mHHEHmHcomnoFmmMwMmATmmGMp@;
DATEDTHmrnfi3mflHDAYoFNoVEMBER;mpQ*;d,
PRESENT _ .._ _
*nnaHoNBLEmntJUsncEi¢KUMARg"*j,=
'nn3HoNBLEantJUsncEA$mLINAQARaJKf."
mLA.No2865/2o1§rKLR&eR/sun)' "
BETWEEN
Sn T V Subbarao, _ . .
S / o.1ate Venkataramappa", . * - '
Aged about 82 years, "
Ganesh Temp1e_Road, "
Krishnanand;I\3''a'g.ar',
Malagal, Na_.garabh_a.V1= '
Mam Road. 11 s:age;~.._ b
Banga1ore--9..1,"'-- ..
rep. by"1t's Cglij'; A Hje1de"1'-._
Sri H Ver_1kat_esh.'<_ _ _' ..Appe11ant.
{By Sri / s.LeX Nexus]
' A1 The Sp}. Commissioner,
Bangaiore Dist, Bangalore.
Karnataka,
Rep.s-'by' its Secretary to the
-- Revenue Department,
~~ S/'idhana Soudha, Bangalore. .. Respondents
A V' M B Vishwanath. AGA)
This WA. is filed under Section 4 of the Karnataka
--~7High Court Act, 1961, praying to set aside the order passed
in W.P.No.5223/2010 dated 25.6.2010.
V
2
This WA. coming on for orders this day, KUMAR J
delivered the following:
JUDGMENT
This appeal is filed against the order passed the
learned Single Judge. It ought to have been filed in _’t’Wo’«.sets,
but only one set of paper has been filed. It is ntot
comprehend how the order of the, »lear’ned’.Sin§l_¢. -is”
challenged in the writ appeal when.pth%e_’i1natter ‘can-i¢s[ibef5r¢
the Court consisting of t_wo’j_u’d.ges.
appreciate this type of practice,___h:11vt__tlie onlyway toiicurb this
practice is to dismiss aeppeail.’ ; the appeal is
rejected”reseifVjinga’:1i%3’erty.Vpto ‘the”‘app’ellant to file an appeal in
the manner under the Karnataka High
Court Actxanxd it ~
sd/~
.. ….. 14
Sd/-
JUDGE