High Court Karnataka High Court

Sri Saheblal vs The Assistant Commissioner on 26 March, 2008

Karnataka High Court
Sri Saheblal vs The Assistant Commissioner on 26 March, 2008
Author: Ajit J Gunjal
HIGH coun'r our KA1RNA1'AK:I'i-iiE5iic_:<;§un1 -or KMNMAM HIGH c«ouk1ro|= KARNIATAIKA HIGH ccoulrr or KAa:NAmKA men-as COURT OF KfixRNI\'I'AKAx HIGH cc

IN  Ir-Ifliif-I COURT OF KARHATAKA AT BANGALORE

'1I"'N;.Il _ ,
wnxu 1.1".-»...r ;u.u

"B"E'I'-"'€l"l'JFE

THE Hm:-BLE. Mt" -JUSTICE A«J1TJ'c}:IrI;:a;:+  V  A

 

JIE ............._..  .

n.gI:u.Ei.'fii.i'1"r.-to ywuxu,   Z}: 
Cine: Elcusinass. and Pmaidacnt 

Sasvearat h'3orm1111i1:t::u:;,"uZ'4I1iI:3:ra't1i,"».:: _ 
REG  T&iuI€;VT.E3hi1:?:rdi,   V '

Dim:ria::t  %    U     :". :PETI'PIC)IlER

can H.E.i"L":hari"g$ai1£:i';:::!:=dvhj'.i':§fAR;fi£A:§mppanawr Aaatan.

fiflflz

% 1" ma,a.aa:aatai1:yr:ommiaaéonm~,

La," i'_i"iii%::§.%";iI"3'¢f[:"i1z_:.i9.;5r tiiahnniaaimnsr,
Esgfiaumt Tagluk,
D§1a"tr:'u:~.tA 

  '  $:.'z1',_ fial:.9't.?ujr Hwsen,

V' = '_  a.d«"_M::hannmm:i .71'.-iuan. %3e-yad
" '.--.e'm§»r;£:1 abflut 4H2} ywm.

V.   M  NE». Rffl Cl'Ilk0d1," '

"Tali." ".95; Bi%'r.1"lc':. %lg.?.u'£.-A. ...RF.-i'..§}.'-'.'..'*!'!'T.f.5!'i.-E

% ( (sari n..v,Mm--au:1harT  .AG&fi for R1 and 17:23

W mm mm 23:: may 9:' 1~.q.-n..,-2:21 2,..a%&. Q

._...._u.g.nnun.-u um nun-has-u uauun \nn.l:I.l|I'\I\-nl ..Ir\ nn'|('|"'| I.I£\Il.l \-nll-II'-flhiiiffll .ll'\ \l!flfl|"I I.-lfllll-I \l"U"iII'IHTI -Ifll IHHO3 HIQIH \nIV_1\-IN)ii\'nl do Jjlnot)



I-IIIGH COURT or I<AmNAmIéA HIGI-I count or KARNATAKAL HIGH COURT or IIIIARNATAKA HIGH <:oum' or KARINATAKA men COURT or mamnmm menu (:0

 W? is filed under Articles 226 and 227 of the
£'.'.u:3:tm':iit11taic»n of India praying to quash the 
an!

an. .11.» .r1.m. J: . "
ufiim mhad 0%.1fl.2% pas -.4 by tlw mpu

Curmmimainmer, B-elgaum Vida Ammaxure-B.

tilt',
*=~*  

 'WP' mmimw on for fxrelimirlary  3  '

day, the {hurt made the following:   ._
%  

Wm Frag:-.fi1.:_I"I:,1-1r.rt_;-!=.2:I." ::__.'m._

mm-yu-u-..

  
W68-is:T1~s"'.=11t; cu"  L'sv;e-afat  1?} ' 
ux.vde=.z.' Hm Iiutarnataka  Act. A
re:ao1uttTcar1.waa     petitioner
was a_p;1oix1te2d7Vg,;3..  Carmnittae. The

in r.s:.;':i#;=.*itl§i'g   +rm.....d¢ an 

ta . fie} '_ *   ta enter .1 

narr1=aa._i11  Accordingly. the mmw

  -was; ante:-ad in the

  The said actirm was queaflona;-.d by

 ¥{fi.3 '..:-fiara tha firat 1-9.-e.p"..r..*1an.. -.-.r..e ...e.e

" lib: nrder paaawd by % origi11.a1 authority. as
V'   whhh the  respondent has prderred a

f ~rra:*.Fiaiaz«:1 pmtitirran. During the murae of the revision

VA ” 1:-mribm the Deputy Coxmniaa-inner; Rnaeaparnient

3170.3, ‘fit ‘W'”ai’I £J1’¢;vu3,1.u. um i’ uvw: umu. -ii w’.I..u. ya.-u..u.l-an :6

-‘mg.— nngnn -L-nun.-uu_:nuunn..-nu nan. nun-gun. u:n—an n.-n-u_nuu_-nn1un_— I; ncnggau. I-us: n.-mn_nnn_-n.-ncn_nnu u-. nu-nun:-u. -nan-an |_l|InJlI..l|l’IIfi.|flm :3 annungau IIIAIII |.I\n.rII..I|.lu\I.l\I III. I\l!\I\!’\
. n

l”:”‘”_—-.–“””mW”””

HIGH! COURT OF KARNATFAKAM HIGH CQIURT OF KARNATAKA HIGH COURT OF KARNATAIKA HIIGH COUJRT OIF KAIINATAKA HIGH COIURT OF KIKRNAJAKAL HIGH CI

L53

ma in WA.P.Ncm.1I5*’r13-16414}02 whereitl this Colaft

n
1 ‘TH?!
*I.FL..l-1.1-I’5..rI.J-..rI..Il. mun’ ‘t-FRI»-I-has-r’I:I In-r aauniun-bananas:-nuuunu urwuunuu

mgarti to ‘Kim fimt that an Dftifit’ oi’ atatmj ~

, 0 I u.’ >’
égifl :31 .4.~.w-in 1:’ an in ‘rnn1’r1l’ 11-1 I11′ __;_5 glggi

mwanteszi this Court, the Deputy,

amt awicle mm entries and has dixem-;nthat

ahall aahidm by the rmuldt. in

ma no-..:°§.rI .m..n.-.rLnur in g-u-u-:.:u\r§.:.I-.vII¢|.Ja -:4-1 + “‘:’«H”»:n’h ‘
13.15 flitlllu. UJ.F..-I.’liZ«’-.|. ml xiu-aux.’ u -. §Bua.}.~w -a

Mr.u1:gx;:g¢;:za, for

the pu~zazi;frmiox1-ax’ .p’roc::edum adapted

mt aside the order of

t’z1a Ema-i3iant._flnrnn3iEs’tx :1-E25 r ‘t val-in.-*1.

the impugned order passed by

fifitriiaaianar. Apparently. the petitinner

I-gas-an-w a. at ‘5-In 151-. nu -nun—- ‘ — — —-‘-‘= —–‘–v

mm

is aiglmfiaant tn note in that that: subject
*FfiF.P.Nos.15413~16414/f3′?. in wha1:her he “m the
“if mt’ the C;ommi.’t,1:ee our not. It is also to be

” i1::tix:e:rfi tknat this Court had directed tlrm parties 1::

M………J..m+..-a..£..-.. :-+-;na§’~I1u.- .un-m. ‘l’H’I-un,a-1 murslm a (Hi-nn*i’1’nn in 3v&a11Ar”l
LE.’ Lil.-N111 i!lILdl:l.l.»l..lD- uu. TILIMLL nI..I.M.I..I. UL u..u.I.\.»m-II.-.|.\.u.t an Luwulvl-I

X
x >

….._._ H…” n.-n..um.an-nu-u min nun:-\–u -u naunu hltlllli-llI\lIl\I ..II\ nlnrsl-n I.I£|Il.I IRIHIHILIIINI .ll\ llflfibfi I..ll\Il.I ifllillirlhlitalfl .I(‘|| I)lI”‘I(‘i”\ l.’I£\lI.I HUHIHNNEHH -If} Iflflfifi

– -. u .- I— I- -.I -1. s. 2. li – .-..I-. 4.11:; In. .I.lv._au.-.!:¢.u ::u-J. ftnl-ra CH ._a_._.a__n-.=_r:.u-:3 u.-=3… fccunn .C1 I;PI–£hr._.)l.ur –.=nm_.– finU–.=a.–..

7

Tne e:x11i:r’ma~”it1 the
in

Sd_,/-

Judge

4JW’W$
. ..

ya -a
,…,..£.L ‘I”|_.|.,: ,2 ….

I’ll: .

II V
.5

4
‘nj: thifiis Cm.1rt, ohm-imumlys, tha Aasistant Conmaissiaqgr
L-3″ “..a+’u” W V
thus name «of than ptatition-er in the: revenua 4.: VA ‘
impugned nrder passed by the Deputy’
nannecntba £’auImd..

Horn ff twin, 1:5
1″fiVEIl3UHl’:.’ rmorfl shall £1}._’5id’g,
W..P.Noa.1fi~413f.1ai§j-1%} A
M1 M.l~..4.’.=-,
ITH mafi3%W4:I\’a.pI;uaaVVVVm’ V. ‘V]:’:_;r:aj’ : mur meaalm.

uu _.–_.0=._ ,5.fi_<zuS_ KO .–.u=._OU $0.; S:c.<2_a5_._ "*0 :58. _._w_x .$_<..<_zmS__ LO ._.MDo.U _._e=._ 5_<_.<zu5_ no. .5300 _.__o__._ 5.$.<z¢_S_ $0 #5300 _,_.w:._