- HIGH COURT 0}' KARNATAKA HIGH COUR1
lb:-1 uuum Ur ISAKNAIAIEA HIUH LUUKI U!' KARNATAKA
..UUi'(l Ur KAKNAIAKM mun L.uu:<IA_u't1 MIKNRM"-" *1
W.P. No. 17s;11'g¢2oo6 {LE3
IN ms area eomrr or A'
cmcurr amen 15:1! &
DATED mm mm cam Bin: :31? _
1 % % V
TH: nox'nL_E MR.
w.p.A%-- 1io. 41.3)
BETWEEN; "
81:1. '1'.
S/o Naxasixzjghachaiy-.,':--_V V '
Since dcceasxgfzi ._
IA) Sgifit. Anjéf-m_% mg"; %
Wfo Late 1'.kkz;~%a;1ga¢hTj%3va, '
Age: 70 years; ' Qcc: ' 'fifdaiasiahold.
3 ' _;S/ or Late T. ~Ra1:1ga§:h,arya,,
- Agg:-:_4~.'$ years, Caro: Mechanic.
%11'c:} f ~'z~;ag¢é.i:ix:af:.% "Rae
A V Age:_43 igmsiars,
90¢': 'I'wé Wheeler Mechanic.
V "S/0 Late T'. Rangachaxya,
Age: 25 years, Occ: Private Sezvicc.
R/o No.LI(}-11,
K294 Phase, Adarsh Nagar,
1.
~ Grulbarga –.– 585 105.
PETITEONERS
(BY SR1 : A. P. JAHAGIRDAR, ADV.~ABSEN’I3
ANI} :
1. The Hcgéigénfi Commissioner.
easing Board,
Cauvery Bhavan, Bangalore.
OUR”? OF KARNATAKA HIGH COURT_O$._:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
W.P. No. 1′?51__2/2096 {Lg}
the petitioner is due to the Board the
sum of Rs.1,27,938.16 ;’:zteresi»v–§zj:er’~V:’g;i:g:’ngj’ «
deductions to the
As could be seen from toe * has not
remitted the amount for it to execute the
1ease–cum–salo _e;ig1fee1I1éf1t;~:’; ._
3. ‘for the Housing Board
su’omi:fV:V1:ed oays ail the dues payable by
him, the execute the requ1red’ document
in that submission is placed on record.
To ors¢a1§::i<mo disposed of.
Sd/-
JUDGE.’
;:bv;o%*