High Court Karnataka High Court

Sri Kerunanda M Vasu S/O Medappa vs The Tahsildar Virajpet on 11 December, 2008

Karnataka High Court
Sri Kerunanda M Vasu S/O Medappa vs The Tahsildar Virajpet on 11 December, 2008
Author: Mohan Shantanagoudar


» m.<2=»q,e saw \'«d'€' mamLmamsM=2§'=as,mm Wigwam Qmvcwgzw

M raw' mmmmmfimw mawm %%.§§£-‘§¢; %*§%§7}§;=’i §.§%i’.”.WJi5%i’¥” {.TZ>§’3= fififiwfififififi HEQH E

2

TEES $329. 18 FZLEE QNIBER ARTICLE 22% mm
22′? E}? THE fi’fC3E€§’I’E’I’ifI’I<3N GE'

Hvbmmx CUEFEE 163:'20i)G–{)1 .;

TIEH3 '9€RI'E' PETITIQN CCII'!l'N(E'e
THE EQLLQWIIRS:

3313!»?

The petitiannr ._ s?:1’dfls;ei’ ‘bi’ ‘
Tahsiidhar, vimgpet ‘+;ia¢ed:20*1*
March 2007, v.a~.;mhe -‘Ta 15;, sumo’ ‘ted

the Survay__qrEtgV fbr cecxrrecfion

INEHA. ERhEI}K3 :23.

QUASH THE aanmas aw. 2e.3.2oa3 VIBE AmNExsR3en, ,
mssm 3*: TEE 151* assmrmazszr m P2emr.:EEf;;r§.%*z’.–.*sI§sr–%_’%»1

mg
PREZIEIRARE HEARIG waxs Ema, fl%E,c&UarfR&3E-5.’

erder diseiasea that

_ saught fer khafha registration

J Co ?mr_e ~ fgziz-.

amt tflvrcém ofcp1€.cf’
&5d%f—‘

raped: cf’ survey 30.55/1. Hrsrwevar,

{fie rcgistratizm cartificate ia. isaued :3 that

A%T ,A J.§§LLR
Vpegitéencr 12:2: respect af survey H6 55}? _’i at: man:

gr EEC? auras aimamed at Nadikeri vilfige, Virajpet

Taiuk; the szznray departmcnt has iafarmfi that

thvzmgh tha sesand mapandentfs appliaaision far

if’

K {swam fiw §’~fifi.$%%%&”%'”.&§&%é’3a. E”§§%.§:§:i*;=~E7 fifiéfiififii’ mwmmm Nfififl fl

W Wmmmmm %'”fiHiWiH”‘&¥ &…~w'”%«.é’3m wr mmmmmm mmm mmm” wave mmmmm awwam

4

4-. In viaw of the game, the fcbllovsring =9rde1’__ia

made:-

Writ petition is disposed of >
that the survey department

in pmence ef both the pa;«;ie3»..amgnamx

possaasian as well as title d§e:*.!§.v~_ –.._

. ,3. . ¢§;’:«%..%%::,. $9