Karnataka High Court
Sri Satyan vs Deputy Commissioner on 29 October, 2009
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29'?" DAY OF OCTOBER, 2009__.__
PRESENT
THE HONBLE MRJUSTICE V.GoPALA ~
AND
THE HONBLE MRS.JUs'I'1c:E"~B.v;_N;A}GARA:1'f1NA
W.A.N0.325;'2£)_.{)9[SC3#$'i'} A *
BETWEEN:
SR1 SATYAN .
s/0 LATEK_APPU.....__'-. ._
AGEB
R/AT Nc}.453; 3R9?BLQ'CK,_' "
* ~ .
. . .APPELLANT
(By Sri: KVS':r1A:=;:£;1i ADV.)
~ __ COMMISSIONER
BANGALORE RURAL BISTRICT
'V.V.'I'OW:ERS
' PODIUM BLOCK,
" DR,B'.'R. AMBEDKAR ROAD
EAT$e*GALORE
9 A ASSISTANT COMMISSIONER
.'.~t
" RAMANAGAR SUB DIVISION
AGAR
SR1 LAYU '
S/O SR1 BASHA REDDY
AGED ABOUT 55 YEARS
R/AT HAKKIPUKK1 COLONY
N»
BANNIKUPPE PAN CHAYATH
BIDADI HOBLI, RAMANAGARAM TALUK
BANGALORE RURAL DISTRICT
RESI'§')1'\§37;i'$.ISI;E71?_fV A'
{By Smt: VIJAYA A D. AGA}
WRIT APPEAL FILED U/S 4;"
HIGH COURT ACT PRAYING TO SET ASIDE '~'1'I~iE QRB~E'..RT_
PASSED IN THE WRIT PETETION '---10808/2007 " DATEI3
15.12.2008
i
This WA c0ming;;:”*~Qn this day,
NAGARATHNA J, made the fokkowiifiig: – *
gjiosted with regard to
non–c0mpli–sno¢ since we have dismissed
W.ANo.322k2Q(59., applies to this
Scase alscg, ‘ this isV’a<si'3.ordmgly rejected.
~ ….. .. \_
Sd/-
IUDGE
Sci/~
§UDGE