-5 IN 'rag men comm or mmmmm AT 'V' nmgn mxs rm 4" Day or 1~:ov1aaam.s:&;~--§é:§;s)V£§'~V.: BE?ORE THE HOIPBLE Mr. Jusxxca . . wax: pmrrrxos 30.4389/25$? (xzkeaayéué; BETWEEN: 1.
V.Ramprasad 5/o late
v.?aradaxaju, £4 §aax3,V-
R./o taro. 155/AA, 9″” §_Ma.:.n’,s
mv Ext,en1s?3.o;::;; Vsgdas’«A ‘2_3ivan4_4Va.c_;vé.§’u,V
BangalQ:é¥3G}»f
K.Naxasiflhaxé3u’s/églatgww-‘
Kxi§hnamaxaju,[42_yaax5,
R/atfio,5$6;v59fH%in,*9″‘Crcss,
MIc:or1.ayaut;–,, ‘3-5:2.-1 1:3; ‘sta ,
Bang*a.wre%._ . V
3./by hJ.s3″«.PA ::cs1ae:_r
V.Bampraaad._V
: “‘{3§.Afl§oate Sri.B.N.Jayadeva)
.8339} V
1.
Rgmannafs/0 late
Erishnagpa, 52 “eggs,
‘mafihru Krupa Nilaya’,
= A. te::;.s’7″‘,’ 2″‘ Main Road,
a”_Balaji Extansion, Eodigehalli,
*_Naga$hettyhall1 Main Roaa,
gsanjaynagar fiost,
¥Bangalore–94.
The Tahsiidar,
Bevanahalli Tq.
PETITIONERS
‘*t¢f “t§eL fififiency of civil suit filed by the
f §e§i£1o§§xs in o.s-14a;os which is nww re-
. as 9.8.1141/fifi which is pezzding before
: =t#¢= Civil Judge (Sr.Dn.}, Bevanahalli and
.. 0.S.No.126/06 wltxiczh is now re–n%ed as 05
Bevanahalli.
Bangalore Rural Dist.
3. The Asst. Coattnissioner,
. fioédaballapur Sub–l),:i.visiong; ”
‘V.V.33owers, Jimedllcar Rcsadg, . T V.
Banga1ore–1. ‘..R_” RE$PQfl£NE$ ”
{Aayocate sr1.neshxaj g§m_R-iyV_ _
(Sr§..R.i{1ma..r, ECG? for S 3)
This writ Petition is filed ugaex Axta.226 5
227 of The constitutmenfiv¢£_<1nd;a§'to quash the
ordex dated »az2.3;2oo?s ,pa$sgd¥' in Appeals
xc.2o9/os-o7iand<Appa1_nc.21n/96:6? at Annexue–
H a {I on taé filfi or.R~3flre£using to stay the
operation cg the oraeffaafiéd 22.2.2ou7 passed at
Annexuxewe._'on "?the*_'£ile"~w¢f the Tahsildar,
Bevanalzralli xTi§;§.1J7}§V,} BaI1§alDI9 Rural Dist.
This ?e’t;.1′,_tie.f;n ‘ on far preJ.,1.:um “nary
hearing ix; B–Gr:«:;j11:~.Vthi:s day, the Court made the
f;:J.1ow.i.;1-:3’: ‘ ~ ._
After argfiing the matter at length, in viw
A/’
-1-
120?/G6 now pending hefare the ciggi§g§§a§¢_
(Sr.Bn.), Devaaahalli, he requests §;isR¢§¢%§2t%u
paxmit the petitianera toJH§ith¢£aw$i§fiaJ4fi@i£«
petition requesting the cour£it$E§fiseiy%”tha£:§§=u
xevenue entries mad by %#éiau£§a;itiésxfi§§lé be’
subject ta the resm}t 9§”$§Gi9§it$; -»5ihce the
petitioners have §iiea§yjflfii%§fi’twc different
suits, this qfinit i$ of §h§g§§ini§% that change
of revenug %g%§%§s kg %ha iafiiiiéar, Bevanahalli
ox fis;;2ran€i¢–.:v’ai1th9:ities in respect of
the —- ufiuid be subject: to the
raault ,;’T:’i4_’f’l;.h«:V ”
s’¢2.’igfi$gh»th$ fibfivé obsexvation, this petition is
‘ 6;; ‘_ ‘ mtndrawn .
” R,/121108
Sd/-‘_
Judge