High Court Karnataka High Court

K Vittal Rai S/O Chikkappa Rai vs The 2Nd Land Tribunal Bantwal … on 14 October, 2008

Karnataka High Court
K Vittal Rai S/O Chikkappa Rai vs The 2Nd Land Tribunal Bantwal … on 14 October, 2008
Author: H.Billappa
ARE) :

1.

THE 2″” LAND TRIBUNAL,
BANTWAL TALU K,
BY ITS SECRETARY.

2. THE STATE OF KARNATAKA,
BY ITS SECRETARY, –

REVENUE DEPARTMENT,
VIDHANA SOUDHA,
BANGALORE — 560 001- .

3. SM’i’.SUMA’I’Hi,
W/0 VISHWANATHA MARLA, V
MAJOR,
NARIKOMBO0 \fg,.LA.G§:,, :

 ~     V
mg  .-   

4. SM’I’.(}ULABI.._..f._ 4′ _ _
wgo RAMAMNA«SHE’!T’f,_ ‘ –
R/AT N0. BAVANTHA K013!’ HOUSE,
KALYo0R,VtLLAGE;. .

POST VERKAII (>1?-_
KASRRGOD TALUK.

– _ KE’:§A1._,1a._.s.*:§A’1’E. ” 11111 M = …RESPONDEN’i’S

h’gfiv.-SR’;R;v;3;sA:,é£i¥ANARAYANA SINGH, HCGP FOR R-1 81$ 2,

sR;.sT.-s.«PmEzL, Aw’. FOR R»-3 &.

R–4’sERvED,-“%ji3L:*r UNREPRESENTED)

TI-ffIfS. WRIT PETITION FILED UNDER ARTICLES 226

:AND’227 01+’ THE CONSTFPUTION OF INBIA, PRAYING T0
_QUASH?’FHE ORDER OF THE R-I DA’I’ED.23.9.2{)()2 VIBE

-._:=;N1~{ExURE–A AND ETC.

THIS WRIT PETITION COMING ON FOR PREXJMINARY

HEARING IN B GROUP THIS BAY, THE COURT MADE THE

FTDLLOWING:

L//.