....--- ----wur:nus urn
...1.....-...-..u-. . uurl ur IV-\KNAIAK«.I-'I I-HG}-I COURT OF KARNKFAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
M3
E; E-EZGH CSGEERZ" 3'3? 35.3'-'§,R2¥§?*sT2'-22%;
maxam TEE was 25% 3%? Q? AQGQE? 20§§ f7$ u
BEEQRE
EH3 Efi§'§L§ H3. Sfififififi B.§;§R§LEEER&:X§H§R rH
$%1§ EETIT§Q§ k&.1§é2§§2§$s*
Efiffifififl V a .
£3; E w §E§KaT&ysEnsz""-g
gig CEE§K&§%EA?%fi§:RBEEE."
AQEE ABfl§T $8 Efifififi' *~'?
Ekfiafifififi v:LLasg-»_*-'
Bfifififi §aELza=_ 1 j_:-,*~g_ ~
Efiikfi Tfi£$K§"_ ,3 L ',g,; """EE?ZTIGNER
:53 5Ex*£§3 g gfifiaagggsgamxg a9v.3
gégt, '''
€§3'5?a$E.G§C§aE§&?$ga
33$. at zwsasfiaaswaaz
EEVEfiEEgDE§AETfi§§T"
E 5;5¥:Lfi:§G" '
3é§§aLQRE»§6~$$i
fa-It
:yE*§§§@f§a§aH%z£3:aaER
. §QL$E'§K5?RI£T
A$fiLaE ¥I7
' 3 $33 §$§ES?AE? CQEKISSIGRER
q nV§§aAa 3EE~§I?ISIQR
" _fiGL&R
"~_"'é ;?aE TAfi$IL§&Rf5ECRETAR§
'jagfim QRAET £GHEI?TEE
';'£a.L{1'K, KSERR
ém+:af:A A %
...1....,.......,.. 'l'H\Bf"l Luuxl Ur mmamxn men COURT or KARNATAKA me;-a
x*authorities granting an extent of 2 acres LO
U'?
SR1 JAYARAMRREDDY
SKQ ¥ENKATARRMAIAH
AGED ABOUT 49 YEARS
RRMPURA VILLAGE ,H_
HOLUR HOBLI,KOLAR TRLfiK T
&u%mmmAm
3/0 CHIKKAPPAIAH.
AGED ABOUT 50 YEARS
RAMPURA VILLAGE '
HOLUR HOBLI
KOLAR TALUK*I
C?\
AARESPONDENTS
THIS WRIT PETITION re FILED UNDER ARTICLE
226 AND 227 e§”‘3fie*,CQNsTITUIIoN OF INDIA
PRAIIMe;”€e.’oUAsH “THE_ ORDER or THE DEPUTY
COMMISSIONER; fifi1’KoLAR; jmq R.A.No. 52/2007-
2008 D?-jI?.3,2QGe«i¢e;;ANNEx–K AND ORDER or
AssIIANeI’*eQMM:seIoNER,4 KOLR sua~aIvIsIoN,
KflLAR,”B?,l§g6-2GQ?, i.e., ANNEX–H.
eeTHIs’_”eRITa “PETITION CQMING ON roe
9RELIMINAR¥_HEARIge THIS DAY, THE COURT PASSED
THE E0LLQwIMe:V
G R D E R
t’firie Petitioner it appears had been
favepred with a grant by the revenue
: -“‘3
Qjuntas of land in survey No.95 of Rampura
Village, Holur Hobli, Koier Taluk. It is
aggrieved that such a grant had been set aside