High Court Karnataka High Court

Sripathi vs Assistant Commissioner on 16 June, 2008

Karnataka High Court
Sripathi vs Assistant Commissioner on 16 June, 2008
Author: Mohan Shantanagoudar


I

Hi1TflEffl£&iCKX3RTTmFEUHflEKIflKfiuAT]&AfiCHUA2RE
mrrnn mxs THE 15%: my err

rm EOITBLE am. ausnca }

‘W. P. N0.7995 cur

EEESEEIEB

SRIPA’I’HI

530. LATE xaanvaaa-3EsnE_
ESED ABOUT 75 Vanna “=”-‘

AGR1CULTURIST Rflfl,E$ raaigs PATEL
3515335 MfifiE-V3hbfifiE “”. ‘l’
EREVE’2OST; 5IR$I_?fiLUK’*,
313333 Knnaana HISTRECT r 581 401.

-a. f ; ~ ~ *_ –~Vf … Plwtmtolxx

:fiyV3ri§-E R HEGfi$’Hfi§LEfiENE, Anv.,;
‘mg’ ?’ V’ D
1 AssIsTA&T caMz$Sio§§a

$15.31 SUB”‘1’e;’:.¥’1i3IGI+2-
513$: *- 531 4v.91, _

.2 ?Afimsiana§av

._v$;R3:*$ALfix
” ._u*.-1_;.. ‘fiI3TRE§’:’3″.

°_3 STATE Gfiafifififlhffixh

._ REF $¥gsEcRzwAny
” Lawn REVERUE nzranmnsmw

‘L vssnm

” £RuaaLoax.

” “»4m_fi3ruwv cunmxssxofinn

…..um VII nnnwnlnnfl murs QUUKIIAUE KARNATAKA PHGH COURT OF KARNATAKA HIQI COURT OF KARNATAKA HIGH COURT OF KAINATAKA IHGH COUR!

KARKEKR
U. K. DISTRICT. . . . Riflfflflllffl

(By Sri:B.V)!URb1I3}-RR, GCf’5f’I’. .PxEV., 3

IOU!!!’ OF KAWQARKA HIGH COI..i”[AC5″ KARNAWQ HIGH COIN!’ OF KAIIWXTAKA HIGH COURT OF ICARNATAKA HIGH COURT OF KAIINATAICA HIGH COURT

TI-as ml’? PETITION I3 FILED UHBER.–ARTICLES
226 mm 22′? as THE cexswxwmrcn 0:? INIDIA axavxrea
TO ISSUE WRIT 0? !-IANIIAMUS TO
PENSION or n.s.5oa,.f- we mm mwxwxousiz—s:r:zr§a’ V4 351%-3:1′
Imzn-2 1.1.1394 TILL ‘FE-WIS nmr mm .-hi:
sans Fnnmmm T0 THE PETITKGHER. ”

THIS umrr PETITIDBI :§c:nIIz$t:;«.Cazu ‘1%*c3R§I’:+’;z$£;i;a:’raAr<¥r_

HEAR}!-3115 'THIS BAY, 'THE CDURJ'

I-1e-am the Govt.

2; in that ‘th:

for grant of AD-I-IOC
though the Mama is filed on
2.1.é3§I Jthe application is produow at

same is fixed before the mum:
sun: and an Tahaildhar, Si:-ai. Howemr,
msrlmd to Deputy awn’ sum-, Karwmx

_ marlaead to Deputy cammmu, Karwar aka
I a. hm hm moedved by the can ofthe Deputy
Iiiiammisaionsm-, as is clear fimn aclcnowledgement

Amzuexure-T01.

W7