High Court Karnataka High Court

Sri Channappa S/O Sri Bhogaiah vs The Special Deputy Commissioner … on 17 June, 2008

Karnataka High Court
Sri Channappa S/O Sri Bhogaiah vs The Special Deputy Commissioner … on 17 June, 2008
Author: N.Kumar
It-In:-hair! IRIVCIR 'ninth

m THE man courier or KARRATAKA AT 
mmn ms um 17»: my on Jmm    ;§% f    _  

BE-POM   

Tm Honmn ymuumtcn 11  A'  - 7
wart pmrrron No .s2s55;  

Balmaun:

1 sax crmmmpm we 

em 74 mans, 
amm:   TALUK.
RE? E1'  GPA  M EARAYANAPPA
sgo mm '--ii9?'EARS RIAT
 V.EL1.&€;-E; rmeczsns HOBLI
 mam

2 an:  rmmsmmmn

ms 52 YE.ARs.'RI&,T1I$$m£'.H0DDANAHALLI

I-IOBLI,B'LOR.RTE;1"8'Y'PI-EEK GPA HOLRER

 ..... 

” SIC} AGE 49 YEARS RIAT
KEIIGERE HOBLI

TALUK

L are: 5:0 mm nammannmn

% £563 43 YEARS, Rwr mmcnmmnamu
% A Pos’r,U’r’rARAHnI.LI
tficrsnwlm

. ~_R1*:P’BY’I’I–IEIR am nmmn M nanavmazem

f sgomrz MADAPPA, sen 49YEARS RIAT

V “Dl2)DWELE VILLAQE. KEHGERE HOBLI
» % gkamanwm scum TALUK

PETTHOHER8

ifiysunc sr-nvzu-mm ,’fié:WOCoi°>

– “H M – an u-nnrun ruvu uvu
…. .,.,,.,… V. pp;-ue~.x=nr’uar’\!Ior’I. nuwu nmgufn: an nr-nnuu-nu-nu-5 unau vvunl vi” li!”|l\l1l’Il!”Il\l’I nlwn vvunl VI nlinln III’-VII \-‘HUN-l V5 ‘”

AND:

THE SPECIAL DEHITY OflER
BAHGALGRE UREAH
DISTRICT, BAHQALE

‘THE Aw8″1’A.I’ITCO}&fiI88!O1§ER:’—.
amauom scxrr!-1 sun nwmxox

um «A

R1\MANAGAR&_ifi'”‘ *

DENT?

aaMAmmaa:»zs1:n znimtofi

% ”

5 POLICE
Rammaczaam mmaz.

«

cm macs

% mum
4 mum:

Ranaamaanam 1:2 mm mm
a xnspounnnm

X : ‘ms wnrr PB-‘I’I’I’ION is man UNDER ARTICLE

” THE GONSTTHIIYON OF INDIA
VFILE13 F’RAYI1lG’lD DIRECT R4113 ‘3’ TO PROTECT THE
BEAREIG 8’£’.NO.7. NEW 30.7]-5 TO AN
3-JCIEIIT OF 19 ACRES, 35 G-UNTAS AND KHARAB OF 4

JKCRES 3 GUNTAS, IN ALL 23 ACRES 38 GUHTAS
SFIIJATED AT IIJOTELE WLLAGE, KEHGERI
HOBLI, BANGALORE SOUTH ‘IQ., BY GNHVG EFFECT
TO THE ORDERS PABSED BY THIS HONBLE CGIRT
IE W.P.H0.5076DI2DO4 E71’. 24.1.2537 VIBE A!lIlEX.I-I.

V.