High Court Karnataka High Court

V N Nagaraju vs The Tahsildar Chikkaballapur on 2 June, 2009

Karnataka High Court
V N Nagaraju vs The Tahsildar Chikkaballapur on 2 June, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23¢' DAY OF JUNE 2009

BEFGRE

THE HON'BLE Mr. JUSTICE AJIT J GUNJA'J;'v:.'..:: _ f  

WRIT mrrrrom No. 14454 0;? 2oo9::<~m1% % « _ _% "  

BETWEEN:

V.N.Nagaraju,  

S/o late V.Nara.ya11swamy,   "' 

Aged about 51 years,  _

Occ: Agiculture, R/0 Hquse Nd.-435,'
Subbarayanapete, Opp:.. I?ost--_Of§ce; ~--._   " ' ~ % _
Chikkabaliapur Town,    .  "

Taluk:  V

PIN--~562 101,    _       """'I..PE'I'I'FI()NER

(Sri  %

AND: __

      

V 'Qhikkabafiapur.
 _ Chikkigbaflapur,

 ._ (jh_j.;gk""'a'ft_3a_. _I_ District.

  LA 2. sh:t.r*QPu:&1ima, KAS,

Tahsilfiiar, Kolar, Taluka : Koiar,

%   * I{QIar'I)ist:t'ict.

--'   :'I'himmarayappa,

F S / 0 Akkachappa,

'  Aged about 59 years,

Occ: Nil,

R /o Chcmac 
Village, Nandi Hobli,
Taluka-Chikkaballapur



Chikkaballapur District. ...RESPONDEN'I'S 

(Sri H.K.Basavaraj11, HCGP for R1)

This W13' is filed under Articles 226   
Constitution of India praying to quash the"ear<ier"dated.e_ " '~
26.3.2008

vide oifice order passec1″by”the_ 21″‘ .reepr3_ngient

vide Am1exure—C. _

This W.P coming on fer”

day, the Court made the followiijgg:

0
What is cguesfiogied’ igéetition is the
order passed’ regrant.

An 3(2) of the Act.

2. ‘i:1.1ez§e- alternate and efficacious

Iemeefiy, ie”I’1<::'i: Iiiajiitainable. Reserving liberty to

V. to the alternate remedy, petition

Basavaraju, learned HCGP is permitted to

A ifiemo of appearance within four weeks.

Sd/*9
Iudgé

AI/«