High Court Karnataka High Court

Karibasappa Mangundi vs The Tahasildar on 8 December, 2008

Karnataka High Court
Karibasappa Mangundi vs The Tahasildar on 8 December, 2008
Author: N.Kumar


Hi’ T’HiE Hififl CGURT’ or xamarmm cxncurr BENCH
Arr fiH.&Rj’WAfi

Dateé this the 8’31 day of December, ~
BEFORE ‘ ‘

T}-IE HON’BLE mm. Juryficm

Wm Petiticn No. 31159 of §;0_dz3 §§:LRé’R.1éi~Su 1:2″,

Between:

Sri Kazabasappa Malmjgilndi 3 ~

S/0 Gurupadapga ‘ ‘

Ageé 67 yeafs

Geo: Agriculture H V

R/’0 €fra1nanaga,t£i.Village .

Hu.1:>ili'1"'ah:k       A ' 

Dharwad  'V       . ...P6:I:'fi:ionr:r

= V * ééalwad, Advocate)

E? 'I

” _ 1-[1 iF1::;ev.frahsfi:ia;—‘ ”

V. 3 I*iubIi’T£aluk

7.3 Sfiv’V§i;€i§§3appa Menasmdi

-. Bimaypa
.. Age: Major

“Cfi::<:: Agiculture

R / 0 Gamanagatti Vfliage

Hubli Taluk

Dhazwazi District Respozxcients

(By Smt. K Vidyavati, HCEEP fbr R1, Advocate)

WM –

This Writ Petitien is flied under Articles 2136 31:13. 212′? of

the Constitution of Endia, przéying ta quaeil the 01fl’ei”.edated
1′?»3-1968 under 1′./LE. N<:.=.14'74 passed by respo11cEeiitfkV.vand
consequently deeiare the peiitimner as owner itispeet: "of
Sy.No.148/38 measuring 4.22 acres angi S3%;'N'§3…13§~€~¥/ I

. measuring 3.5 Acres respectively, situated at'~._{S'xoL¥§u1 Vfiiage,'

Hubli Taluk (Am1ex"u,z"e~F}. _

This Writ Petifion commg on.:4£Qr:1-p,:té:£:fi3;;a1j%-5.55:-§;;g::;h:s '

day, the Court made the faflofwing: *

ORB; R

The petitioner 1\'T'i14_é£5i 'i1'1_exxxic..seeki:h.Ag leave of the
Ccsurt to Withdraw the wiig __Iji:)erty to approach

the Civil Court.' ' _ *

12;. ._ — (511 record. Writ pefitian is
dismisses: ¢::s'zi3i!V:1'i'ciArc1'::ii:r3:4t£.}if:i: liberty sought for.

Sd/-§___
Itxéqe

. ~Aks.13] s