1
IN THE HIGH éoum' 0:3' KARNATAKA, BANGALQRi3«:&%&'{._%%
DATED THIS THE 05TH DAY OF' AUGUST 2Qi39;;f 'E7 u
BEFORE
THE HOINFBLE MR. JUSTICEA SéfEt>?AI§¥N?i' ''
WRIT PETITION NO.22764_ @.F 20u9'j£:<LR4R:';s:%
BETWEEN; L' ' ' V'
SRI.VENKA'I'ESHAPPA s/ Q LATE: RAMgm;_A,.%
AGED ABOUT 57 YRS -
AGRICULTURIS3', V V'
R/O GANGAVARA;:H0w1f)APPAmr:A1,LI I '
CHANNARAYAP13§_'TN£yHOBLIi
DAvANAHAL:,:~*mLU~K.-;'. * .
BANGALORE RURAL DI':'3»'m'ic'::* ' PETITKDNER
(BY SR! o1:sIuM'BL0cs<:, V V TOWERS
ma': VAMBEDKAR VEEDHI,
.. , 13AN'GALORE3 550 001
'I'AHSiLDAR
: DEVANAHALLI TALUK, DEVANAHALLI
BANGALORE RURAL DISTRICT RESPONDENTS
” “(BY SR1 R B SATHYANARANAYA SINGH, HCGP}
J;
2
THIS WRIT PETITION IS FILED UNDER AR’I”ICLESJ226
AND 227 OF THE CONS’I’I’I’UT3()N OF iNDiA PRAYIb¥{} ‘T{3.._
DIRECT THE RESPONDENTS TO EFFECT KHA’:I_’i’IA “lN
RESPECT OF THE LAND MEASURING 3.36
GOMAL LAND IN SYINC). 146 OF Gi’aNGA’+3AR{&”
CHOWDAPPANAHALLI V¥LLAGrE, CHANNARAYAPATNA
HOBLI, DEVANAHALLI TALUK IN jTHE~ ‘NAME. THE
PETFPIONER IN PURSUANCE OF ‘l?’,HE,.SATGLTVALI— c:Hrr/w,–,.’
GRANT CERTIFICATE ISSUED “A’r=.._ ANNEX-H «. “525”
CONSIDERING THE REPRESENTATIGNS min
PEFYTIONER AT ANNEX–J AND ”
THIS PE’rmoN CbMINC§ ?..;é{V)R. PRELEKKINARY
HEARENG THIS DAY, THE CO¥JfQ’If_MA.DE f1j’H Et}’»»FOLLOWING:
…;1i;«’J?…..–..[%**3R.
The Adfgbcatc to take 11095106
for “file memo of appearance
Within a (Sf
‘ .2’; ».’If}E1e: ‘p}t:*{.i:i:i9I1e;:’ is seeking for issue of writ of
the respondents to efiect khafha in
{>57 iand measuring 3.36 acres in Sy.No.146
‘1 ” if _ Lflangavara Chewdappanahalli Village,
V’ .CIriam”1arayapama Hebli, Devanahalli Takuk.
J
-.
‘.
the order, he will also expose himself for .4
action for dereliction of duty. In such event
respondent shail initiate discip1ix1axy”acfiei3
t}:1ird respondent in that regam.
In terms of the above, digéposed
of. No order as to costs. _ .
J’I’/ bms