Karnataka High Court
Smt Hanumamma vs K L Rupa @ Putti on 28 August, 2009
1 W.P.l E875/08
IN THE HIGH COURT OF KARNATAKA, BANGALORE:
DATED THIS THE 28" DAY OF AUGUST 200$.
BEFORE
THE HON'BLE MRJUSTICE H.N.N/5\:C3A?¥/_'!O'r:?lA--i\.'~.!'j'/\::".S
WRIT PETITION NO:£1875/V2008(E{LF2-QRR.eSiIl§?§._;'"*~
BETWEEN:- >' % L
Smt.HANUMAMMA, W/O LATE»MuI'»II3u:3B'A[NNAA,_
AGED ABOUT 48 YEARS, ' A
KADIRENAHALLI, CHI'LKALA{\§'ER-P.U HQBLI, I.
CHINTHAMANI
cHIT<KAsALLAPu.R'(DI$T).~ _ «
A ...PETITIONER
(BY Sri.G R L,A1W<sHM'ITaA_TH~.(__REDD*:,_)A;1v.,)
AND:-- A
1 K.L.RuPA PUTTI'; DVD/O"'E:<}'M.LAKsHMANA REDDY,
AGED ABO'UT_"27_YEA'RS;'"KADIREHALLI,
cHI_;LAI<.ALANER9u HOBLI, CHINTHAMANI (TQ).
.A 'TAHSIEDAPGCHINTHAMANI (TQ),
' V' AS_§ISTANf-V. COMMISSIONER,
_ CH"IKKABAL'E_APURA (SUB DIVISION),
CHIKKABALLAPURA.
DEi=uTv COMMISSONER,
CHIKKABALLAPURA (DIST)
(ZHIKKABALLAPURA. ..RESPONDENTS
Qkamm
5 W.P.i38′?5J08
IV) It is made clear that the entry ofH_9ét’i:.tio1:fg’exr§’s;% ”
name in the revenue recc=}’ds ‘m’ ..respect.__.Vof_VVth’é’ __
$3965 in question is s:,1bjectv: to ‘:he re S£;£t ef’
cmnitigation. Q
dh*