High Court Karnataka High Court

Mangamma W/O Late Pennaiah vs The Assistant Commissioner And … on 2 September, 2008

Karnataka High Court
Mangamma W/O Late Pennaiah vs The Assistant Commissioner And … on 2 September, 2008
Author: Dr.K.Bhakthavatsala
WP NO.'I633I'.Z008

IN THE HIGH COURT OF' KARNATAKA AT 

DATE!) was THE 289 DAY' 0!? SEPTEMBER J: E  

BEFORE

um gowns: na. marten  é  7
wan' PEWFION NO. 2633/ msamcm  1  %

BWPWEEH:

1.

Mangamtna,
W/o late Pennaziah, – V V
Age: 88 Years.

S/0 late   b    g

S/o1atcPcnnaiah',' _

Wfo late ($1?  .

Ag;-.; 43 f

 

  =..VMolakaIm__uru 

cmuadmga Bisfiict-577 535.

S/o.Ham’1m.m:tthappa,

Age: “’59–years,

V. V – –.1ys;z. &

WP NC).’7683i2008

Molakalmuru Taluk-5?’? 535.
Ghitrmiurga District. Petiticéizcr

(By Sri M T Jagan Mohan, Adv., for petitioner)

um:

The Assistant Commissioner mcl
Land Acquisition Oficcr,

Chitradutga-577 501. 2 ,_ j”.:v”AI€é s§*;z1afient ” %’

(By Sri R B Vcnkataramana, HCZGP, . 1

-‘-nu’

This Writ Pctitioi} is &. 227 of the
Constitution of Indi.a,4;p’rayi11g to qg1ash’~..thc iliapugzled order dated
7.3.2008 passed by the Civiligliidgé {Six vVDiiiV”‘I1.) at Challakem, in
Ex. 135/ 2002 by the; __to produce Succession

Certificate vide ” b

This Pe:;:;£i%§n” .§n1.fm§%,%p:ehm:f harry hearing this day, the
Court made the; foiiowingtjj-~ % _

‘V ” The a11=: l’:i£’-;fb’15V:: this Court praying for quashing the
oIdc;r«41aE§ii..::m§;dc in Execution Case No.135]2002 on the

g..’l’i’VIA«:ig:z’: Challakcm, at Anncxum-C.

L

WR~1{J.7683i20G8

to rcktasc th: amount in deposit in favour of the ”

accoxtiancc wih law, if tlxy produce Snrvivofs

Granted three wedcs time to file

‘ ‘}uJg’e

Bjs