High Court Karnataka High Court

M Parvathaiah vs The Tahsildar Bangalore North … on 19 March, 2008

Karnataka High Court
M Parvathaiah vs The Tahsildar Bangalore North … on 19 March, 2008
Author: Ajit J Gunjal


BEFORE

TI-IE Hc;-ma.LE M1-.JUS’T’ICE AJIT J ifgi

wgfpflm 1-:m~r1~1v-rvxnxg BI.-.’.s.’l_.d.fi_{_} .-“up 0rr§iiJ1:f§n:’_1:\:;2 1:s:Ifi:a1__

BETWEEN :

M.Pemrathaiah,

SM late: _
Age: yearns, Cflcc: Eunizcinaags,
Fc’,fi’:Tw1={r.tfi.51fi_. 5* %”.’..”-1%-1’5, ~ – 1
Mahalalasknni I,.ayout, _ . .–
Bangalore-86. ‘ ” EIER

(an 1’-‘:’»..11=*.eat:il,::..9L:’i~;r.__}V r
%%%% %
may-gm.-r-:.a_anr-r_, k%

Ba.t1galnre’I*I;::rth Ta
…RE$%I’IDF.-KT

r an E

V filed uncler Articles 226 and 227 of the

..___..l. L…

C:5%’fi’iiTL1fiiD’fiv.,Of’ih’1&ifi praying in ciirect 1’$fI;’Ii’iI’iu:1.I. up

V mnsipflfir r~r%:+}5reaaa<ntation5 wide Arumumre-E1 and E2
T and rm pasw'ap-propriata order to corroct the reocnrd of

— 1′.’-*az*.;aini:*.g ta R8 119.19,’ 2 is an e:r.t_I:=r1t gf 2 acres;
. ‘$1.1 ‘gL1_?!tW.-Eiléé’ uf %«.v.avr-aghatta Vflhge, Hesaraghntta Hobli,
Eangainre Nonh Taluk, imitating the I1l’i’I.f1’1I3 of the
.jn¢i*fLtii::i1ar both in oolurm No.9 and 12 of the record of

‘L

‘Thifl WP mming on fiar preliminary hearirg this

‘ day, tiara C-ruurt made the fbllawing:

Mr.E-..’\f.1\1uraIidha1′, laarned AGA is diracted

take. twtééae far maps-ndesnt.

12,. mm petitzian is and eealdng A

mandmmua to mapomient {ta

mpremuernixtatiotm of-thxa

Be}: and E2 *’ car:-»”1′”t
ra1%at’mg’tca Revision of 9 acres
21 guntam of, Hobll,
Bangalrcare éqgnplicatmna are given

an 19… *_v=’;n’3fi.;-‘Q;;- _r_a”i;1s§’;rL’L

H…—-….–._ -A .- , .—…..

V 1-mnau”1___:_’l____r;f_ wg1 Id mannider ‘L111;

In no. .- 40101100 v –..u——

,_ _____ —

the petitflonezm in with

“viI;?:§-stitiun starxuia disposed of the

tr: en:-wider the maid applioatrinna in

with law eagpaditjxzualy.

If -J-j_’,,.-«~

“Mr.’fi..’V.ist1ura’iicihar, iearnai fiiifi in ‘””‘ti”.6¢’i it?

film mmm ctf appaarama within fauzr weeks.

11