Karnataka High Court
The State Of Karnataka vs Seshagiri Rao S/O Adavi Rao on 14 December, 2010
V4-.~.... V _ TI~IIé:; TI?5;HSIf,D}5I_'f{:
fig'
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14TH DAY 01? DECEMBER, QQI
PRESENT
THE HONBLE MRJUSTICE N I
AND V V
THE HONBLE MRJUSTICE INp,c,ARAg*« : I
wp NO. 22709 OI$éL)Q5.V
BETWEEN: ‘
I. THE STATE OF L?iAf§’«i;ATAI'{A{
BY ITS SEcR.,E’TA’I2y;’-v-
DEPT. OF’ REVEN.L?:E. ‘ ‘ ‘ I
M.S. BUILD*IN,(},’j. .
BANGALORE _–I.7f_»
RAICHUR DfS.TRICT,. ‘
RAICHUR. ”
2. THE DEPUTY’coMIy?II§9§,SIdIIII§I2,””
3. ‘V
GAv.ATI,:I%I_._ __
RAIcHU.R_’DVISTRI_cjI’.
.KUSH.TAG–IATAI}UK.
.. . ,. K.USHTA*(}I,’:.
” » ”-RAIr:I+:UR DISTRICT.
V Tm: T;IIISILI)AR,
.._”‘LIN’I;IASUGuI2 TALUK, __
, RA}-CHUR DISTRICT. \\/