High Court Karnataka High Court

Shashishekar Shivaji Kulkarni vs The Deputy Commissioner on 19 November, 2008

Karnataka High Court
Shashishekar Shivaji Kulkarni vs The Deputy Commissioner on 19 November, 2008
Author: V.Gopalagowda & Swamy
-15..

directed to fiI'$t respondent that if 3313; person

intsrested, he ,1 they can appear bef0re:_..l’_:éi}%éwVV.’ .
respcméent and get flriemselvesi miH1:1>:plesga;i’ed : ”
rights can be ascertamed by g;3iar;fi.*;3§§
mamria} documents in j1_2sti1f”Vi_ca;1.’.hi1′)VL”‘a33″‘V:za,.*1(§,f ”
made by any interestgad it/;’aT. :i;yr(;fi3erty in
question. After exaxizfiing / can pass

appropriiate rder.V

Acc0ri5i4ingg;i_gf; “is disposed ofi’ with

the abc~i}’e”€§b3£§:”;rai§§§j5fis4’aIji_ti diretftions.

Sd/-

Iudge

Sd/-9
Iudgfi