High Court Karnataka High Court

Basavarajappa S/O Late Rangappa … vs The Deputy Commissioner on 11 December, 2008

Karnataka High Court
Basavarajappa S/O Late Rangappa … vs The Deputy Commissioner on 11 December, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coum or KARNATAKA AT     

omen 11-415 THE 11*" my    kk

BEFORE X T
me HON'BLE MRJUSTICE  snamawgséegbfin
WRIT §T1TIo:~:_::3Q_,1*§_i;1%6%»fiE_ 2oo7 (g;.3_)% 
BETWEEN:    
Basavarajappa      " _ 
Sfo late Ran-gag-32;; Akadha:     V' '
Agcfisycazrsj' .3   »  '

R/0  . » "
 'I'a53.u.isi_ 7'; ' _  .
{)avan%éV1e Distxitéif-_»  ._ ' - "Petitioner

(By Sri Mahesp-R U'ppin;  J

\V AND :3 .5  

     'Cpmmissioncr
 L  flavaaagcm.

   2. '§'1$é"AssV¢is{'a%:a.¥;3;_}ix=m3tor of Land Records

Davam§ge:?c.--'~'Division, Dazvanagexe.

% "  siddaippé

.. Si' 1:-._Basapj:m

 Rloficlalagcm Villagc
Basavapattanna Habli

    Taiuk

Davanagem District.

 



.5.

petitioner as well as respondent No.3. After ~ V.

years, the second respondent has changed

numbers by passing the order

any valid reason. If at all, the liesponfiieilit ‘V

pmperty bearing he’ Whave
approached the Civil The
well settled possession_p_f»?’ not have

been disturbeci

°th’at to the petitioner, he
was met. fzeerd »..§:natt.er before the second

respo;1<i1ent "e:1_:d vt.haf=_ observations made by the

V' the parties have censented for

survey numbers is false. No

. docufhfime' produced by the learned Gevemment

Zte deny the said contentions. The third

fmsp=c-:ident though served with notice, has remained

abeent in this Writ petitien. In this View ef the matter,

\/3

_ 'old 1S'st:L . 2

.5.

the contention of the petitioner has to be

Accordingly, the following order is made:- . ” M

The order dated 7.3.2002 by-mg
respondent vide A1mexurc¥C,… ‘
16.4.2007 passed by vide
Armexu:re–F, are set to the
secand respon’d«r:;1t I’; V.”.A..VcVt:§§i:i;:s*}i§.1eration in
accordance

Pé.§iti<_m1 ié'v–é*.si:.ws9s~;b1:'a_far3cordingly.

Sd/1-E
_____ W." Iudg_~é-