High Court Karnataka High Court

Sri E Gopalappa vs The State Of Karnataka on 30 June, 2009

Karnataka High Court
Sri E Gopalappa vs The State Of Karnataka on 30 June, 2009
Author: L.Narayana Swamy
1

EN THE HIGH CQURT 0}? KARNATAKA AT BANGALQRE

EATEB THIS THE 30% }:};'>§Y OF JUNE, £20139 3

BEFORE

THE HQNBLE MRJUSTICE 3:, NARAYANA_.f;§;?§}¥}i&'~   _

warm’: 93111101: 1§o.14334[_2OO’?[LR§ _’;V. ‘» u k

BETWEEN

1

SR1 E.GOPALA§’?A

S/G LATE _}:”:RA1i?~PA

AGED 5501?? –4_f2=YEAR$,. ;

RESIDING AT i’s!£EERf2§N£}AHALLI
AR./ii-I.A*LL£~ PQ’::~tT’,° KA.S’ABA HOBLL,
KOLAR “F£;LU§{_£aN}i) DESTRECT,

h§.i5N;;XfkZERAf5Pfi: %%%%% ~ ”

% *3/0 _M§5N1YAPP&

A ;§;GE§§)..§LBDi_§’If 77 YEARS,
. E?:–£3SI£3I}.’~EG’A’1′ MURANDAHALL

L * {By SEQ} YR SADASIVA REJDDY 3%

:–\._RAJ~I_§’:LL;} POST, KASfiBA BGBLE,
KOLAQ TALUK AND EISTRICZE}
” V’ ?E’E’FIGNEES
ASST$ ABVQCKE)

‘§’H}E3 STATE 0? }{AR3’~EA’I’AKA

DEPARTESIIENT OF REVENUE
REPRESENTED BY ITS SECRETARY,
M.S.BIJ{{..DINGr,

BANGALQRE — $60 003..

‘\

2 KQLAR T:%LUK LANE REFORMS_
PRESSRIBE§ AUTHGRFFY ”

AND DEPUTY DRIECTOR,
mom AND cm]; SUPPLIES L. _
OFFICE <39 THE LANB RE1_?'i'£3_RIs€S'»- .
PRESCRZBE3 AUTH{31'F~2I'i'Y V'
KOLAR.

3 KR RAMARm:sHNA1.i;H ;

S/Q RAGAVAIAH ~ ‘
gem ABO{.’I’§*?2 YEARS; _ M %
R/AT EKAmIB;’%I.,:LI i
sH1LLm§§:g1’PeSfi;; ‘
KQLAR ‘f’AL¥:;_}_I\.H
s / C) 54:.§<.vENE:A'racmLA:A}£
AGED"$3{§)"iMI'I'.Vé1$-='r..E'";':';z3aR':';};"
RESIEING5 AT EKAMBEELLI,
sH:LLENGE}§: '?osi:*,
1»§::.::2m:e TALUK MB DISTRICT,
% ._ j A RE:sP0N§3ENTs
' (b*yTAs;mR;%:3'. SATYANARAYANA SI§\l'GH mg R3 83 R2
é SR1-«.K.RAGHz§VEN[)RA FOR R3 85 R4)

Tfiifi./,_"W?i<:"FA§LED PRAYING TO CALL FQR RECORDS §.{*3’€ comma cm FQR HEARING THIS my:

* ..ffHE QQURT MADE THE FOLLQWIZNG:

“\

3. I have heard the Eeamed counsel fer both thegmrties.

The Ieamed eeurxsei for the petitioner arse fl1e….;:{fi1§_ie’eti1qg

I’€SpOf}d{§l,’l'{S submit the Apeeiiete Txibuziai hayifig

the prescribed authority has met ecfi1si;ie:*efi«_TTt}:ée’ T

preper perspective Qught to have reririagicied the Azfiaiteij

setting aside the order passed _ t}:1e pfesc;i*i¥:§ed:’:§a12tl1eI’ity.
The submissien cf the ieafffigreé <-?:e1.§n.$e1V§se11%jboth the sides has

been taken an record. '

4. {I1 ‘i§i€’é’;7′ ef_.’t’f1eT»’s:j£bx§1issiens made by-* the iearned

eeurzseieg » vssithexzti ig<:iir1g5'- ifito {he merits of the matter and

~.eX§3ree$iIig5'7epi"m;Qn enefiray er the other, I pass the foilewing:

GREEK

iiizit v~._'{Pet§{ien is ailesased. The impugned erder dateo'.

/T290?' "passed by the Karnataka Appeiiate 'i':*ibunal,

aeangalese in Appeal N0.13'}'6/2035 is hereby quashed. The

T 'fi§at':e1' is remanfied t0 the Prescribed Authertity fer fresh

*\

dégpcssal as expeditieusiy as §}O5§Si§1€ in accorciance x§.:£_1;}*;T.1aw.

Both "$116 geazties are giirected :0 appear befere

Authezity on 17th migust, 2039 }§§ithom_E~v–v§.g§it§@';§ -.f0;'_ ' a.

separate IZi{}i1iC€ and to take further iiistruciien ':31.at€::f.

A11 the contenticns raised in tméwgfit péE;iti{:3:3_ a;*;é'Eé§ft.,§)13€:£1. %