High Court Karnataka High Court

Sri Nageshwara Rao vs The Tahsildar Doddaballapura … on 15 January, 2009

Karnataka High Court
Sri Nageshwara Rao vs The Tahsildar Doddaballapura … on 15 January, 2009
Author: Anand Byrareddy


………… W nnmvnlmnm mm w..uuR”£ up mmmww. man cows’ or xAmAmw. mm-a cow

2.»: ‘rm HIGH Gem 0:: KARNATAKA AT 2

mama Tm ‘mm 15′?” m? cm JAl’lLIA.EY. $3-:29’, f –A ‘

33121332

THE HGNBLE MR. mmcs 4′ :;’_’¥:-1E*’RARE’

mg $05216. 1g§g9s:t>z k;>co’%3* ,1:-Raga
BETWEEN: AX
an Hmhwua Rad”

8!o.3xu1d.m’Ra<:, * ._ V

"

Rfa. zwm, Read.

%%%% PETHEORIZR

(B}r$ri : % mmi, Aavcx.-am.)

. ‘V r …..

‘ Taluka,
.._Tazu2.gi:!.9e’mjia;:a:a1nistz–ic1;.

– ‘ mzsmrmsm

.:’ Kumarr, Gwarnmeut Pleads.)

« V’ ” writ patifionig filad. uncle: Arficlaa 226 anti 2%? of
tfia; of Imlia praying be direct $he rmponziml; to
the representation dated 24.07.2307 3n-aducad at

‘i’h:is petitiun mm’ anfixr pnI3m’mar}ha.a1:m’ 3; this

é1ay.theCaurtma¢icthefafli’ –

Z

is 3 ikfinnt 92 mJ”hi!L…u.w%mm mm

–. — mun: us-1u:w|I:1

…….. . wwwmg .._n- «Mnmnmmn nmw uuum Ur umammmem 2-umwe cuum” ma KARMATAM ms}-E COURT OF mmnmm mm-§ cmm

ORDEX

Gmup] is cansidmed far final ..

:2. It is 51:51:96. that the ggmmd
8aguvaJ.i~<.'.1xit in ireapect xaaamzring 3
gems of .Iunnasaz3:(ixa Tahak by an
order aazea my ejféj the per.-itsmcm-'s
mm died _1 is a remfiextt of
amps immediately to
haw the of tha so-crwnaarn since

may not"rea;da¢em Ai:f D¥:ddn'::al1apux. The psdtitmwh

AA in the reward uf rights. The

Vwith a Survrum Certificate to must the
gggmas age legal was of gum Ra.-1:3, tha late same: of

I Hcwevw, the rmpondent has rm: taken any
getitioner, he-auéag waved' cf the 1nax:4:it.m' an the

A "¢}.§;io:ms:mpwam:,hu filedthiswritpetritiazz.

'E

3" …………….,.-….1 ……… I-nVIMII'|.5 mr m..nnwm.u-ma mm'-s mwwm KM" mmNpc'i'AKA I'-EEG?! COURT OF MRNAYAW fiiflfi COURE

.3. The counsel far the patiticnecr, while A'
above ckaumstanm, waulci auhmit that there is :3; '
duty cast on the reamdmt — fi11tl'?.¢3<:'i".l'.}'

app1:I.ca' man' of the petimmez" mom Em xja§utam.T fig

his facvuur in respect of the "

4. Cizivlaezz ‘(chess it is
inarplicable that the [.i1′:fis not taken
my stern fin. ené it is
appropriate mi disposed cf in

aocaordanfaa _’

5,–;Ps;:cau£<i3z§gv,I:;,'v"t.lf:i.ia vemim is allnwazi. was

:is" :'mp1:m.ent the rqn-escemtafiam at

I 2+,'a7}2co7 fled by the mum'

— VV tihrea months, if not aarliw, fimn the date

<k£'.'.1*aca'pt" cwrtifiyad copy of the azréw.

Sd/-*
Judge

EHV