Karnataka High Court
Sri Shiva Madegowda vs Deputy Commissioner on 29 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29TH DAY OF OCTOBER,
PRESENT
THE HONBLE MRJUSTICE v.gOPALA~'GOi2'yrOA:: I'
AND
THE HONBLE MRS.JUS'I"I-C_E B§Vr..,N;~x_GAI'g;zI7Ii;m;§:x I
w.A.NO.337/260SI(SO/Sij'--- '
BETWEEN:
{By S
SR1 SHNA_EVL4gDEC3OWDA .' -
S/O LA'I'ES':ODEGOwDA .... ..
AGED_.,sxBOU?:i .{.11"Y_EA]E~1S .
R/AT NO SW 3322 BLOCK.
_ 'V
BANGALORE-I:
...APPELLANT _
r_i_: K SOI=LASz1.u:1RAN'SIiET1Y, ADV.)
DFTPUvTY.OV.COMMISSIONER
""IBANGALORE RURAL DISTRICT
__ V.VERS
I>..O'D_1UM BLOCK,
DP..,--B.R. AMBEDKAR ROAD
'' ' «BANGALORE
I "THE ASSISTANT COMMISSIONER
RAMANAGAR SUB DIVISION
RAIVIANAGAR
SR1 VENGAL
SR1 SRI E DAPODY
MAJOR
R/AT HAKKIPUKKI COLONY
£4
BANNIKUPPE PANCHAYATH
BIDADI HOBLI, RAMANAGARAM TALUK
BANGALORE RURAL DISTRICT
R1«:SPo1\II>,E.__;_\I'I'S
(By Smt: VIJAYA K. AGA)
WRIT APPEAL FILED 11/8 4 OF THE
HIGH COURT ACT PRAYING TO SET ASIDE_.T_HE --Q'i2I_3ER~ __
PASSED IN THE WRIT pETmoN,N0...9943/200?» DA.'_1:'E]3_
15/12/2008
This WA Coming on for ORDERS
NAGARATHNA J, made the f011cv§iing:– ” I
gun G
Though this mati-Sr regard to
non–cof:Ip1i3.nSé v:.f Since we have dianissed
W.A.No.3’22/ 20O’9′;V. squarely applies to this
case ,thiS ‘aijpeél is accordingly rejected.
Sd/-
JUDGE
sax»
Iamg