Karnataka High Court
Parvathamma W/O Late Chandraiah vs The Tahsildar Bangalore North … on 22 January, 2009
warn-
Var'u7M'k\|I 'urn I\l"Il\I'f"|l.I"'\I\l" l"II\-35"! \Jr I\l'\l'CI'I'\lf'\"}' C
IN THE HIGH COURT GE' KARNRTAKA AT B.hNGA1.0R$
DATEEJ THIS THE 22nd DAY 0? JANUARY 2959
EEFORE
THE HON'8LE MR.JUSTICE ANAND svaAa$én?f f.f* "
wax: 2:21:19: lo.i45812O09£lLlr$iUi$fi§ '» % *
BEHIBRI:
Earvathamma, 68 years
V/c.late Chandraiah , q
n.No.241, I Main, *, .
shankar Hagar, Near Maha1aksf,f __ '=A~
Layout, Banga1cre~56fi,G96; ,. k ,";,. PETITIONBR
(1? ant. Pillavi !atil;vA¢§o#afi& "§g5
_ _fc.~;_' £z:;*i.'l".'§!'.£_f&t§.;', Jmoaatex
AID :
The rana1;da:}'7;_, , _
Bangalara Hazth Ta1uk=_'
Yalhanita, ._'=5.2txg"a=..'§::g:'ss;,'"-._ ---.. ' -- .. msyommr
{fig $fi1.RQRfiifi£, a@#§rnnont Eloadnmj
V A4a-e-o-
. "This §:;t petition is 1113a undar Articles
;225"and,E2?.b§ the Conatitutian of India pxnying
to g~§ir§¢t'V*tne respondent tc consider the
répréaantatiqn ‘Vida Annexure–D and ta pass
appxgpxiatfifiardar ta correct the racard at rights
%;_ ‘ pertaining to a.S.Ro.19I2 to an extent or 3 acres
–£y=,’a? gufitas of’ sasavaghatta ‘village, Hnsaraghatta
” ffifibig, Bangalore North Taluk, entezing the name
~.”af,thm petitioner in Column Nos.9 and 12 at the
accord 9: rights.
This petition coming on far preliminary
4 =hearin§ this day, the Court passed the
‘ fo11awing:–