High Court Karnataka High Court

B H Ramesh vs The Deputy Commissioner on 27 October, 2009

Karnataka High Court
B H Ramesh vs The Deputy Commissioner on 27 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
flNTHE!flGH(XNflWFOFIflUHWMUUKKTBANGALORE

DATED THIS THE 27??! DAY OF OCTOBER 2oo_9..V'_T

PRESENT

THE HON'BLE MRJUSTICE v.G9'PA14A_Gmii:)A'-~::: 

AND

THE HON’BLE 1wms.JUsT1CE_B.v;N.AGAR2.TmsI5′ ”

WRIT APPEAL No. 135/26i;s§%(E_:.z,R~1im$1iR1
Between; V Z

B.H.Ramesh ‘

S/o.1ate Hanumanfch¢gawd:;3 V’ . _ ‘
R/0.Aralaguppe _ _
KasabaH0b1i .4 »
Chikmagalur Tq 8.;

Pin 577 103;. V’ M .. .API>elIant

( I:3y”:3riV.D;C:..’J5Tga.é1E:.r%Sh, Adv.)
The Dépfitgr C0rhr.rTié§é,ioT1er

– . Chik1T1é1ga1.u1’vT. District “” ” ‘
‘~._ChiE:maga11.11-7 45? 7 101 .

2 L» 2. The: VAsTsi.V}’C6_’mis$’ibner

V Revenue SI-1..1b-gflivision

–ChikIr1’aga1«uT”577 10}.

4: :.:V3. fi’fvt1i: Tah$i’1c1ar

Chi1~:.rI_1fga1ur Taluk

..A.’Ch’§kmga1ur 577 101.

{‘0

4. K.N.Anneg0wda
S/o.1ate Shivammana Devegowda
R/0.A1iarnpura Village
Kasaba Hobli
Chikmagalur Tq. 577 101.

5. SInt.SaVithramma
W/0.1ae Gangadhara Gowda
R/0.AHaInpura Village
Kasaba Hobli ‘
Chikmagaiur 577 10.1. …Resp-Qngiéntiéw

[By Srntfiijggiya A’.’D; ._

This Writ Appeal is filed Karnataka High
Court Act praying to set a’sidev.th.ex.Q»rdez5 passed in the Writ
Petition No.19772;]’2’I}O_.7 d:;1.teciL 26.1’1_.d2–€)08….-

This WA€’_cQi9r1_iiig”on”:5.’ifn.r”‘v:Orders this day, Gopala
Gowda,J ., delivei ecl’ ‘Ci’.1;§’ ,fo1.1_0wing: . .

The appeii-a%nt’sV’ e.ou;ni’se.i7 has urged a new ground with

_r.eg.ard tp”§’eXe_rcise of under See.136(3) of the KLR Act in

reIa,t.ion”t0_ of survey and fixation of boundaries. This

“‘e»«..___eontentidn is ‘exiaihined with reference to the findings and

_h’_d’e’_–«reas9ns reeurded by the learned Single Judge. This

is not adverted to by the learned Single Judge.

‘i..//