High Court Karnataka High Court

Akkayyamma vs The Tahsildar on 23 October, 2008

Karnataka High Court
Akkayyamma vs The Tahsildar on 23 October, 2008
Author: K.L.Manjunath
'sun: I

wguggu vr RHKIVHIMKR HIGH COURT OF KARNATAKI3 HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH U

IE1} 'I"'E'!'E I'fIl3E"§' CCIUET C11' EREMRTAICA, ERNGPs.LCJEE_.- '

mrzn was THE 2331: my 93 acwoasn 2903'

BEFORE

vars H0£~J'Ba'..sE MFLJUSTICE  "
gm. fig. 7222 Q5 gggmflk   1 '%    7

BE'f§'EE!*i

IE3′-‘ill LATE VEH}C%T;°iPa?s?iP:f£F£PP}’~1;.’
AGEI3 ABGUT ‘Kc: Ax:._R.Ig:2L*’r;_r’32:Ist¥*_
R,a’ZR’£” NPKHBI VI£xLAGE,;_ ‘E1F’:.’~E3I’ I’i_’.(«Z!B–I,iI.,” 2
cHI<::mam.L.Is.3un TA.£.U_3C–,,. '
Jiflififi BI_S'?B.'i"C,_T "

= » PETITXONER

{By SxV:i_.._z1

ARE

‘3.

3
n

ma i;§AR° .~ .

r:.1§Ic3manL’m2r.?R. :r.p.r.’.i2″:<:, cumwmfiun,
nxswazcw

«p ""=?,;**:~a'"fi' :r2."$*1.s*z*:a.:»;-1* czcaumssxmm

km

' – "~:H:.cm21aLLAmn 3:13 mmzw

5

r;éa”;.;’}::§.3,n;L-r..fi.pr3R, mun msmzcw

rmsfv ca:-nssrsaxczszmz.

Kr;:::;2=.~3. ‘n1s’rn,.:::*r,. mm

qr SIG A
RWUT 53 ‘(R5, RIPE!’ H335} VIEJEAGE

$33633: ‘i-IUBLI, mncmmmm ‘rm.u:<:
33353131 BE WFRICT

2&2?-E*3BE§'£'£1kPPh SKG LM3 LAKIQYR
ESE? HWUT 53 YRS, KKK? H3591 VI{.x[cP.GE
tiilsflfli HBELI, C!-IICICAEPLLAPHJR, TALUK

333 LEE DI ETRICT

. . . R.E$1"C'J!iiIJEN'I'S

éamanfi their fihara. without daing sc, tha,_§'"

rasgandent whm baa am right ever the prope£t§*§$

an use data 9f filing an aygeal cann¢§is§§§f£§¥ ~

causal the revenue entrias wfifich are étafi¢ifig ing "

the name sf the patitianar. fi§nc§.fIfilie§ifi§?th§;

judgmant af syad Eahsé§r,2Ahém§&'s :§%§é,_Hfih§
erfiers paaaed by both the §§§§9;ifii§§i§%e ;iab1e
ta be quaahaa. ;' . K ' K AH

3. Ac¢cr$igg1yi”m ggé”,By£it ® §§titicn 15
ailawafi. finn4%u§§§¢G ‘$né 4§{ §é§éad my the
assistant §¢$§i§§i§§e§;C;t§£i%k$ballapur sub-
fiivisiunflan§ t§g,#§§ufi$ufiammi%3i¢ner, Kyla: 3:9
harem? qQ§3hefi.’?fi$ §§fi§fifi¢ entries standing in

the mama af {fig pafiitflmhér prior to filing at the

– – -v v– – —- -vvm vr AH-snmmm-I mun I..UUKl Ur KARNATAKA HIGH COURT OF KARNATAKA H163»! (

jfg§§ga§ %y,ghe_4′”H£é§p¢ndant shall be restored by

:h§’§£#an£a afithb;itias.

Sd/~
Judge

$355.1