High Court Karnataka High Court

Uttanallappa vs State Of Karnataka on 29 May, 2009

Karnataka High Court
Uttanallappa vs State Of Karnataka on 29 May, 2009
Author: L.Narayana Swamy
3.

4;

IN THE HIGH C@URT §F KARNATAKA AT EANGAL@RE

DATED THIS 29th D&Y GP MAY 2009

BE?@RE

THE H$fi'ELE MR. JUSTICE L.NARAYANA sw5MyL »f7; <

waxr pmrxrxex No.1456S/2008 (KLa¢Rg$},’ff

BETWEEN:

Uttanallappa.

3/b Ramanna.

Aged about 58 years,
B–Timmasandra Village.

Jangamakete Hebli.

Siélaghatta Taluk.

(By 3:1/amt, 3.8. SRINIVASA Asa késecxéffisjfi

AND:

State af Karnataka,
fly it’s Secretary. ____ H ,
Revenue Department; “=

Multisterieé Bu11a:ngsg”7h

Bangalere. V

The Thasiidar,
Siélaghatta Taluk,
Sialaghatta – 562165,
Chikkaballapur fiistrint.

Smt. Gawr$mmag’»u , 2
W79 Late Beerappa,

B–Th;mmasanara’?111a§e, 5*”

Jangamakgte flobli. __.
Sidlaghétta Taluk.. ” .5

Assisiéfitafiémmissiafiér.
Chikkaballagura, ”

_W@h§XKah§1la§fi$§ Dgstrict.

“‘«-{A35} ” SaA”‘:1:QA’S’§;4;:’_*:,._: GA Eajzta)’ N

PETITIENER

RES?@HDERTS

OOQ2

12¢!»

This Writ Petitien is filed hnéer Articles 226 & 227 of
the Canstitutien of Inéia praying to éirect the 2nd Regpenéent
to implemant the eraer aateé 30-1-2006 passeé by the Agégstant
Commissioner and alsa implement the eréer éateé 3;g§Q§2bfl6

passed by the 2nd Responéent praduced as Annexurea e C ané E;

This wrifi getition is ceming on f3r*a:defs_§fi thi§ déy&V

the court maae the fallawing eréer.

e :2 p E R

Two weeks time is granteé;jféiling_fih££§’phe petition

stands dismisseé withoq£_ref2reh¢%.[xg-

 ....       "  sd/__
TV?» 1- 'x . JUDGE

COPY
. 'L2

.Afl£II£Imghmfln

‘*3! Gold ofxmmatalrn
‘lluisrn–55-£1 :39 v

2%?’