High Court Karnataka High Court

Sri George Joseph S/O Alte P V … vs The Deputy Commissioner Kodagu … on 11 June, 2008

Karnataka High Court
Sri George Joseph S/O Alte P V … vs The Deputy Commissioner Kodagu … on 11 June, 2008
Author: Dr.K.Bhakthavatsala


“””‘ “” “””””‘””‘Hv’\ -lawn: uvunl Ur Iv~\I\l’€.H!I-\l\i-\ l’!I§J!””I KJJUKI Uf KMKNAJA-KF\ HNJH CUUKi 0}’ KARNATAKA HEGH (

Il’ERE BIGE 503K? 9! I3§I!§3K§,IE IIIGILDRE
BEEEE TEES THE 11” BAY OF JUNE 2953

EEFQRE

THE HfiN’BLE ma. JEETICE K.BHAK:HAvA:s§i§”5] ‘

fiRIT PETITIGN Ha.éG64f2G06 {@fi*§fi§}1v :_Kfi»’**

EE’}”HfEEN

-..–u..–.–….,…—

1 SR1 fififlfififi JGSEFH
Sffi LATE r v STEPHEN
AQEB REQUT ?5 YEARS -V 5
QQ.7f12, SGELEGEwRQAB,””=–‘
MRDEKERI 5?1 ?Q§. } 1 ;_5 -,* 5_ f
_f, ;=”.., I-.. PET1TififlER
{av 53: ? v vzaAv_9hsH&vANg,Any;}V_.,

…….._…….._

1 VH3 DEP$??uCQHMISSfiGEER:”2″
X33353 nzswgzcw ‘ ” V
HEEEKEEE ‘

2 “?HE éggsganag H””‘” “””

‘;fiflflEKE22 waaux

3 5%; 3_i”fi§E§G§E?R

‘ ~,_ A532 49 vzaasf

_¥J3 $R:.§?9a?YA
¢_’ gzsxnzms aw AfiHAfiIPQRA
*!fk?fiEM, HEEEAGE

–‘ xm3A§u_

– ‘.=. . … RESPGNBENTS

;”~, §$v $§1 3 H Mawacmarfi, AGE FOR R1 & R2,
*=,? R3_sEE?En§

WRIT FE’I*I’§’ISN IS REL LENDER ARTICLES

22§ & 22? G? TEE CflR8?ITUTIOH SF INDEA PRJWTHE TD

SE’? REESE THE QEEDER ET. 33.43.55 BY ‘§”HE KQDAQ3
§I$?RICT QGKBUKER §I3PU?E3 REDRESEAL FWRUH,

EKEEKERI IE EX.§fl.24f2§G5 ARISINE GET _QF THE
CDM?LA1fiT VIBE AXKS-E, E1 S F. 1 K

T313 ?ETITIOfi canzws ca FGR .9§5§:$:§ARv

Hamms :3: ‘3’ 33:23? ms cm, was c;:.:3awA”r2xa;;aE;

Ffi%§fiWIN5:

The petitianexf aha ia.$fiR*ifiQEK§dutimn’

Case Ho.EBF!Ex.$éf2Gfi%T’§n Rtfié~tf%l§3 af the
Eiatriat $ansumé%7_fi§spfi%§5 §afire3sa1 Forum,
Kadagag Eadikergp~§fi§§ éfi$if:3tfie forum’? is
hefora’tfi%§2§§u¥t_fi#$£%: éiéies 226 & 22? 9E
the §§#St§¢fi§;%i fig fifiééégfiflaying for iaauance

efi writ fifi a§rti§£a:iffar quashing tha crder

. ..-up \A.uy_§(V’I’.rl\| vl nnmvuunzxn nuart LUUK1 Ur KAXNAIAKA HIGH COURT OF KARNATAKA HIGH COURT QF KARNATAKA HfGH C

fiatefi :3,§.2¢e§’ é¢a “”19.4.29o5 made in

_Execg§i¢a sage E$.2&/2395 an the file at the

V ,K§da§fi fl§afi:ict Eonsumer Bisgutas Redraaaal

F5333; at pfinfififlures-E 5 E1 respectively and

_alas ‘fi%#$h5 the Qzder at Annaxure-E dated
“”*7″i§.s,2afi5$ an the file ¢f the Deputy

flam$i$fii&ne:, Kadagu Bistrict, Hadikare.

E. The briaf fagta vi the mafia leading

ta tbs filing ef tha patitian may be stated a3
unflex:

L/

‘ ‘.’…~/..’A””‘ “‘ “””””‘”””‘ “””‘ ‘-MW’! Vr nnnrvnlnsm mun \..uuIu ur RAKNMAKA Mann Luum. Ur :\AI<NA:AI\A man 1

tha yetitianar is antitled ta succaad in this

petitifinfi

$, In tbs :a$u1t,m than péiificn _i$. a

aliawad. Ehfi imguged ®&d&$sfdét§d 13§4,2$$S

and '1§.&,2B05 on. thé'xfilé".$fV tfi§[vfg;¢mVA&fi*

annexure*E a Els zea§%§t@vg;y. afi§ ghe order
datsfi, 1?.§.2aa§"«$n,7§h3 "fi;§*_¢f tha Deputy
Qammiasiangz,' K¢fia§§:V§%sfi§ié§Q";Hadikaxe, at
Ennexu:§§E?{:%a%% §@a%fi§§ §ith liberty to
xgsgggfiggé figié fig téié %h%h course at actian
in %§c0i§%s¢% wi%fi law after the diaysaal of
the ¢§m%agy*§éfii§i§§:

_;” fig casts.

Ehj/g