Karnataka High Court
Veerappa Kamthar vs The State Of Karnataka By Its … on 13 August, 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
BEFORE
THE HONBLE MR. JUSTICE I,,Z§-A}?:?;YAffA
DATED THIS THE 13TH D,AY ?A:,
AGE 58 YEARS_ % * M %
RETIRED AS"'SE}'COi'v.'l3 '::21';21s:o'rar.,a;:4s:s';'ANT
IN CITY MIJNICJPAL couNc:IL'=--._ %
RAICHUR 534 my - A
. ._ PETETIONER
"S;rfii V :}e4é}¢£=ND§2,a«_ Rlaalfififi Am)
1. QTHE STATE OF KARNATAKA BY ITS SECRETARY
* 1:>B?AR'F'MENT 0:? HQUSING AND URBAN
_i}€VE}LOPMEN'}'
M SBUILDING
BANGALORE - 560 001
V TE ASSISTANT CONTROLLER
OF' LOCAL AUDIT CIRCLE
RAICHUR
3. Peiitioner mlied on judgment
caurt in WP 27309/2004 disp0s»g=:d'"' on A_ '
Submitted that théft facis and of
similar to that case. The operatiife 'of uéfder is
extractad hereunder:
Writ petition is impugned
c':ommum'c:ations/ qrdzgrs fespondent ...
authoriteis are made by the
petitioner and if it is found that
the amount petitioner as asserted
by hirn, thevlsairsge to the extent the petitioner
is entitled in ii2e."'E§i:grh£ 'g2f the ebservafions made herein
above agzd 'V Eight': of the orders passed in
15zP.4zvo.:i%52/.2005 disposed ofon 23. 3.2905
. {5}jQ$5em1ment Advocate submitted that the
_ _ }1:1§l@}1en'£'r"e1;e'rz*é(i by the patitionefs counsei aiso appiies to
case and he may be directed to supyly the copy of
V' "ju ¢igment along with representation. Hence, I pass the
* E : "Af0_flE§:Wing order:
%
Writ yetition is ailewed. Order dateé
ArmeX%_1I'e~B is set asiée. Respondents 7_a:'C, Eii.t%e<§i;c°:(i» to
examine the claim made by and”
appropriate orders within ‘”<:£a te of"
receipt of copy asf this ox'd{?z'..
Learned G0ver§}ment.AA{iv{}ca'{r:; is to file n1em-:3
of appearazzce w.§~,sj»;_ks._ V
sd/-
Iudge
“W