High Court Karnataka High Court

Ningappa vs The Tahasildar Koppal on 18 March, 2008

Karnataka High Court
Ningappa vs The Tahasildar Koppal on 18 March, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT on KARNATAKA AT BANGALQITE

DATED THIS THE 18th DAY or MARCH     I 

Bl'.--21*-\).*-£!.'2-

J"S'I"""r:IAu f 1'  

THE HON?LE M

WRIT PETITION N0.432I3/20Q8(KL'if§R;ésj   %

BMWEEN :

Fimga" "farva.   I
S/o.Latc Faldrappa Dollin, '
Age: 36 years.   3  _ 
Qcc: .A.g.ricr_I1tI_=1ic £1-;}j,(-.';c_:rIl.i.s;,  '' '
R/o.Kawa1oc}1*'St1je:et,';'--_V I ,9 T  A 
Koppai. "i't'I-  '. " 
P.C. No:533    

...PE'l'lTIONER

AND _:

I '5'fi- 

2}  majcpr,
§_l'[o.1'Ll:rdu£V_15(11aliuc Siddiqi
 Cimlc, _% =

' C}'Imu""'fV?as.'ii F'suuu""".

 'A Jawahar Road, Kdppal,

 »At,';Tq. & Diat:Koppa1,

°--:P;C,No: 533 231. I ...RESPONDEN'l'S

in ' a:1,G.C1-sanI'u-ashe'-Iar"niah;AGAibr R1}



This writ petition is filed under Articles 226 
22? of we Constitution of mdia -.-.-am a prays." qtwii.

the mutation entry dated 3.6. 1987 pertaining t.e..K_oppsl "2

'B'.

'1""his  petition co'*um"i§;  ' tbii  

hearing, this day, the Court made  .. _ _ ~ 
oRDE:I2:_d   A

The father of the    one of
violated the;  oiothc bait. 
the  to sale. In
the  --.   petitioIIer's _ father questioned the
onto. .1'   criminal appeal. An order
  A sea .r.=.-- -mm :-

Llb l.l\J"II\rI'\I.I' In Q

 253.5. 1.,..:'tIhe_ property of the petitioner was auctioned

the order of the Magistrate without

  the Stay order granted in the Criminal

2. Suifice it to say that respondent No.2 is a

pumhaser of the nmnertv in the suction. Pursuant to ,.

lg- wad. —-

X.

vinagc in Koppal Taluk efiected by the 1:1

the said auction and purchase, the name of

respondent was entered in the Revenue ‘» 2

Criminal appeal filed by the pet1tione1″e ‘

e._..u.-.r…._ -n 19=-9=19e7 and n nge::o0;-

~ demsiied; ” T§’.i’i”‘l

,.,4….n_I I’III__ __.l_I ____”….

I1 sax pm L’_W’s

4 ‘<

writ petition is filed to entry in

favour ofrcspondent

3. seeking a
direction records
in several options

‘J4 \d \JlI\lJ J Io\-‘F lull: L 1.’. ‘J 1:3-la Y.y’L,’-” G\v2′. _ “.5 Qii

beibre1tl1eV'(*;ompctent.Viierienne Authority for deletion of

* «the of Ieepondent No.2 on the ground that the

ifs without notice to him or file a suit; for

proceedings, this petition stands di posed or.

it is permissible.

mania” the “$3 to 1′-.ave tneir “gr-.te wer…… oz…

.. .1. J\

/ ./’7

A If ‘I__..___A.l A 1;; _,,I

-t. 1v1f.:’.”:’r.\’3.’r’1a1’1t.’11″1?1:”3.’r”1t’:iiI’i1″fiiI’aI”1, Icarrnau (id uénal

Government Advocate appearing for -. a

permitted to tile memo of appearance wit.hin_ 5