Karnataka High Court
Sri Ramaswamy vs The Deputy Commissioner on 7 July, 2009
§’ mwuwt ‘hf’ ‘\J”‘1l’\|’l-l”‘|Jif”‘l|’U”” ¥3|\J|’ VI? “~J””|U\I’#”‘\¥f’ll\J””t fI’l’%.7|?”?-\..\.o<'!w.fiN' Kw?" !l"\-""'u2\li'\-t'srlWH'**'W%.£'"""' *IH"o.'?l'3 \-'z.lL|"l\|' VJ!' l\#"\|!\l'K.K""Ql&"'§l'&l"'W '!|i%J¥' '?-an-.k5a5?, ‘A:;?sHViBWI” x
F.«’E’R;__3″E’I”–”
1:-4: cfimaé A
MY%R*E 5′?€302’3, SI PE’I’I’I’IC}HER
[By .¢£.B”si{)CA’l”E}
if DEf#.31?¥{iQ!«£sflS3IGHER
% mamas nxsmxcw
« fi?’$0RE;
‘L
HU1%’SUR TJRLUK
” DIS’1″RICT .. RESPONDEIVFS
% ‘7 A,B.VLJAYA,, ABEL. Gasvr. ADVOCATE]