High Court Karnataka High Court

Sri T T Kadappa vs The Deputy Commissioner … on 8 June, 2009

Karnataka High Court
Sri T T Kadappa vs The Deputy Commissioner … on 8 June, 2009
Author: Ram Mohan Reddy
...i...

11¢ man may: com': 95* mggmvnzazggg    _

IJATEE) THIS THE: am my QEwII.INE;"-1:: % _  "  

BEFORE 

THE 1~10N'z3LE MRg...4}LIS'!'§CE«._RAM" i:~..+1k:;=I»;A;r~:  u

  
fix: 'iii'Ri'i" i=ET-iTI0I»'i..V_No. .'a»43e=3;2§:)3 fscjsflj

BEKWEEN:

sm '1"? s;Ai?Pia _
AGE?) ABOUT 65' v;;;A_m";'.:

{2} 13191 T,K;v1i3YASAGAIé!
.. gags ABOUT :4; 1 E'.3':'ARS,
- 3; £3 ~.LA*r§; T.T. KADAPPA.

 V  "$311"';f§1{,'V.§S:,_;m3vA;

" --.AG§*Z{'&_"_A_B£}"i}'E' 36 YEARS,
'  310, SRE_.'?.T.KAi)Af'PA.

  _L my sE1i?,K,MQHAN,

 .. , AGED ABOUT :53 YEARS,
"  '$40 sR:'r:r.1<:A9APPA.

ALL ARE AC§rR§(1I,}L'1"{,IRISTS
R! (ZLSFATION DLIGLAPURA,
KASABA HGBLI

TARIKERE TALUK

(3HIKMAGALL¥R DISTRICET.

 PETITIQNER5

fiflx



-2-
(By Sxti G S BALAGANGADHAR, ADV)

AND :

1 'mg QEPLITY CQMMISSIQNER
CHEKMAGLUR DISTRIC3'
CHIKMAGALUR

2 THE ASST CQMMISSIQNERQ  
TARIKERE   '

3 THE TAHSILBAR
TARIKERE

4 SRIBHADYANA1i§Aé_ M
S10. samyanazm %     
AGED ABOUT4OYEARS"' 1  " "

are ;§Aj§Ei<:g:£::c:{£:--%' M
ajraazxfirazé; f:'Aw--s«;%. . '

5  ';. gosszissgsnu VILLAGE
  'KASABA H0333
' = .. _V BHAEERAVATI TALL: K.

' .6  Tr~a:s§;-irawx SURVEYS}?
'  TALIJ'I{ OFFICE
'-- MRIKERE
~~cH.:KMAGALL;R msrnmr
  RESPGNDENFS

  '~ ( Ey'~Smt ; M.CLNAGASHREE AGA F052 33,3 AND 5, Sm
 asnox 3. MENSINKAI FOR R-4, ADV)

MISCLW. IS FILED UNEER' GREEK 22 RULE 3 R/W
SEC. 151 OF GP?) PRAYING T0 PERMET THE IRS GF THE
PETKFIONER TO COME ON RECORD AN!) TO PROSECUTE

THE CASE, i'



-3-

THIS MlS{_'.'..W, COMING Cm FOR OEIDERS THi1s "':§3:1'§
THE COURT MADE THE I3'<Z)LL0\ViN{}:  .  » __ L'  . 

QBE

This appiicaijen is by th6:'éi?id;':w"--a11g1jf<§i:i;€3:g*t:iF; fig  
the deceaaed przztiticzner '£129  te  

27.1.2009

, :9 be bmught cggzfig-:x;erc”1 azj_d- the V’

case. Them is no o1y§jf¢.;~si1i¢:}i:”tg):’ :é;pp1ica’i:i€>ri§V
Hesarrd L1j§~:* flames, pemscci

the V.Vvajffidé&it %’%kjg5;2m’%:»<3é accempanying the
agrpfiéézfién f':}.u'_~fjVd:.."§::j,; Fer the yeasnns stated

iihé allewed, The aggpiicants are

V' _ regard as the legal mpresentafives

'_ petitioner, Petitioner to amend the

{mm nmmm RED§Y)
Junas.

Sc