High Court Karnataka High Court

K V Rajasekarappa S/O Veerappa vs The Tahasildar Gundlupet Taluk on 1 October, 2008

Karnataka High Court
K V Rajasekarappa S/O Veerappa vs The Tahasildar Gundlupet Taluk on 1 October, 2008
Author: Ajit J Gunjal
V  V. The ASsisi{a.nt':"Commissio:1er,
- -4  ~ .. ._ K;)l1e@1"$u':b~I)ivisiaoa:1, Kszsllegal,
" <  District.
' V '  ' * V    Commissicner,

  f %   %  " ...REsPo:~:mN'rs

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15¢ DAY 0:? OCTOBER 2008 fi   
BEFORE   E  _
THE HONBLE MR. JUSTICE AJ1*r   Cf  A 
WRIT PETITION No.25777/  %   J
BETWEEN : 'A   % 1  

K.V.Rajasekarappa,

S/£).Vccrappa,

Age 55 years, V

Resident <)fKpa'&. *a_   :
Sr§.,A;S.Mah3;d¢va$w_gI'gy, Advs.)

AND :

  x H '  """ " 'V
' V _ G L1ndIupétfTaiu;k,
'GuI3diup?e1;_,*    V " --.
Cfxamaxajaizagaf msmct.

%  Vchamazajai District,

(By Sri.R.Devdass, A 3

u 0

 



Commissioner has proceeded to examine the matter 
see whether the purchaser has perfected his figs" 
adverse possession. In fact that would be the  '%
of the purchaser. Instead of doing;  

required to be recorded in    
case. Hence, 1 am of the View ttzet  
passed by the Deputy '».wfel1' the
Assistant Commissioner   'set-«aside.
Consequently,    
(a)    H
(b)   Aseexmes 'B' and 'C'
ameeeteaside[   "  
(C) V'  remitted to the Assistant
 ., » fresh disposai in accordance
(d)"."Nee'dAIessAto say that the original grantee shall
   'A s  slsown as an applicant in the proceedings.

'   Contentions are left open. fl

'  WRUIC made absolute. 

 



3. M1'.R.D€vdass, learned Additienal Govemmegip

Advocate appearing for respondents is " 

memo of appearance within ftmr weeks.

S!?S