High Court Karnataka High Court

Sri Yella Bovi vs State Of Karnataka on 21 July, 2009

Karnataka High Court
Sri Yella Bovi vs State Of Karnataka on 21 July, 2009
Author: Ram Mohan Reddy
 

 

IN 'THE HIGH COURT 0;? KARNATAKA, 

DATED arms rm: 21% DAY or  T _% Y  

TI-IE Hozsrmr: MR.  nxo:i;§ti%izE;33)fia'%ik' %

msc.w.No.  %o1=*k2  %'" 

wnrr PE1:*I'r1:13'm1(;<r. -  *   

 *  PETITIONER

(13y,j:s':4: ax Arsiiigqgégvsr Amna ar. C NAGESH, ADV )

"1 """s'rAfr Ei:.Q%e' KARNATAKA
 9239.37 rrs PRINCIPAL SECRETARY
TO 'GOVERNMENT, REVENUE DEPARTMENT,

 _  M;.'f5.BUILDING, BANGALORE1

 ,2"   TI-£E QEPUTY COMMISSEONER

RAMANAGARA DISTRICT',
RAMANAGARA.

3 THE ASSISTANT' Comzgissiomm
RAMANAGARA SUB DIVISION, Hi



RAMANJKGARA [}iS'I'§€I(l'I'.

SR1 H :5 RAMU
s/0 LA'I"E.SRI.SUBBANNA,   ._
AGED ABOUT 59 YEARS, V
R/AT.I<ZODIYALA KARENAHALLI, 
BIDADI HOBLI, RAMANAGARA TALUK 5;.
BISTRICT. *   . x_  
  REsP'0zsIDE'm's

?R{)POSED RESPONDENT 

RADHA ASHOK   «
W[O. MNASHUK   '

AGE 39 YEARS _ .    I    =
R/A'TNO.54/A,1SFf (17-i'0_SS   _  " 
MANUVANA, V1J%;sY'A.NA<:m::2A;-._».__  '  '
BANGALORE -43-_,V. <: raw ARTICLES 225 5:. 22? OF THE

 '::():sz':~3'I'*:*1:u;;:i*1a:;x;s: 01+'"""1'N;)1A PRAY'ING TO ALLOW THIS
 AP1:*1=,I<;.'af£*iV:)e;V "Arab GRANT LEAVE T0 IMPLEAD THE
"i5?_j£'(}i¢'C}S}§2I)_ RS A&f..R5 IN W.P.169()8/O7.

L' .%%*i'H;s.Lr;i;1éc.w. COMING ON FCIR ORDERS, 'FHIS

V  DAY 'Tlfifi  MADE THE FOLLOWING :

ORDER

This appiication is by the writ petixioner to

“”:.VVi;}§1. piead the subsequent purchaser of the ixnxnovabie

M

property as party respondent No.5. The1′.e ‘e:4

opposition to this application.

2. Heard the learned cou1i$eI:’_’_fbf

perused the avermenis set ~.j;3 For
the reasons stated therein, ‘is ailowed.
The petitioner is -the pmposeé
respondent as amend the
cause titie 1:. __ AV .

Sfi/-3