High Court Karnataka High Court

Thimmappa Hospet S/O Peddaiah vs The State Of Karnataka By Its Commr on 3 November, 2008

Karnataka High Court
Thimmappa Hospet S/O Peddaiah vs The State Of Karnataka By Its Commr on 3 November, 2008
Author: Deepak Verma K.Ramanna


_

‘Fi1£.St,éiic_ofKa1nata3(a

£9 . 1\)”‘

IN THE HIGH COURT ore’ KARNATAKA AT BANGALORE
DATED THIS THE 3″! DAY 01:’ NOVEMBER,
PRESENT _ x’k:

THE HOWBLE MR.JUS’I’ICE DEEPAK V§§§’?h5%’3\.T/1 ”
THE I-IONBLE MR.JUSTIi,1Ei{ R}§hriAb§f€:§;V

WRfI’APPE_AL M€};~..6__2I§9f.2f003 T’
BETWEEN: * ~ ~

Tmmma’
S/0 Peddaiah, J .

Rio Hirekcm HobIiE::, ”
M01akah:auru’TaIuk”.V _ _’

Chitrafi:-urga £)ist1*§,&:t, % ” __ Appellant

% Karegorwda, Adv.)

V , ‘ ».i_ts Cognmissioncr
” ‘ .of*R’evenu¢

; Tfics Illeputy Commissioner
V “‘_.Chitra£lurga District
‘ Cihitzradurga

The Sub~–e:liv1’siona1 Oficcr
Chitradurga Sub–Div11
Chjtxadmga

order dated 4-$2003. The aforesaid facts hafie’ ‘zgfogfi

disputed before 115. Thus, for all u

appeal has been rendered l.I}.fi’11C’§IlIV_t:.”~11S~ .,,4” j.

3. Learned counsel £231″ aypcliaizth sub’7£12i:1;i:cf:I ,

viéw of aliotmcnt of a1tcmativé’Vi;’=a;V;.§ic2 to does not

ear» =..

Wish to prose-cutc this mom. “fisppcal

aoconcungry
dismisacd as having bcéh Parts’ .5 to

bear their Q

Sd/-

Judge

5_é/-

II;'(&g’e

% L , 7’39,