High Court Karnataka High Court

Smt Sajjid Unnisa vs The Commissioner on 26 September, 2008

Karnataka High Court
Smt Sajjid Unnisa vs The Commissioner on 26 September, 2008
Author: Ajit J Gunjal
"£36!-<3 C0333' OF i€fi!%NA"§'M{A HIGH  OF KAENATMEA Hifii-B CGURT OF KARNATAKA HIGM COURT OF KARNATMKA FHGH COURT 0? KARNATKKA HIGH C1
rs': '

,,..a-

3%  EEQH QQURT G?  fl?RK§ ET BAHGALGRE

§s%.'§T'E1§ "§%§S T'£~E 233* 35? OF S~EP'I"Ei«1*éiBER 

BEFQRE

7:3.»-IE H§H'§LE ya-g swrxca AJET J   .   T ' 

 

EE»'§§9'E«E«N:

$m€:.Ea3;§%d fizfiém,

fwgfi %5 Ram. 

Egan': Eéaafifig 1*  §  _  _ _  _
 ' V  .;.--P§._'_;'.E'I'I"IfiiIER

   
 

mg     L 

 

L 'E'3'§~:   _ .-
Q:;r*§w§:a,t§..z:$n 313$  **~:zgf 

   
 

=-

.3

 

sa 'fiw;§§'£sa:m, tram;   .

M;

 '~ , flfiiffmégfign af  of

  %  Na.9§,
'~*§¢z:§:3i?'€fi}i"fii'ga§ura.

 %.iaae:~f'e.:'~;«:,;g.it:t:.am11z,'f  '

 

V  H '?z2«'$rz1 §3§ , Qarwratfian cf
    

  
   
  

 .

‘ maasmxnsms

T %% ‘:§ri Emma gag, am. for 333 amok $Kd2}

$3.? is fflad milder $5 anfi 2276f the
fiamfimémn afizldia prflgfmg ta diractthe R1 and EQ tn

*;a.%:&x:*£?w§ai:1aac>o§*damW:T’§hiaw tn remw thciflaga-1
mwmzafina and brim the mnséructisn in
m?§% tame am’tu?3% plan, bye
fiuiafim Em; fltifipfirtj’ 3&4/1
‘*5m’1k&’*’i~a§w§a§t2ra. Baz’i%m, . ~

$3.? mming am far V

&?a:g:3 thfi flimurt. méa the

§…_.9..E.§

§%§:”.fi..$§m3k :


 

ta  wiw fir   to be
gwmd"    . ._  -

   zismd for pmezlimaary
 2     up fir final disposal.

*  ta % ahsokxfia orwnesr of

 

V:;§:s¥v<'.s<g:J~s+;Vg:;~:_§,z §;"~qgmfima. 2%, a;a , the nsighbouring

V up a mrmn-ucfinn vimiafing the

¥vs§§r:§=%-iaws aa wefi as 2213 sanetianed plan

' repr%wcatinzm are given mfl mfioe is

ifiéufié thmugh 3. rmmsei, $993.: {if the aomslaint

ta amxzné respazldemis tn be feuzncl at

wan wuuzn ur nflflnlflimhfl naurz ¢b.AA§.vu:}:I mu MKNAYAKA QWHGH COURT OE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURTOF XARNATAKA HIQH C1

/

Q dssirsré €33i35.%% and be 'him fwat rwpcnfi-ant *9 €%

HGH COURT OF KARMATAKA HEGH OF KARNATAKA HEGR COURT OF Kfic§NKI"AKA HIGH COURT 5? K&RNATmi"A HIGH COURT OF KARNA'f&KA HIGH Ci

éamd 1é.%.2€'!$8. 'fhe giexlaw {if thc

gfiglnmar is fimt 'rim mid mmgfiaim ia mt as yet

§$mi§i§§;'§d ma a&3u&tm~:.e¢ Hm this %

$3» fiirwe a. mmlairrt V.

wém ifia wwnfimt i v’is€2x};:i9.’Ei§:I1V§3f’*

hyeimvm as wefi ag izxcumbent

ugzxz tbs am.-pazzratiwfl A That

_ stands dispesed of

difimimg _ is mmiéczr flaw aakl

_ witlri imam Nawfilesa tr: say that

at-wnar Wham fizisaiatian 313 being

he mm hefsre any am’ isn is

‘V –,., , A ‘ y ‘ 72E”! ..

1%ti§m”1 sizaxfis ciispwarl afam1’&l§’.

g Q

.a
M
m

Sd/-%
% Judg’e?%%

Sri fishak fim ,
wfi E33 $2 perm: in that wt%$5m fcrur
§§;!’-

vu mm”: §§.¢.§_§ no .5500 +6.: §E.<zx$_ mo Q33 xei S_S.<zm§ no $23 +3": §§:§..§ .5 _§.,., :2: §:.§….,2§. E ::::. .::.