Karnataka High Court
Sri K Venkatesh vs The Deputy Commissioner on 24 June, 2009
V CH1Tg;AUL3RGA TALUK Am) DIST'. IN THE HIGH court!' or KARNATAKA, * nnmn '1'!-HS TI-IE 24th DAY<0F.JUIii':i BEFORE TI-IE HoN*BLE MR. JUSTIC1§:RAM "Mona; with? WRIT PETITION 1~w,L 12704- (3FV'2Q08 BETWEEN S/'O.KUBEARA ' AG§D ABoU'r.VV33__$i;E,ARs «_ ' ADHYAKSHA' _, ' A, % % CH§TRAII)'I IRGA 'i'AL:J'1-:15'PAIe,c:..£AYA'm R/A1' BEVINAPI.ALLE VILLAGE' BARAMASAGARA P0s'I',~. " ~' PETITIGNER (B3? 1s.1.,:TAs;.M 35 ASSOCIATES » ABSENT ) AND 1 THE: 'ISEPUTY commlsszonm .. ' '*~..C.HI'"§'RAI)URGA BISFRICF = QHITRADURGA W25 THE EXEUCTIVE OFFICER TALUKA PANCHAYATH CH ITRADURGA. RESPONDENTS
M
(By Sri : R EEVADAS, AGA FOR R1