, V THE ASST. COMMISSIONER
V " _ " '.3 THE TAHSILDAR
IN THE HIGH COURT OF KARNATAKA AT L'
DATED THIS THE 3RD DAY OF AUGUsT,i2piQ<;.'.,jjj V' A T4
Bavoaa
THE HONBLE MR. JUSTICE1'AA§$.§3'OPz§I§:If{A = "
WRIT PETITIQN NO. 1249«?V34’i:”.2:%’r99/.fi(}O9″ikhfélifij
BETWEEN : ”
SHEKAR SHETTY « s/0 LATE RAMANNA ' AGED ABOUT 65.YEA~RS I z
000; AGR1cULTpR-gT.T- _ _ _ ”
R/AT’INI}RA;’¥iAV.AKI§!i3?a;?”– ”
INE)RALI;v_SHIVAL§;} WLLAQE-.,._ .
MANCHI K1oD;P0STj’V-~A.T_ _
UDUPI ‘i’ALU__I<'s;. DIVS'I'R1'('i"_I""-A.,_ ""' PETFEONER
{BY Sm: ?1§Asé;i~J.r};A R,"'Ar${z.)
" VAT_THEg"sTA'I*s:_ 'cm KARNATAKA
~. "REP; B'Y,I'i*$' SECRETARY
' .9391. DE' 'REVENUE
tvs.s;–. ABUELEING
BANGALORE — 01
_ '"i{UNDAPUR SUB-DIVISION
E UDUPI DISTRICT , UDUPI
UDU PI TALU K, UDU PI
L
R
with regaxd to the validity or otherwise of the
erders at Armexures A and B, it is not in dis_§f1'te«i .
against the said orders, there isman eitern:ate'''fand '4
eifieacions remedy by way of appeei under
the Karnataka L-and Revenue' a1so"eVier1'ed Vi
the petition that the remedyV__eif-..ta'ppeal"eoiiid not be
availed at the point L petition was
presented, since the appeiiett: busy with
the Election' — .9
2._ et present the petitioner can
“avail..”:iiiii1e;,,e.ifefl1edyiA V’of~appea1′ , the petition is disposed of
to the petitioner to approach the
aptieiiete With regard to the limitation, if
«deny, the spent by the petitioner in prosecuting this
shall be excluded by the appellate authority.
i
A
In terms of the above, both the ‘Writ Petitions”
stand disposed of. No order as to costs. _ 3 ‘ V
Akcj bms