Karnataka High Court
Sri K K Basavaraj vs The District Registrar And The … on 13 March, 2008
IITTW &HIlI\I EVI .I\l1LI\I'PIIIl'IIH' YT IIHI\I'l"'[HI'\En I'I.I'?I_J QIHHQI Er mmlnlflfi I"xII.§.I"I QTURI Ell' I\3llI'K.IlFIl\PI IIIYII %T'HI\I 'fl I'l"I-Ill'-I'l|I-l'lI'l" IIIVIVII 3'
IN THE HIGH COURT OF KHRNATAHL. BHNGIWORB
um-an was THE 13%!' mm or macs zoos?-----,T
BEFORE
1'1-rs Haz«:'ar..: MR. JUSTICE "
lnf.P.No.393"I or was V:
BETWEEN
1
mu K K
sic mun GOFDA »
NEED ABOUT 5+; '
K.'£-IOSKOTE 903?...' ' '
ALLIR TALU!-Ii, '
rmssnn.
sax '|.FIE«Ed:1£;'.Jl_TESf:T I
are H'a:1',si-iir~'fl':'f.Ef.'aVr:iar'i'a:=;_L . V
mm: .nuaa';rr:'_'
Kfisiysémffi ?r:sTT'~»%% H
I *m$33°'-Ha %
BRI 14: ':3,
AGEE Mani? :-2.6 'mas
di
r
1-3!'.-'l2.E.sI 'E153, !3..3'1.L.11J£AL£ JPQET
" -fir'-ti -jmannnsa
wt; S'I.iJf:.\'I.PP:'IL
ABE}: £;n.nou'r 45 was,
Hznmcsn roar,
zgnun, mssm.
Fan: mmaunnwm
Sffi E GUWHR
PIEELI !'t..BQLJT 3.95 YE..3'-.3-.3 7
PERI 1: LUTURI ST p
1.:r1r.3na::mrn r. r.'Ig' }I._;_.g13 a. gag
lo-5'0-f|oll"IIIvD'l'I-VJ III M 0'! 0 I lv
pol
'It'll I! E %'H llfi Kfhflffifill
EM :1 -.1 Inrnnuwn
EHO BPEAVARHJE GCIWDPL
HERD REOUT 35
vv Tvvv v-- 4-«--«-ww-v------- -------- ---------- --- --------m--.-..---. -_.~--.- 1'
fll
'.1
CF
11,
]'3.'1'IT12"uS5fiDPsbE, ILHOSRKDTE
AL-UR, 'E-IASSJWI .
an? HANJULA
Wffl K.K.3ASKVARAJ
A539 .3-.EQL!T 59 '(E2-"-.F.5;
E.HOSKDTE,
LUR manna, HESSAE.
SR3 H'fi Gavifinifififina
$..'G SODDEGDUFDA
Assn naouw as YEARE,
Hmnrfihbbv PO$T, '._ ,
.ALUR Thhux, HhssnN.".f=
an: H uanmnnma, «u
SID Hnuunnmaanurna {-
Aszn ABDUT as vEnaa,*. mus
'K Hasxown pom'
ALUR TALUK
" %%..a"mssm .
V is
SR1 ERLAKSHA
BED; éflfiflflfififlflflh
EKED ABOUT 54 YEARS
"'""TEE P95?
IuJuhll'Ji'lqb
flLUR TALUK
193 343% II
"u3i}.fl.|.'£ an
E I EHDANRNDA
..u-... -----u----. €PC .--~.......-4.--._-. .--._..- ._.'.-._-._-...- ._. -----_--._--_-_-- ---__- _____- _- ___.--__-----__ ---_-.. ___-_- _- -_-._-_- -_..--__ ---_-- _.._------. 4..- -._..-.-....-.._- .-.'.y-- -1.-
EH}
{H3
3-!
Sin. VENKATARAMU
Mean ABOUT 27 YEARS
I-i"'t'DtJI.".VF.,. K HCISKJDTE POST
'n.1_*_,;_1n -r-am
I10 JJIXWIFIVU
"R1 'r':* G' "-a"EN%TE'fi'fi'
:"D. JAVIEEEGDWDA
Fufiififi FKECIUT' 'Z3 '("Ei'ki§
E?! E!'
HYDOOR K HOSKDTE POST
ALUP. TALUK.
§:€F'.I GI RI SH
EEO. PAFRNNA
.P:.II5E33I Anna? 33
HTDQUR;
PLLuUR TALUK. W
afimnmmnmfih'
em;-I-rnaau.-rain.-«.1 fl'i.'!|L'I'E_'I ~.
LJWUII I
.--urn -nrm , ,
$}'|.I'Un £'U'J-Jd""I.h'J'.I'V'U"1I'Fa'!!
man }v.E€JUT 34
iN":fiTIEI3.?¢flT3E ?:i.1fiI:7i1'i1:LDY__ 4. ;,
ALEIP. '5fALt§"I~'i;__ »
an: :1'-sfih:'.i°t.;; _
s.fo.'*3i3Am'=~A _ _--
'-M531: 'A301:-11 34
3s5::.:~a*J'umrr.uuI~1V' V:-I::'Lq\*m~"
m~:n_ swasz, %1rx;rAA%.*2n.r«:.n A
----w---
. _ r..;r_1nfim_~m-mi. 1.1'.
:5;
-2:1:-n ac--nit-,
i7.¢!"I.§I-'-'l'I-I-'In
Ann. -clan
c Em-mm
*a;*':= ._r::.r1rmnpm
1 "'v.n;::;3nV.:«B'ouT Si Yuma' ' "
25
mg: vim }1AL.A.GALA.E POST
_;1=.':.r_m mnux.
" 'v._:E§iFLI 3: s sazmrmsmm
SIG. SUHBARNZI
masn ABOUT 53 YEARS
Jar. I-IfJfi1f.o'!'E mm
ALUR TALUK.
SR1 1-': 1.!' J)'-WANNA
I".'§.."ITJ. "FIT"J"'F1Euifii7'llTJF'L
REED ABOUT 33 YEARS
11 HOSKGTE POST
.n....-- -..-....n. -.7. .u-..uu--....-u--- -..u..-3..-.'a.-u-_ 1.7- nu-uuu-an-uu-u -u~.n.- q..q.pun.- 'urn . ~u-.u-um- nun.-nu m.n.u.mn. 'urn -u-m..u-u.-..u--- u. -...-'-u 'fl -r------1-ru--w ---v- ----
29
30
131
32
1.»!
{L4
P:.L:UR TALUK.
SR1 If J VENICRTESH
EKG. Javaaseeuna
AGED ABOUT 42 YEARS
flITfififiERE
K HUSKDTE rosw
ALUP. TALUIC.
'SR1 RN-IESH
arm. sxnnnsowna
AGED ABOUT 34 vnnns_ a_~
xunnanhuu, K HO3IbT£ HOST" .
auun TALUK. *u*
SR1 RAJE sowing _
gym. xgmcas eawnA--.
HEED ABOUT 55 vEans*
:1-%EIifiE'v'I=--Tfi'v'I='fiS'» «
xuuxgamaaanni ?QST V _V
afinxnfisafifiaa ?ALaK,,:-
ski nmfiassfin fiffijshsnvfisbwna
.~H55n€aaoU$«3a,vmans~~w*
m=.nA'Lu:R,_AV 14:, ar:as1§:_oTx_--PosT
*~.m;unV '1'}!-'.:.-fix; ' " *
aha :5Mfi1AE 5zfi:cH1xxA"uA
._ nsnfi Aaauw 55 Vanna
=r-..-xnasntufiq-rn-_rn r r -r
.t.?'..'uDI'u"-I.P'u. :2'."!|-lF.l.al"\I-Hui-zl.
° ¢MAaaaaLE"PasT
_ ALLEY: ~..fn-mun.
'°finfiu#}nke Nnnnrnmsamnnn
fiJ§'E"flA§".B0UT 42 YEARS
;EG3fiMHNHHhhI
HJKLAEELE P031'
zxfihua manux
=-ss
1'2'-.'»'RI IIENJUNATEIP. SID BASAVE GOWIIA
P-.!5EB .3'-..BQ£1T 3% ".'F..3'-.P.a'3
HARIHIKLLI POST
F-Li:L'IR TALUK, "m'%.33."-':33
uuuu-nu an-0 4:.-Quanta
u - . l'l5'l'.£'.l'.l.Ul.'ll.'.Ifll3
(33? Sri IIFHNMCII-IAN P N, ADVDCRTE)
IIJI1 I.-IJUIKI UT l\lI.lltIIl'|Il'III-rl nuvnnu_.-iii-uiwna -7. u.-.......r-.r.._- --..-.- ___-_..
END '
M
Yfi
s:..~'Air"'r:_--. .Hs::smrrE.__ _ --
":3%.Li!.l!1'T?L&!;J§'E ' '
THE DISTRICT REGISTRRR
EH3 THE REGISTRAR 9? THE
sucxmrxms
"'""*fi fiI$TRICT
HRSSAN
an: I N naaasnxan v'W
FATHERS NAME now Known}
HBED ABOUT 70 YEAR3 K *.
s.n.n.n. MILLS K. HOSKDTE.
mun TJP:b!.J]{_. Hnaam .1;1s_'rn1c7,__ w_ A A
EH? H'G sA3gJ3maA 'fiT'&'u'
.w=.'rHzna !~1PuM£7__!-HIT mom
gaasn *.». ; av 'a~
1:rn'v1m-Ima PLANTEII-I3 _ , ,
2-«:."v."-v'rv.'-«..s.*=x:;A:m. 3*, HESKGTE
fiLUR:TAhUE, Hmsgna nzsralcwf
SKI.' '
FHTPIEHS mow' mum ;.
n_1aErVa1" " 2
% ani K N»sHnAfiAb
FR?HfiRS-RHHEVflQT H3999
a.g'Fh#~.Ig1TERS}""'i*i}'LJOR
fifiifififififiifii ESTRTE,
"«l!E;]'.It£~lifi£-fP.Ea?;PuI-IFuLI4I 9031'
1""£HAEHL3SH?UEA TALUK
Hfis$nh nxsrnzcr
:33: B N JAEADISH
"~---FATHER3 rm-IE HOT mom
FLEHTERS HAJGR
Jfifihfllfifl ESTATE, JHHHNAHRLLI POST
$H%KEhE3E%PURA THEQK
Hflfififlfl DISTRICT
fifll E V RUDRfl?PR
FfiTHfiR3 fifififi fifiT fififififi
PLHNTER5, MAJOR
HERAKANRHALLI ESTfiEE
-n-----u-.--.----- .u.'.----- ----'~.-.... _.
KUHIEBHHHLDI POST
HHAKflLESH?RUA TALBK
Hflsfiflfl DISTRICT
9 fifll F S MUHANESHHRRR
FAT E?-:3 %ir'aEFa 'E0? K"l'J'-'.'!*l
FLANTBRS, MAJUR
Wfififliffififi ESTETE, E. HDSKBTE _-
PaLuUFt TPLLUK, FIHSSPLH IJIS':?i-IIC'I'«.
9 331 K V Ennaxsnm
FATHERS nuns new xuqwu
PUANTERS ,MAJOR . r,
Busnnmaflnbux ESTATE : *
L mmmng _ iNj;=_ '
nuun manux, Hagan DISTRICT,
10 an: H 5 mnsnnaoa
ERTHERSsflfiHE_fiUT.RNG%R,
MAJam.~, j ' " "'
HE3'.3Kf§'T"E_V .
ALUR :ALuxQ_ ._, ._"_'
HAssfim.§;sTHIcT4jt'"
113 an: H E_?UTTA$WEMY sin H L sxnnnrrn
kAsEnvAnonT ao'2nhns'
FEES1flEflT, MKLNAfl"PRflUDA SHALA SANGHA(R)
K; HflfiKQTE;.hLUfi TAQUK
._ Hmsfiflfi nzswfizcw
.~Hw. Vii yfihhflhfl éfinuna saana
In:-'nun wurnnammurw - 1- w--- r --: :au-- :-
_ E Rsmzswsnan sacxawv
_'=E;.HusAxnTE
' Anna; Hhssnm nxswnxc?
H39; av ITS rnmsznanw
... RESPDNDENTS
"»x'{gy firi. E.VEERAPP, AER FOR R1)
-vn - .q"..-H-zuau.-. w-
'!'E-31$. '!--Pi FILED UNDEB. .PLR.'1'1l'_3E$ 335 ME! 22'? OF
I: v-v
:THE CflNSTITUTION OF INDIA TO QUESH THE ORDER DT.
|I\?II ETHIIII T'! I\l'IlI\l'l'lI.l'IIIlT II
29.1.2007 ISSUED BY THE FIRST RESPONDENT IN
APPLIFSATIDH NEJ.21.I’2006-0′? VIBE i|\NNx.A ANDE ETC.
..v..’ …………. …. nu-“nu-….-….-. …–..A.’…’-.:_… _. .. ..—..-.- .-..— .___— _. -_..-.—.. –_- …-_.- ..__..-. -.. ._-.-.-.-…-._- …–. _-._.-. .-. ..r-…..1…1..r. ……… .,..
This petition coming on tor preliminary
hearing this day, the Cuurt made the fo1i0winq:»
OIIDIB.
Artar arguing the matter rut; s¢@§$ifi§g .
counsnl fax the patitianergréquagtfi thi$ c§u:t to T
permit him to wdthdrmw tfia fiéitabfititionfigfitn
liberty ta file a c1v1i.§u¢:.*
E. Granting §uch_1ib§h§y;vthe fififi petition
is diwmisaad as withd@afih;5
I_l-an:
I IIJ”f