Karnataka High Court
B Veerendra Kumar vs State Of Karnataka on 10 June, 2008
(By Sri T N RAGHUPATHY 3:. gm, G. JAYASHREZE , ADVGCEATES}
IN THE HIGH COURT OF KARNATAKA AT BANGAL§;~1é:§§' "'
DATED THIS THE 10TH DAY otf-Jvm gc'f: é s._,' ' F7;
PRESENT 1' " V 1 ' Q
THE ¥iON'Bi.,E MRCYRIAC
wb Z
THE E~IGN'BLE MR.§IUST§CEV:flA_--.AN';~ Gowm
WRIT PET§TIQ¥3I NO.1§52Vi'léCd${.G.I'fl~i§'I'{.§N;- 1311,)
BEITWEEN:
1 B VEE£;ENDR:sT,%»I§UMjA:2_
S/O D BANc;AR;a?r>A"~ _ % ~ ~
AGED 32«YE'-ARS, R,fj;-.f1*'MAMIJNATHANILAYA
BETTAMAKKI; 3EEB1:~m--KERE POST
'rHiR'rHAHALL1"'mxSiN,~~._ * ~'
SH1}~eitQ{3;x DISTTRICT 577432
*2; .8 'R RAGHAVENDRA
_ S; Q" LA'i'~'E 3:3 KARANTH
}'.s.G'E_i3 33."'
-2 CENTRAL"VALLIIXTICIR'{3{?eMMI'I'TEE;"
CGMMITTEE .UIm33:I_2 'TH L1,_FfA_RNATAKA
STAMP (CONSTIT_U'F1'G1\I'I»OF'--CENTRAL
VAL{}AT¥O'M_(iC)Iv1'I\'!I'I"£?Ii?fiE'._ i~=%I:)'Iz "ESTIMATION,
PUBL1<:ATIc)r=«:_VAIID REVTISIGN (31? MARKET VALUE
GLIIQELINAES 0?. PRGPERFIES) RULES 2003
-- . RBPvIs35-If (:HAI§zMAI»I;,<:;QMMIsI'soNEre OF' STAMPS,
, 'Ig;AI~I{;ALc:$I;*eI3:""
3 "":aIAgI{E':?:fV;:§;Li§;I%I'%Ie:,:N COMMITTEE
REF' BY ITS--SE{}REARY/ SUB REGESTRAR
SHIMOGA DISTRICT .. RESPONDENTS
Petiiitm coining up for Admission on this day, the
CYRIAC: JOSEPH (2.1. {Oral} 4
Having heard ltaaxmzd C011I1S61f0r the«’j;)efi?j0;1ers–‘V–A211’§{<i
COI1Sid€IE{i the materials I1<)V%£;A'i1;i%{t1in¢d to
entertain this as a Public II1"ét3I'§VtV$.t::(' haw:
not Statfid that they ;'a:~§«':§,¥,vn6:3f$ of fiiawfijivififoperfies coverexi
by 111:: impugned It is 3230 120%
stated that of sucth lands] sites or
pmperiies. Heréw fire V'»3i«'.'f::'f, V…-:'s ciismissezd,
S&/-
Chiei Iustice
Sd/:2
Jifdfi