IN THE HIGH COURT 0? KARNATAKA, BANGALORE
DATED THE 08"' DAY OF APRIL 2008
BEFORE
THE HONBLE MRS. JUSTIC=E'=.MAN;J.UI§.A CHEL'I§L'f{:'--.:
AND
THE HON'BLE MR. JUSTICE L. i5IARAYA:§iA"'S;§VA'§iIY:VAV
WRIT APPEAL N0 207 OF 2aP”09 (:3)
BEIWEEN :
Prahladachar,
S/0 Vit0bachar,; 2;
Aged about ‘V ‘
Occ: Ag1’ic:u1ttire:,_:-“‘ .’ . :
Resident of v1′.1_ag,_<_=;,' "
Tal: Li11gz§.s3:,1gi;1::=,.Tf» _ .
Dist Raic}.f111z" . V' " ' ' Appellant
(By Sri Advocate)
1' _ ' 'Th6..S1:a'i;$ bf__Kamataka
A itS"«vS€3I¢t?31'y,
" A of Land../Revenue,
h:1,S.I:s'iEi3§iiI1g,
Qgglgalom I.
:2» “the Land Taibufial,
_’ –L.i_:1g2}sL1_g11r,
g Dist: Raichur.
3 Venkatesh Joshi,
S/0 Krishna Bhat,
Age Magor,
Occ: Postal Assistant,
Iwlead Post O-fiice,
//Koppal. V
Writ Appea; Filed U /s 4 of the
Act prayillg-. to._s¢1_: aside. jéfrit *
Petition No.I6246/1997 dated 21mg/2o0S;%
This Writ Appeal 031 on this day,
Court made the follewing : V A ”
} 5RhEé§x
Two comply with ofiicc
objection, shall stand dismissed
without any ‘fei”§:VreII§Vie_
Sci] —
Judge:
Sd/ –
Judge:
C@PY
Ass! ‘
fiteh Court of 1-ta-rtnatah
ianlainre-Sm ml
\ ag’
:4 v
3.3