High Court Karnataka High Court

Sri Dabbagulappa vs The Executive Officer on 13 August, 2009

Karnataka High Court
Sri Dabbagulappa vs The Executive Officer on 13 August, 2009
Author: Ram Mohan Reddy


_ ANDQ ”

.1.

IR THE HIGH count or KARNATAKA, _

DATED THIS THE 13:12 DAY Q13′ AUGUs:£y;20£$9_* ” V

BEFoRE_ % ‘A %
‘THE HONBLE MR.JUSTIC§*; RA1v1%§éf<*;s3;)m'
WEI'? PETITION No. 45¢???-Qgigooé {::13ggRf§;is)

BETWEEN

SR1 DABBAGULIAPPA

S/O RANGAPFA 4.

AGE 49
R/O RAMASiAN9’P,A VELLAGE
KENGERI Ham;-I ., ‘V * ”

SOOLIK}’:’3’RE–..PGST

BANGALORE S<:~vf.I.f _ – '

_ _ _ _ u V. …PE'I'ITIONER
(By Sn': M"'R_4R;1J}&(}(§'PAL,8:'. H N BASAVARAJU, Am)

«………….'a

1- ' OFFICER

'..':'AL:J1_RE SOUTH TALUK
“‘~BA},’.__5GAL’ORE URBAN DISFRICI’

T SECRETARY VILLAGE PARC-HAYATH
» ‘ LSUOLIKERE, KENGERE HOBLI

* BANGALORE SOUTH TALUK
BEKNGALORE DiST”.RIC’I’

” SR1 VARADARAJU s/0 CHIKKAVENKATAPPA

AGE 54 YEARS
R] O RAMASANDRA VILLAGE
wk

-3-

Taluka Panehayat. That appeai was dismisseii’

dt. 3.4.2008 Annexure–E, on 1316 pmfiiisej .vthe ‘

Taluka Panchayat would be cf.

the cm: Court in O.S.No,’5i?é}/2(§O5 ‘ the’-

petitioner. Hence this writ

claims over by Way
of an adju{iic1§:;¥j’i;iéA$§Ii”:V’–f:_I¥ it is needless to
state fully justified in not
recordifig and conclusions over the

merit er def1:ze_i’it.oi7tIie jjetfies ciaiming title to property

,e¢xnqeee¢je;m;,-:eaAAme Panchayat to be bound by the

~fhe: CiviI Court. It is elsewhere said that

kaih§;:iv%does”;’1:etjV.c0nfer title.

In the eimumstances, the writ petition is

merit and is, accondingly rejected. It is needless

[ ” State that the Civil Court would render a decision on

i?’~’x

*4-

the claims of the parties without being .

order impugned herein.