Karnataka High Court
Sri Shiva Madegowda vs Deputy Commissioner on 29 October, 2009
NEW
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29'" DAY OF OCTOBER, 2009_..__
PRESENT
THE HON'BLE MRJUSTICE VGOPALA ~ '
AND
THE HONBLE MRSJUSTICE;'B.V;_i\iI¢'§G}§RI4XT§§IN2X
W.A.NO.332;'O20Q9£SC;«fST}. "
BETWEEN: A' '
SR1 SHIVA MADEGOWDA _
S/O LATE SIDDEGOWDA
AGEDAB0U'I'41AYEARS_._.__
R/AT No.26, 9TI$MAIN;,_' SRDSLOCK. ' '
JAYANAGAR 7 i * AV
BANGAJIOIQE-..U_v A472' 1'
' 1' V I ...APPELLANT
{By Sri: K SIIASHI ADV.)
OOOOO
' I " D1"£PL1TfCOMMISS1ONER '
RURAL DISTRICT
. v.V.'IDWiERS
PQDELIM BLOCK,
1;)R.B.R. AMBEDKAR ROAD
B;ANGALORE
ASSISTANT COMMISSIONER
RAMANAGAR SUB DIVISION
RAMANAGAR
3 CHINNARAJ U
8/ O SR1 NATAM
MAJOR
R/AT HAKKIPUKKI COLONY
754
_ 2 _
BANNIKUPPE PANCHAYATH
BIDADE HOBLI, RAMANAGARAM TALUK
BANGALORE RURAL DISTRICT
RESPONDENTS
(By Smt: VIJAYA AD. AGA}
WRIT APPEAL FILED U/S 4,91? 2
HIGH COURT ACT PRAYING T0 SET”As1_D.E
PASSED IN THE WRIT PETITIQN ,99.45/2.0o7-
15/12/2008. V ~_’a V.*- 2 E’. =
This WA coming on sday,
NAGARATHNA J, made the fo11owi”1:g:–
Though this matter regard to
non–compliance of office have dismissed
W.A.No.322/2009, Which”-(ieci_Si0f1 s’q{iaf:éiy”Rpphes to this
case also, this writ is I rejected.
1 I
sd/~
JUDGE
Sfi/~
EUDGE