High Court Karnataka High Court

Chandrashekhara Gowda vs State Of Karnataka By Its Secty To … on 11 November, 2008

Karnataka High Court
Chandrashekhara Gowda vs State Of Karnataka By Its Secty To … on 11 November, 2008
Author: H.Billappa


=-,AND”§ {

IN THE HIGH COURT 0? KA§NATAKA, BANQg;§§fif ux

DATED THIS THE 11?” DAY 09 NOVEMBE§£2GDQ R’ u

BEFORE

THE HON’BLE MR.JUsTIcfigH}BILLAg3AV=n’

W.P. No.63/EQG5 (LR} ‘v sx H
Between: K V

Sri.Chandrashekhara G¢Wda,*j
S/0.Basappagouda, A»~_*.V-~
Aged: 54 yeaLs;H f I V._._,u .
Occ: Busineas fi’£g:iCQlturist,”W”
Residing at £¢taha’g} ‘_’_’V ‘
(Horapete Extepsion)”Q’a””

Hale Sorab§3Posi; “p’ ”

Soraba, Ta1uk;,Soraba, .’

Dist: shimoga;.y_=, ,”._’ .. PETITIONER
(By Sri.C$afidra$hékhafé Gowda, Party~in–person)

,1,”3taté=Gf Karnataka

Lfiyéitsafiefirétary to Government
Department 6f Revenue
M.S;Bui1Qing,

‘ Banga1é;e-560 001.

4»f2.The Land Tribunal,
“_’$6raba«1,

~ ‘~’By its Tahsildar & Secretary,
:»HS§raba ?a1uk, Soraba,
“x Dist: Shimoga.

L./A

cannot claim more than 0.30 quntas of lanfi in

Sy.No.68/2 of Bennur Village.

4. Accordingly, the writ pet§£i§fi ,§§ W

disposed of.

B33.