Karnataka High Court
Sri N M Neelakanta vs State Of Karnataka on 8 January, 2010
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 3TH DAY OF' JANUA_Rfi:'- "
FRESENT
THE HONBLE MR. JUSTICEV' c~o;>a1,A
AND
'THE HOTNBLE MR;a'I.:f;'STICEfv. A.S.BC:PA;3$i§A
A WRIT ?E'I'iTI{)1§I r¢c;;3;7js%4-/%2oo§ L(s--KA3*)
BETWEEN: '
SRINMNEEL1§i£&NT;§ A
S/0 LATE SR: ma; MARE Gowyznx "
AGED ABO'U'T'.__55v~YEAR_$__ " V »
WORKXNG AS"'EI>?ECIAL_L:'€ND-ACQUIS'i"ION
()FF'ICER,. BANGA'LoRE"em53AN
BANGALORE RURAL Arm
RAMANAGARAM 'E)IS.'I'R£C'I'S
33:? FLOOR, m_DIUM' BLOCK
V§{_S:VESWARAIAHv--*F£}'WERS
«Dr. BR AMBEDKAR BEEDBI T
' BAN(§£§L€}i?E' -_ 560 cm PETFFISNER
* .{a¥ S:R1« ?}_F§T1'JADHAV 85 SEE P PRASANNA KUMAR, wvs.)
AA ANI5 1
STATE 01? KARNATAKA
REP. BY ITS SECRETARY
REVENUE DEPARTMENT
M.S. BUILBENG
Dr. B R AMBEDKA BEEDHI
BANGALORE --- 86 I
»1-'.'''
2 UNDER SECRETARY TO GOVERNMENT ,
REVENUE DEPARTMENT
MS. BUILDING
Dr. B R AMBEDKAR BEEDHI
BANGALORE -- 560 001
3 SR} N CHANDRASI-EEKAR ._ '- , - _ .
FATHERS NAME NOT KNOWN 'F0 THE--1 A . ,
PETFPIONER " 7 ~ 1
AGED ABOUT 30 YEARS, * * -- -'
WORKING AS HOUSE r2.1~";_m*_ €ONTRGLLE};2'
BANGALORE SOUTH "Zena .__ _
3RD FLOOR, POBEUTM BLOCK '
VISVESWARAIAH 'i-'QVJERS ' "
Dr. B R AMBEL)KAIe..BEE.sH: .
BANGALQRE -560 RESPONDENTS
(BY SR1 :-13"VfpE§2Afi?A';--5-GA)... V
'r'I-11's»s:JR:Tv":VPE'If1':?1t)N IS FILE!) UNDER ARTICLE 226
as 22.7 '>'i?.'I'HE-.,AG0NwST"ITUTION 09' £ND§A PRAYING TO
QUASE-I THE VORQER 18.12.09 PASSED BY THE
I{ARNA'£'AKz*\ A;:3eMi:~;1m'rf2.AT:vE TRIBUNAL, BANGALORE IN
APPLICATEON &;99"7*/2009 THEREBY RI3..5'Ec'r:NG THE
PRAYER FORAN INTERIM ORDER BY ITS ORDER rm}
* _ 1.'_3_'.°12_..o9 .3 PER 'AN--r:'E'.x-A; E'E'C.,
" VA T. ~i§c§f."ition earning 93:1 for Preliminary hearing
~. fiilais d'ajt';»._B€}PAKNA (1., made the following :
ORDER
Sri B. Veerappa, harmed Government Advocate to
‘fiaccept notice for respondents No. 1 and 2 and file memo of
appearance Within a period of fear Weeks fmm today.
ii…
p»
Considering the nature of disposal, notice
No.3 is mmecessary.
2. The petitioner is qt.1:*i’stiu:’.):zi1′–VVfJr;£’:V’ gA):r£:’?.t:ic;g-§’VV’1ah;:b and fixed the next
heating léitgcé saTi’L§”_c1;é1eVVhas also elapsed and the
ma£t¢ris by the Tribunal, we see
no masott: ”
the:: dismissed with no
orjrirgr as
Sd/Q;
Iudgéé
S5/§
Iudg3
If (, _ L 4″ LV41..%hrp§bms