-1-
IN THE HIGH COURT OF KARNATAKA, EANGAI.fe:i’
WRIT APPEA; No’q234s OE-§.2oi0″(:..;s2′:)
BETWEEN:
SMT. AHALYA,
AGED ABOIJTS4 Y.¥«;;ARs., j
W/O BABU , ‘- .«
R/O AT RAYAs,ANET-gA V”{_L£A’Gfiw _
HUsK1JR’PO’s’1i, ‘
SARJAPURA
BANGALORE’ DISTRECT.’ _ ‘ APPELLANT
(BY SE1. “SAMPA17H BAPA’TH, ADv., (ABSENT) ]
TAI–;U–K,? ANEKAL,
‘ ‘ ‘ A BANGALORE ISTRICT.
–~ SR1 RAMA REDDY,
‘ Vs/0*L_A’rI:: CHIKKARAMA REIDDY.
AGE_~MAJOR, R/O AT
_V –.j.RAYAsANDRA VILLAGE.
‘ _HUi3KIJR POST. ‘
SARJAPURA HOBLI.
ANEEIKAL TALUK.
BANGALORE DISTRICT. .. ” A *
(BY SR1. N B VISHVVANATH, AGA FOR R .1 }_
THIS WRIT APPEAL IS FILED UNL3’_EP;’ sE:C’rI§)9J:’4t”*te)}%’?1.e_i
THE KARNATAKA PHGH COURT AC1.’ PRAYINC}. T0′ SE1″-
ASIDE’, THE: ORDER PAssE:>__’i–N._ ‘}’HE<3 vwR1*"I?_ PETITION
4081/2006 DATED 8/9/O8. ' "
THES APPEAL Cain/,_;1NGw*"""O';~:'j' PRELIMENARY
HEARING. THIS DAY HONBALEZ "V-tIjUs1":CE N KUMAR
DELIVERED THE FOLLOWING: ' =
The__Vet1§peét1V1is_ the order passed
by the iearneeiVVL'Sing1e»TJ«ztEige–rejecting the writ petition
on the grdunfldttthat the seiinehis miseoneeived. The Land
Reforrjifisv 'Fribu1iaE._Vgx'anted occupancy rights in favour of
Sn'. Rama Reddy in respect of
survey numbers of Rayasandra
'Village. a pe£iit.i0ne1' claims she has purchased 4
"..aei*eSvg1A11d"38 gtmtas of land in Sy.N0.102 of Rayasandra
from R T Narayana Reddy in whose favour