Karnataka High Court
Bhimappa vs The Dy Commissioner on 1 April, 2008
1
IN THE HIGH COURT OF KARNATAKA AT BAIUGALORE
mrrw 'r1-rm THE 1» mar ovum mos
PRESEHT
I-rm Horrnw MR.JU8'I'ICE V.GOPALA
THE HoN*nL1=:. nm.,.ms*rIcz«: T
wnrr APPEAL No.34': "
nmmna V' 1 %' % V' * %%
Bhimappa
S/ofiatyappa Nandagan
R/o.Ku1aIi,'I'q: Mud11Cx1_ . ,
Dist: Bagalkot. ' * A}
'''' - fBy ;'§§Lfi'I{;L..::Pafi1,u.';§d§.)
1. The
f*3agalk<5t,y Dist: Bagalkot
.' V. - A 2' Asst.Co1iifiii$sioncr
._Ja111khai1r1i Sub-Division
. Dist: Bagalkot
.
W] 0,}-Ianurnappa Kailimani
R/c.;Ku1a:i
x ‘T Dist: Bagalkot. Respondents
»’ “(R3 deleted as per order dated 4.10.2007)
(By Sri Gangadhar Sangolli, AGA for R1 and 2,
R3 deleted)
N/M
and restore it to the original grantee as expeditiously as
possible and submit compliance report to this Ceurt
within three months from the date of
order.
kTuékj§§e i
Sk/bpy19408« _§ %-ei».Mii