Karnataka High Court
State Of Karnataka By Its … vs Nagabhushan on 28 July, 2009
.. 1 ...
IN THE HIGH COURT GF KARNATAKA AT BANGALORE3
DATED THIS THE 23*" am OF 3ULY, 2009
THE HOWBLE MRJUSTICE I(.L,1~§Ar¢J3.mA5éf§~; 'ff %
AND 4% &
THE HOWBLE MR.3US'f"1C§
wan' APPEAL No.345.Q3"__-_ "
BETWEEN: % L V ' 'V
1. The State of Karnataké,
By its Secretary, *Hot:$in.g and
Urbar: D*aveio;>i"!ieThi:T.Degarlgment,
V¥dhar'1aVS:)%udha,' "
Bangaiora _--- v560._0!.'f_1';
. '2. I 3_i r%£f:t0l'V a't"6 .of___MunEcipai
A Atimifiistfation in Karnataka
{By Tsmtvfléha M Kumbargerimath, HCGP)
' 'Ix 'F3995; "J_.V. _ Towers,
!3r.TA;isbedkaVr.i.Veedhi,
= Ba.ngai'ar*-e -3550 001.
Rgpresentfed by its Director.
V APPELLANTS
Naighushan,
"~._Aged about 65 years,
S/0 Late 65 years,
S/o Late H.J. Thammaiah,
R/o Sree Raghavendra Krupa,
Behind Deena Fiour Min,
Jogi Matti Road,
Chitradurga.
{Amended V£de court Order dated
21/07/2009 Since Deceased by his LR A i' A
Smt. Negaiakshmi
W/0 Late Nagabhushan,
Aged about 45 years,
Residing at No.43,
Priyadarshini Cotony,
Near Government School',*«eArakereé,' ; u
T : "..;5;.RESPONDENTS
Bangaiore — 560 076.
(By 5:1 Shankarv Sly”-at, LA¢__\d»:fmfte A<.':t__p'rayE'ng to set aside the order
passed if! "the .__V'»*-fit V"?g'i§ti'On No.34332/2001 dated
c4/o9/2oos. '
R .»'§jh'isL"appeeI"'-ceming on for preliminary hearing this
QQQGMENT
"day,"*M'ar§j'unath 3., Déiivered the followings-
'.4"'T}jdva;g.;;h".Vthis matter is lietee for preiiminary hearing
'A totjseiit; the appeas is taken up for final hearing.