High Court Karnataka High Court

Sri.Abdul Salam vs The Deputy Commissioner on 31 July, 2009

Karnataka High Court
Sri.Abdul Salam vs The Deputy Commissioner on 31 July, 2009
Author: A.S.Bopanna
 

 

.e'3""':,flN&?A¥€& WEQW awn" Q?  Qfiifii CQURT Q?   

@
§
3
§
Q
3
§

 

 

.W$"% mwwxm W» mxammmmm mm-M a.:wNwss;m' aw mmmmm.

._{--

IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED TI-H8 TI-E 31"' DAY OF JULY 2009
BEFO%

THE Hoxmm am. JUSTRZE A s 

 

SON OF LATE ABDUL 
AGEDABoIIT48YEARs  

son OF mm ABD(ILV.R~.9.-SEEEAD
AGEDABCXIT4§_'$EAR§. A    

3. am'. sHA?I'Az      

AGEBAB€'.XTI"*§O'YEAR&_"»...f   

ALL ARE 1% ammfe AT._R0.57 

MA:RaPPAsTREE'F _     N

mmnmnm   
 '-- "  . . .PE'I'lTIONERS

,   {BY   3 mm, ssmoa COUNSEL FOR
 sax n;s.vARApARMAn, ADV)

  commsmcnmn

" AMREDKAR RQRD
  cm

SON OF VEERAPPA



 

 

 

 

fivémxfi Q

E
E
E
§&
§
%
§
$
§
:3
x
E
x
§
2
E
flu
Q
E
3
§
Q;
g
E?
3
§
E
Q
33%
§
3
§
Q
3
§
3:

fifiiww fifimfim' Q?' %&%Wfi"W\K}'%§ fifififiwfi  WW 

-L\_,..
mthawheeanhauedlaythabeputycomminsionar. Itia
inthntoonlaut, thapetitinnnruuaaktlmtthernticae he
quaalwdamdtoholdthatthebeputyr 
an  to entertain a. mom: 

108(D)(6) ofthe Icamataka Land Rules,  %

Aaaismnt Comiaoiomt. V

6. Though the   Adwmw
sought an %   of the Deputy
comumm   "  apml h
mm.' m'_   Kn-nauka Lani
   the notice. has
   that it is pmmntum to go
into  ms stage, since "im could sfill

' proceeds mrther and pauses an order
 _" .  . . I . Ii ' want '11

  beobowaed bathe pauam petifion in to permt

 mamaimbmy at' the appeal also before the Deputy

Com1isainm*ifthepe1:i1'x:mrI&readv?nedmdnm.

J!

-

4′