High Court Karnataka High Court

K S Bharathi W/O Lt K S Sudhakar vs The Deputy Commissioner on 2 December, 2008

Karnataka High Court
K S Bharathi W/O Lt K S Sudhakar vs The Deputy Commissioner on 2 December, 2008
Author: Mohan Shantanagoudar
IVIFV ' \u\I\I'\' \nI'

u\r-II\!IrlH"II\J"- ruun \,\..yu:u yr rv~uu1.uunIv- niun guunr yr auucmniflnfl HIUH LIJUIU Ur IUKKNAIAJU-I HEGH COUR7 OF KARNATAKA HIGI-{Q

 

1

Irrzmz I-EGH comm' or KARHATAKA AT 

mmn THIS TI-IE 2nd my 03* nEcE1«wa%3n$.n¢j;2¢9s%& & 

TI-E HUMBLE mmmsmm   _

wm PETITIGN NO.143§4 QF §€§Cfl§:8:.V':(I{zL§R;RES) A

K 3 m-1As.ATHIA......__'-- 1.   
«W0 LATE'--.K £5 S.3'E+¥-1AI<3'%F€'V~_ '  '
MED»    * 
No . %43.*':1;' HE? RB  %
1;    .  
   
 R-i'.'BY"§°§E3._ We-..%kHomna
3310 A G'~».KE*I'f£;§?§.§i;
AGE}; 43 233.', 
 ~ are mflmm,
'*m,'s-r?*3_::::* cImm.A.mm:§s.R

"-£.B~_.r._s';~»:?.A.?':'S G mmxnmzz, Anvc::ac:m31a.,)

     cmmsmmmn

, -  "t:m  ms:

 " " firm nssxsmm amamszanxa.

KOLIsEGPsL S'{}B"I3I"5.?'Ifi{1N
EGLLEGAL
C  DIST



---nun: \--\uI'IlI\l IJI I\f'll\i1l"II.l'1l\l% l"!I\.7l1 \u'y}UKI   

 

3 ms mmsxnmma
I¢33LLEGuK£.
cmmmmma DIST   %-  
 !3.*=..:m§m3»'z's  ~ 'V

{By ax~::.:n.. KEHAR, HCGP 

Tr-as WRIT pmrxrzomjxs E'3:I.EI3~.Bf1¥fDE21 hatrxcnm'
226 Arm 227 0:' THE: G-QNEEIEYTIIQN Cm' mnm
PFAYING TD QUASB  - irmcsmn "*mmonssmN'r
UNBER mac---c+, n':*.23.j%~1.a.--oa,,Is_;~31I'2::: BY mm as, as:
23332 or 932:': IN  {:3 csarzomm,
mama on n1n'sc'rxazsz.,,_'%V. ' A  

mm  i$;1?.I':?  PE'2'I'$'I§_3N""~------G0rIING ON ran
pmzinzxmt  TEE CGURT HADE2

   ,

%z.¢a{m:-.ci  3:1. luzumar is directed

" *  _ts;:    of respondents.

?I_1 2 rwords diaclnae that Gidakampatti was

the land in question bearing survey No.96f3B

V% 1$..5.19′:’8 as per Anncxure-C.

L/8

3

2. It is the case of the
flfi sold the said land to 13.
1.33.95 and said 9. Kcnnhappg
pmpeny in flavour of the .
ms. Sudhakar on
ms. Sudhakar dag: “P’¢’:tit§t;nnr med
applismtiuna ta by her
husband respondent
issued aam¢1:21 .a.os
be done and sketch

cannot. be wfects in the revenue

records. ~

tbr the petitiansar submits

A:anexum~G is kaued without

to ‘petitioner and therefore the petitiomr

V’ rm say before the Tahxildar, Kolkagul.

to the petitioner, if an opportunity is given

1/ ‘ixcr, she wuuld place the material bemre the

I’Hwr’ \-UUIH VI -V-Inlvninnn ruurr \,t.gun- ur ‘\J”‘|l\lV!’|ll’\l’\ll rilufl \.Uun’ Ur l\H!u’IHIHI\I-I |”fl\:fl”I LUUK! Ur l\Hl’lNAH-uvl !”!l\.vl”‘f LUUKI U!’ ISAKNI-\IfllUl Hlbfla

M

“II “VI ‘1-vw Va-‘virus: VII l\l’II’\I1l””llI”|l\l’l ITIVFTU Mu’-IWJKI ‘Jr (

5. In View of the same, the is

madm-

The endoatsament 1 >
Tahsiisdar, Kollegal
issued to the petmozm.

hm’ steaemexzt. within
tum mnzzths fmm boundaries
at the Kolfial ahall
dnnmfiQwi %QéT $%§§?Dgfififimd nu mwnur of

to be in possession cf

the thvt: aurvey almtch

petitionm in Imam, of the

is dispoacd of with the said

. . . ‘_ . 2

Sd/*-9
Iudgé

R*»§mnf-$.l2.08