IN THE HI5H COURT QF KARNATAKA AT BANGA£..3RE
ones mzs THE 3% my OF JUNE,
BEFORE
THE HOMBLE MRJUSTECE MOHVAN $HAP§i'.1;§g§1';?';V{§f§VUD'_:s%sR'E'.,, E E'
WRIT PETITION No5.«34?1%e/20:Q
5. 13437/2Ov1E'1(5{v\-PO£-iCE) I
BETWEEN :
Sooraiah
S/o.!ate Papaiah
Aged 64 years V
Agricuiturist __ 1 _ -
R/at.Hirehalu{' *
chanakere,Ta;iuk=--..If; "
Chitradurg'a_D§_st»;_ » _ PETITIONER
(By sq}: "l¥?iV;'KaA.:;:iV*cVIj1aEr:':'1:jVVé:, TAcI:\'/'.;)
1. State cwE3f'4i<Va'rnVatakA'a._E'
'Egy"its Secretary
.....
\’iEdfie{r.a4 Soudha
Bahga’iQre_’
.2; ‘_”PcE>lic_<ée. '§§::;;_?:;5Inspector
'Tow.fn Psfice Station
Chailakere
E. ,_c:he'tradurga Dist. .. RESPONDENTS
E "'._V{V8'y*Sri Rsfievadass, ASA)
" .res;5oEn""deht$.
la}
These writ petitione are filed
227 ef the Constitution of }nd1;a,__ _»_t<:~'
respondent police not to thfesgten the peti:i01?:etv'–~Va;id his»?
family members and not to dtVet3_j rb'Vthe'pea§Ce'fu1Vpessession
and enjoyment of the petttiortef étxéei famityfnevmbers ever
the land bearing Sy.Ne.'1_i-, acres 38 guntas,
situated at Bu_k1erah.:3–.Hi,_:=Naya1:eifi2;tti"ffiobli, Chellakere
Tatuk, eh:tra;d'at»t;':§§ Dist,
Th€:S€.VW{FiV?;": for preliminary hearing,
this the folletx/ing: —
tefefibnnen
A….Leartfie.¢I ‘Govérnfnent Advocate takes notice for
“,eH@wf?
“the grievance of the petitioner is that
nresponwdent No.2–po£ice are threatening to dispossess
the petitioner from the land bearing Sy.Ne.11,
measuring 4 acres 38 guntas, situated at Buklerahalii,
E:
EA
2?’
Petitions are disposed of with the afczresaid
observatiens.
5a.;/4%
*Ck/»