3. was éss ‘ Q: 18% for

tint? I-xazjiaé, af &e3ay. i ‘.

a mas :~&%.n*ng amd hath ma
mzfisgg. £3 has ts be
fifiwéaé aim hmarfiug Na.15 in
fawn: fig 1% ac: mywm 0f 18%
angmenx, tifl the éabe 35

fimft §.¢=.§ mmms witrsm tam

mam am mamh; tm

sea as tins

in aar:;m*da.t1ce with

fimasuia fim wig éfi in farvmxr ef the

.éw%&.ix1gI_}:, t§$§fi’?ii§fifi is allaweé.

LOURT OF KARNATAKA HIGH COURT. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNAEKA HGH COUR

sal-

Judge
gfi