High Court Karnataka High Court

Veerabhadrappa vs State Of Karnataka on 1 April, 2008

Karnataka High Court
Veerabhadrappa vs State Of Karnataka on 1 April, 2008
Author: Ajit J Gunjal
TN  HiGH COURT' or-  AT'  %
DATED THIS THE 1» DAY 01? APRIL zdogj;     E
1;st.«:1«'o1u«;.   A  H E"      

THE HON'BLE MR. JUs'mcE.AJrrJ.GLrNJAL  E  

BETWEEN :

Vecrabhadrappa,  V  'V   
Aged about 7O5fears,  "

   
Resident of   
Ycshwantilaptimyfidbii,  '. "  
  ...PE'l'T-TIONER

[Bur  ('E E fl anuhhi Eli:-.l'-u:.|nn R:
' J  'C 'JO ."\«C  I1'

' ,s:=1.v. Advs.)

*   V _[3eya1ftIncn.t:pf Revenue.
~. 'Vikas9;_v.So11dha,

'  1293.11,
Bangalore -- 560 001,

'r"| _'~_ _; _.-__.|____1 1___ :1...
NCpI'l3%Il$B(1 Dy IE8

E  '  * :3;-incipal secmtmy.

,  'A5'JT.!1c DeI--"_I*£.¥ C£flB.___.flli§§_'k..3_!.1§."a'

Bangalore: --- 560 009.



3. The Tahsildar,

3....'-1'-.,,,.....-I-'-'Hr.-.-. Ma:-ah '1':-Auk,
Kcmpegowda Road,
'Bangalore-560' " 009' ' I

(By Sri.B.V.Mumlidhar,    

 writ petition is    2'26  %
227 of the Constitution of  with a  vdimct 

the respondents to conaidér.t_'iand pesto fapggropriatc

ow’. ucrs on the mpmo*.i<§z:e, gt'…-tn by fllfi fi'..".ttu-'Hits-r

vidcmnicxurcs 'E'a1i
This
hearing, this _doy, -the mode; ftaflowiilgz

…. ..

._ – 5 learned Additional
oovcrnmi Adm: to to take notice for

i
E.

‘§
§
3
E

‘ V ‘ .. I petitioner claims that he has pmchaaed

«mm of Iona in Sy.Ne.42/89 of

Ulla’ VJIJ ‘J1 EKG’

1 j V . _ ” Yeshawanthapura Hobli-, Bangalore North

pursuant to Aimexure ‘A’. Suflioe it to any that certain

7′?

%

t3:

bits of 1811′ * “d were soid in favour of diiferertt

An extent of 14 guntas was retained by the V.
a Family partition. The grievance of the
that the same is sought to be ~%B”:a_fl hi’ AV

“land. Henm, he has g*’..’er ‘ *-**-We ¥– ‘

which is produced at Ann’ ‘F’ V’

Hence, this petition ‘_ to

consider Annexure ‘F’. H

4. to fact that the
lie; .. “at-…,A:jmexm’e ‘F’, the 3!’
resportderit’ to consider the sale

in aat::o4rd% with haw.

” w of accordingly.

..I..I L1…._.._..’I

_ irzrafiieri :”msuiuuum
T _ Advocate appearing for the respondent: is
A t H ” to file memo ofappearanoe_within weeks.

BPS Sdlfg
I11 dge

I F: IByJWDU4I _Z V-til ~.

IL____._._._…________________..