High Court Karnataka High Court

K Karunakara Rai vs Shivappa Mulla on 11 December, 2008

Karnataka High Court
K Karunakara Rai vs Shivappa Mulla on 11 December, 2008
Author: Mohan Shantanagoudar


. __ -______—~-..~—u man:

..?_A-.-:»…… V. n.-uuu-unnn nnun uuulu Ul”‘ ILAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH
M

In ’11-{E men cam? mp mmqamxm AT B&3§’G£§L€.Z§RE
DATES THIS THE 11th my GF
BEFGRE L’
Tim noxmm ME’.JI;}3″I*I{3E

WRIT PETITEON ‘V

BEEN:

1 K KARm.m.KAR;a’ _ 1 .

mar: 66 1’35,
KE$ID1we:._ mi F§af§J.TEF;é%R–. ¥1II.;3′.;3%:’5eE:– ‘- ”
HMEGAUJRS % %
::z~.x*21~1:1.;:-1;. ;iJz:3§~.*2;I;1:,D3:;_’ , V ”

2 .*~:’:.3%”¢.:;-;::-“:.I1»;:”,{ B2-;’:s;13a*5a;;a*«:*&.’ .. ‘

:*E1~;:’~;.:;e, ”.». ‘

; ‘mKsHI2~:;g.’ Kmzwa.

‘ ….. …E’EE£’.’I’I”I£¥lE3

;.f By1 ;:,=.:::%.jV’4v%.F}”‘2~_1:’~.z~2″£:I-i2’=;R., Fs£fiFflflATE.,3

1 2 séézvappa 2-m2′..L.=a

.A _ 1~I§’-awn,
‘ Sm Ismiazt. HEILIA
.fKrZ.’=’1″fE3L?s,R “a:=I1.m.GE
z~m.m”,~:ALORE TQ. ,
S F:

]?’IER.P:.’.'[‘F!.1’33″”s HULLEIP:
H2’-‘§>}’Q R

. _. €.v . -.-. -. …-uuu-m-uu-u ruun LUUKI UI’- KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

Avf~fEy

sfo ISWERA HULIR
KOTTEKAR VILLAGE
MANGALQRE TQ.,

D K

SITU MOLLADI
MEJOR

KOTEKER VILLAGE
MANGALORE TQ.,
D K

MUNDAPPA =,’¢

3/0 ISHHARA HULLIA ‘a
MAJOR v_ ‘IN
KGTEKAR VILLAGE _;

MANGALORE TQ., ‘

D.K. A_ ,m.5»’

SITE EHAEfiAEI’HRJDR_ a’ “” ”
R!A;0PPOSIT3 TQauLLzLVaAILwmy STATIGN
MnHGALGR3VTQ;,.°;a “‘ E

n;K;,fy V»-“;’=

HANGALoR2garH_ADp;.LAND TRIBUNAL
H%NBALURE.TA1UKgQFFICE
REPIBI’ITS_CHRIRHAN

‘HaNGALo3E;’ ‘

ap,k,_ -.M« _____

TH=sTsIE or KARNRTAKA

jug? 32 ITS SECRETARY TO GOVERNHNT
REVENUE DEPARTHEHT (LR CELL:
VIHHBHA SOUDHR

BAHGALORE. …IE3P0lDEITS

,Sri:R.B. SATYANRRAYANA SINGH, HCGP

FOR R5 5 7
PETITION DISHISSED AGAINST R1 TU R5 VIDE
COURT ORDER DATED:2T.5.D8]

THIS WRIT PETITION IS FILED UNDER ARTICLE

226 AND 227 DF THE CONSTITUTION OF INDIA

«.2- ….. -. …………….. ruun wan ur uumATAKA HIGH courrr or KARNATAKA HIGH COURT or KARNATAKA HIE-

H

3

Aesarzwszr 31-32: @3333. :32′ TI-EYE mzm r.?R.:E{}.;’?.:1Jts saazzwr
9-ma CHEALLEEE-%’TEI: IN Lzzazs 1~sz:’:.:I..-‘:”:?:’ar:s Q24″ ‘”E”‘E~iE”~.._E’Z;F_.E
ay Liam REFfiRZ«£S APPELLATE .a5_::7′.s;z~: a”;’GE-iI?.’«2’C~’.§ ._ =::::’«:.:
FF.ELI1~§E3;~J’.Z5£’.E’ HE2~mm:’s; TEES E?§’..Y.;””‘=T_E:’§w:”:f

HAflE THE EQLLGWIEG:

e a n m%1a%*

since the peMt:timA.§§§%%d§sLm1sa¢d.%. 135:: 119:»
prcssecutiorx against”i*egp§’n:§fint_:’AE«j3.a’i– i9 5, W213 am
the ::c:ntzea&i_:xgfi§j.’e:.’%3_, flaw §:»ct:§.t£cm

dcaes mat :a~ii;I”ié*i*s:é” far é’$3a:5¥’ir:§r$ra§ifiu=fi.

23., Agccirrfciifigly, peiitiozi is fiismzissecis

Sd/-

%%%%% .’ . Judge

K VL *3:u*;.{-Evf. 1 . {IE3

I1IfII\”\ tlfilll |.:uu_nu-n….- _.. .. _