1
». xRe.ai¢iiug'ét._C K Palya
_ J'ga"r2.i,_ Hem;
'-
[H THE HIGH mum' ow manawum A1' T A' J
Dated this the 4»: day j k X
ma nozrnm am. _1_l mm
Writ Petition No. 13:5 55% ffm "g'K;L_;§'+RR(suR)
BETWEEN:
KRI{I'.iaIJ§t;§§ppa..--';V--_ %
Aged ab<)1.1t-':'{5.wyea5i~5 _
Rtastgitientfifvlialkétrf: Vfflagc .
Jig.-ani :.aob.u" - 1», " ~ %
Anek£4.1'1'alukV " " A
Aged about 52_ycm's
. . . Petitioners
A . Sri c: M Nagahhushana, Advocate)
.. " State of Karnamka
Dcpaxflncnt of Revenue
7 Vikasa Soudha
131'. B R A1nbt:(lk.eu' Road
Eiangalorc - 560 001
Rept&., by ita Principal Secretary
V
2 The Special Deputy Commissioner
K (3 Road Y
Bangalore -- 560 009
3 The Tahsildar
Anckal Taluk
Anckal
Bangalore Rural Dismict
Pin562 106 ~ - I
4 S1iSVcnkate:ih
Aged ahout.v4«"%.y¢raxs=:_ 1
S[oSiddaii1m*3§a3h . 2
Rcsis1i11g§'al1.V"u.SZ7"'-V._ V ' f _ V.
31% Main, =Sa2~a$wathipuiv;3m¢
' Respondents
:(“By” for R1 to R3;
Sri GR Raddy, Advocate for R4)
filed under Articles 226 and 227 of
«tlijnstitufidn of India, praying to quash the order dated
‘1._V-6»-V2907, “by the rasspondent-2, at Anncxurc-E.
H ‘- owning on for pmliminary hearing in
_ ‘ifs’ Gm-31p thfm _(i§1y, the Court made the following:
OEQER
The petitioners have challangod in this writ petition the
fimcr damd 01.06.2007 passed in RR’l'(2) CR.10/98499 by the
second respondent at Azmcnmm-E.
M/A
6. its title of the petitioners is new
before the oompefnnt Civil Court, it is the K
which has the to ciec,-mg thc ~:::-f the _
Civil Court shall decide the title g§;;.:kV}m:;~m A
with law without in b3r Vé1.1§ of these
oldcrs including this the mutation
antics stands Q? Sand they do not
constitute cigar that ultimately
the mutafion entries in
oonfo1’mit$?’.W’it:h of title to be granted by the
oampetent __ to bear their own costs.
Sd/~
Judge