IN THE HIGH COURT OF AT BANGALORE Dated this the 19%» day ofA1Ig'l1st, 1: " nnmnmvzm». % ms HOIPBLE me. wanes Writ Petition No. 9353 % V' BETWE N V PATALAPPA _ I S /0 LATE PILLANANJAPPA, AGED ABOUT 56 YEARS, _ ' R/A KALKEREVl2..L1?s.(3E, 1 _ - HORAMAVU " _ BANGALORE 4E.e1<3m:'1a1;z.1J';e:_,; " . BANGALORE _j " PETITIONER """ * -- .1 ff: _ Adm] 1. '1":»1E";'ECRE'I'ARY, ~ REVENUE 'I3-EPARTMEN'I', 'v1mHA1;A SOUS}-IA, 'A ' 1. QANQALQRE -- 550 001. "'2._ .TT1~14m§H§;T$1LDAHAR, A BANGALORE SOUTH TALUK, B£f1NGAi;ORE. RESPONDENTS
[By Sri. R. Kumar, HCGP]
‘- 1 = it-‘THIS WRIT PE’I’I’I’ION is 1111,31) UNDER ARTICLES 226 AND
– 2527 01* THE CONS’I’I”I”U’!’ION or 111911». PRAYING TO 13112301′ THE
R2 TO CONSIDER THE PETI’i’£ONER’S AI-“f’LICA’I’ION AT ANNEXURE
“4-“A ma 23.3.1991 AND REGULARIZE THE LANDS AS PRAYED FOR’
= THEREIN AND 1170.,
I petition is e
3
he is in unauthorized occupation of a government tank
and three was a complaint in this the
petitioner was required to appear before the
and answer the queries etc. It is also
learned government pleader
in terms of Annexure–A not which”
acknowledgement by the au1:ho:tfit’3Iu ooneerned.
3. If it is even donhifuf to./t:_w[t_’getI;6r the petitioner
has made back in the year
1991 and fine of a portion of
government be done by the
A abeoltzteisz no occasion for this court
to:-‘fe>'{an1ine sé-;1eh’t’ a caueett in a writ proceeding. Writ
authoritiesr
Sd/–
Judge