High Court Karnataka High Court

Sri Rangappa vs The Deputy Commissioner on 6 April, 2009

Karnataka High Court
Sri Rangappa vs The Deputy Commissioner on 6 April, 2009
Author: Ram Mohan Reddy


. (By CH’A§\;’.[)RASHEKAR, ADV )

‘AN’§J:

.’THE3 ASSISTANT COMMISSIONER

m TEIE HIGH’; coum’ or ‘ ”
DATED THIS TI-{E em pay
TI-IE HOZWBLE ma, qUs’1f1§§.’§; 29.15; n}toz»ie§,mF2EnnY

wnrr PETITION «cit? (so/31’)
BETWEEZN ” V V ‘ ‘V

SR} RANGz\P£33;;’*w»” ‘ . 7′
S/O.DODDA.§\ht€3_APPA,”’ ”
AGE 4a”VmR:s “fg ”

R/@.KAR:_eANuR:,.__ _
cHANN*AG1RI’TAL:.IK,
DAVANAQERE £)’E.S’I”RiC’f’;—- ‘

– -. PE1″£’ITI{)NER

1 THE ::§.;3jPuTY COMMISSIONER
..I3AVANAG§:RE,
MVANAGERE DISTRICT.

H DAVANAGERE SUB DIVISIQN,
DAVANAGERE.

3 SR1 C M MALLIKARJUNA
S] O. C. MAHARUQRAPPA,
AGED ABOUT 30 YEARS,
R/O.”INCHARA”NC).1962/9′?-9§,

2. Learned Govt. Advocate s”:1bmifij§ ;3.xfes:é§11f;1§;’

Deputy Commissioner is engaged E.£e§:fiQ_ns;

and that if Ij.II}€1’iS extended €.1-;3f<;~–, lst _1x:%:=.e..i§ If U i1ij,«', " ,

2009, orders WEI} be passed on the said

3. Recording the s1:bmis$i_Q_I 1
oounsei, nothing fI1I’th€?_f’ 4s{;:jz:*§.iiV’.’eé: fc’-If in
this petition and is acéardiiiigly, V

&
. V , J’V.,Tudge