High Court Karnataka High Court

Sri Munishamappa vs The Deputy Commissioner on 23 August, 2010

Karnataka High Court
Sri Munishamappa vs The Deputy Commissioner on 23 August, 2010
Author: Ashok B.Hinchigeri


1
B4 TEE EKG}-I CGURT OF’ KJARRATAKA Hf BA.NGAL{}RE

nsrrw THIS THE 23% my G1?’ auaus? 2910

BEFQRE

THE mzsrmm am Jvmcg asimx B. Hm§HIG~E1§”:_:: _

’em? Pfirrrrxcrz 210.1346? 0:? 2o:e%kgs”c:;&~3~:?1[ TV «

BETWEEN:

81¢ &K.

153$ abaimt. SQ yaara
Rfatvadigehamlfiflg
Jadifiahalli Hebii ‘
Eanylma Rum} ..

_ Adm)

:. ‘:rmmp§:;*%Ac’amm’ er

_” ‘1’ia;;_@¥.;;z:re
” _ “”‘&I.3i*.’i’:.wm_-, Padiszm 33.621:

A am.

2: . “Tile Gomissiaénw
($uh~–§i’srisi9nJ
Rural fiisuict
V.,’%.’.,f_’1’owm*, Fzxiium Black

‘ ” VTL–. e~§fiG {$81.

– : ‘ §wt.Nagma

W; 9 Jfi.’I’}w1:adagm

fixged aiaeut 35 yams

R1 at Ja Villw

Hwakw Taink

a Rum} Eistrict. . ..Rsa3p:oInriae-.5115

{By:Sri K.N.Jagad%h, Afiv. , for CJR1)

2

T?5$ writ petitisan is filfl unclcr Aftéeic 226 am!
22?’ cf the Consfimaien sf India pmyixg tn qua.sh_.__tm
arcim” passed the 13* r&ponde::1’£: dataed 16.2$2C§3;;E}Tj:id;e

&t C* f __ V

‘I”1’5$ gatiizfwn mmixg an far Grdfiffi

court made 1.2% fiakwing:
9_B__n:__@___.R

The iwrmti assume} for V.

mam saelmng”. }mw of ‘Elm zéinjxr thin
petitm. The mass :w<§:~;s%. Accercfngly,

Sd/–

JUDGE