High Court Karnataka High Court

Rajamma vs State Of Karnataka By Its … on 6 November, 2008

Karnataka High Court
Rajamma vs State Of Karnataka By Its … on 6 November, 2008
Author: Ravi Malimath


Asléwiixr S HALADY, ADVOCATE;
_ .

A 1 _”ST}&TE OF KARNA’I’AKA

-1-

IN THE HIGH C()U’R”i’ OF KARNATAKA AT BAN

DATED THIS THE 6?” DAY OF N0vEMBEé,%2é’Q3.”# _

THE HONBLE MR.Jus*1’Ic:£:.AR1x%w:L’MAIgIhiA’m%’%L~K_’*

WRIT PETITION NO. :2~S%5 (31%

BETWEEN:

3. RAJAMMA     ~ 4
W70   

AGED 3.3001′ ¥E;A:2_5sj,..
R/AT AMw;RAHALL1%
KASABAHOBLI’ _ ” ” %

KOLAR TAi;u1{ AND

2 . M£1r~m:A;>12*A
k S’/«Q”€’.H§§;1*$N}<&I?PA
"-.AG:E'DVABOU"«?§2 YEARS,
R-_/AT A;'vi|.M.ERAH.,%,LLI
mama man:

‘ ” KOLAR TALLIK AND DIS’1’RIC’1’.
‘ V PETPFIONERS

-zuasm)

<BY ITS PRINCIPAL SECRETARY TO

% " GOVERNMENT
REVENUE DEPAR'I'MEN'1',

MULTITOREYED BUILDING,
BANGALORE 560 001

THE DEPUTY COMMISSIONER t
KOLAR msmxcr, A x
KOLAR.

THE ASSISTANT
KOLAR SUB DI\!ISI0NH, “-..V_
KOLAR. ‘ –

VENKATESHAPFHRAV V .

S/O CH.-ANNAPFA %

R /1331′ ‘–AM’.__ %_ E§RH A_3,.;1J v11;J;.AGE,

min” BVIVSTEEQICT.

Sm CHANN’A.F’PA’
MAJOR

– .. R/AT ANIM”ERH}§£LI VILLAGE,

R”ASABA’~H.0BLI

TALUK AND DISTRICT.

Q :V”EN;'(2’§.’:1*ARAMAPPA

s ;:;s CSHANNAPPA

,. AT AMMERHALLI VILLAGE,
“BIASABA HOBLI

KOLAR ‘i’ALU’K AND DISTRICT.

NARAYANAPPA

S /0 CHANNAPPA

MAJOR

R/AT AMMERHLALLI VILLAGE,

-3…

KASABA BOBLI VA T
KOLAR TALUK AND DISTRICT. ~ *

_

(By Smt :M.C.NAGASHREE, HCGE; FoF<»R-:

THIS WRYI' PETFFIONFILED' IjN"I)";;§Ié'Aié'r:cLES'
226 & 227 OF' THE §3ONS'I',F1'U*.PICiN oF*£NVI)IA» PRAYING
TO QUASH THE ORDER DATED.' 1»9'.9.20o4 PASSED BY

THE R3 VEDE ANNEXUF.E'~$f,', ,

THIS P}?.f1'I%1'I02f~ik"(:<;'§igmsi<f,§»Q1? p{jc»=;e HEARING THIS
DAY, 'Z'HE s';'OZ}R'1' M-ADE"THEV_FGL-LOWING:-

petitianers nor any
reprt-3Q::1}iatio13._. “The Writ; petition is dismissed
\s

Judge

rsk