High Court Karnataka High Court

Vasantha Shetty vs The Commissioner Corporation … on 1 December, 2009

Karnataka High Court
Vasantha Shetty vs The Commissioner Corporation … on 1 December, 2009
Author: Dr.K.Bhakthavatsala


m”‘aaWm”‘m Ismwwwa WAN” flw%%%%mfiMi%M &[“‘%iW#%’*’& 9w§”‘ Wflfiflfifififlflfi l1’°’H%’.M”‘§ mwwma WW” £’E.il9’*’%uFti’&E%§’5h§£”‘%%’6’ WWWW mwwm WW mmmmmuemmm “WWW *€n«sKé$e..¥%fl WW %’%.a’f’*iiNH1%Wz§fl-‘§«.%’kfi% mmvm E

[H ‘IKE HIGH ccxmr or KARNATAKA AT %
mmn nus um W DAY 05’ }32cm.m2;Izj%[ c2oos;1j % T &

BEFORE

THE xarram mmsrmgk E

Aged 59 air Mam,
‘ % j mc.

my ow

_ Vv Respmdmt
is filed mmmm ms and

. of ‘<{'J'-onsfituflan of India mm to quash the
V. 9.9.2009 passed inflsfic. 154»/2005 by the

(Jr.DnJ, Ma®h-a Vida Am"! and pant
nfthe antic:-in tlafisfiu. 3.54] 2095.

f mas Writ Penman mmm own for p-emsnary
.hux’zz§t}n$dn:y,theCaurtnadetha&EoVwm:–

WWW K

%
3
Q
X
$9.;

3

%~=<
g
x
3
Q
2:

§
§
§
§
E
E
£3
§
§
§
3
g
g
E
z
E
i
i
i
E
E
3
§
5
§

xm-mssmww. vw

QLEB

The petitin1’m’ — pmnw in O.S.No.1S4§::%:(I4!S:.’:§$r#i
the file: of Civil Judge (Jr.Dn.), Mam * rt; «A

passed in the above unit, at . ‘

2. Lm-ma
that an suit is phintifi’ is
the “WW Pr°PW- ‘M
of Greater Ma;-gm

the owner’: comm in respect
property. But the trial Court ma

T mpumea cram’ at Amu:-e~A
‘whys tbs am achaduk property

A A 24:1-aye: the I-zaxmmm Ctourt Fees and
Act and to m frank whmfitm ship
mmaaya mm the exam cram: Ming which

the conguezaea wnuki follow