High Court Karnataka High Court

R Vasudeva Rao vs The Tahsildar K R Puram on 28 March, 2008

Karnataka High Court
R Vasudeva Rao vs The Tahsildar K R Puram on 28 March, 2008
Author: Ajit J Gunjal


‘E5

am. !I3.Ci’w!’3’irij.a Gowda,

…_ —

i”I’ “‘1″I~T!i: EGURT LTF’ KF1RFfl’T’AK.H’ ” ‘ ET’

mmfin ms TI , zsrh DAY 01+’ MARCH 2003

BEFURE

“I’I-IE; HG-N’BLE Mr. ..ms’rIc.E MIT J 1%} % T 1

41

_.II

uoian

BETWEEN :

R.Vam1«:lmm Ram,

8350 1am Kfiama Ran,
Aged about 5+2 wan, 4% _ .

Rfi1’r.’1fi’q&*:tC1*’fi:1r;aaa:’u’if”* 1_rnu’~.3.5_j?., . ‘ ” V V
Bidarahalfl I-Iohli, ‘ i ._
Bamaluzma East Tatuk PIZN¥5EE>f;I{ ‘-..«,PETITIONERS

(31-at $_1fi*-I!a![:.T.S.”9.V.f.:=V:’.°’:”‘:;«c1aar:aL_ia1-1, Adv.)
AND: &&&& %

Bamgaic:nreL iasf. Taiuk, v -7
Bmrgalmmfifiiiii ‘

“”” ”

I E!£§3:.agalr;fe.v’EI-;1és~t Taluk,

Sri :;{.”:u;-‘.g.Z’=11._…._.-=II’-1~n%1′-I=vn

F31 mam.

% ram d11.G..IIZ:himm. sweaty ,

M E.

5-III ITLIZ’

“H’ Wflauulfluirl

Aged 433%-saw.

.. Bari ¢’.3..ET3ruPl1ru»shnt11an1,

{,3

.z:r’m1~’*r’I nmnnr _ nan-1 mm ¢1rur\a.f1;.-*1 1-: t:’m1:’~«,-:3-i. 4 .

Bamgalom EawtTahz1-‘.:, _

(’em GK:-hmidraahnkaraiah. ma ror’:21%%ar1¢1
:’.’:.f<'.Lai:ahxnipa't.'t1y Fteciigr, fpur R3 1935]

wan is filed under 225 azxdjzzvprthe
Qflffifibdfi-fifl af Lfifiia ,.–;L5ra.'i:y+;':*g– '' fc''a'f—.
partaixflng tn» tlm aunrejhlield 28.11.2007
anti 17Z'T.1LE.'.fifl3T' in ortifirlpizuauad by the
P!'irJx':fi_gI£s1 Czivil dudm B:s1;;xg_§;;1i;:::'I;i"'–__.'i_J;._1 L'h.'.£!t.I'lc1'..

in O.it'5L.Nn.6B1f 1995 .:

Wm -W’iPH .i:nfif~fi£:i*- am

Mr» W C@#mmfi%flwf°11wm:

F»rIr._v{3fl1an.c1E learned ass. is dues’ md to

3 1ii:4::i:i:ic«z:?.V:fe:e2* 1 and 2.

wzijr. laariifii <x:n.1i';a€=I

fitrfim for Lfimpandaut 3 m 5. He is per-mitted m
7r in thee: Rmauy.

;.’:’==.. Evm thong the is halted. fer ,fi.ra1irnin_;-..r:.r

anlnluuu.–Ilru Inn»: a-L , — V – 1″” ”’*—‘~’–*’ ‘* “””‘ ” ‘
}’JJI’.’au..u..u.u, w’fi.1l”1 “‘l.’}”.i.w uJ.l.I!sI’.’:I Of fllfl l.BflJ.”I1$3. QDUIHB1 £01′ {IE

fl.

peatitiivntfir my well as raaapondenta, it ia tam ‘ up for final

disposal.

friflfifsf, :mf:Fix:x:: it ta’: a A’ i A
mad .a mi: in r::.s.Na.6s1,r95: an
awn Juazlgas [Sr..Dn.]. Bangalom

raapninadanm 3 to 5 and

L.g}L1ne1I.’g’:x’2.. Ea th-5. 1 H.
maxim, 21 :1. The
spot, S1Jrw_-.r the
lmratl ‘.21ppa5ars the said reyort was

rmt mm. ii was issued by the

to which, thus firat reaponcieznt has

cap}; of whixzb. is produced at

‘ ifisadicating that the entire aurvey is already

but the Import could not be filed 9. he was

.|.l JI.§..&|& ‘H:

1 uvzsma-. £L aaught w. …;w

kk ‘wiilga his mpnrt. The aai-:1 letmr is datati fl3.Cl3.QlTlTlE. it

appears. thereaftear. another notice in iaaued on

‘/7.

/

1T.{}3.’;?.E30& directing the parties to be present on
‘.3!4.0.3.T-Efltlfla as he propane: to cnnduct annther aurvwajr,

capy mi which is: p1’-odL1-cad at flxmexure-L. ”

-an a cum…” .-nu—»..r

n.-‘.:”..:’,+.:s=+ mt !’~’«nnn=n=m-‘.L- is ql.;l’§&fi_fl11§d in this ‘
*” ‘*’ ‘”” ‘ .|; .

Cufifirinitvasan, V’

for thus: pe.1;i1tinnnr submits that mggzle in

this writ petition is fiur 3 d:{ifi3;::ti§:x1i-_’;n mapondent

3:: ‘”

ma 3*’?-W %–«”w’*’ .-‘–.-.t.% fir”-1-9;.tL.

am Jl”I-flj:t’\l.l. la

a. A learned counsel
apparm”im1:g’ 5 submit: that pnmsuant
to Ammzxufsae-LI ,f,aVs&;¢2:$iS§1 has already beam done.

»A fa: that puraua.n:t to H, the

illfnrmed the regab try of the: learned

_ ‘(;3_i1::i1§f*u.az-;ig;§::g1i1’i’:.:VaLt thus aurvey has already been conducted

‘a=i_;1.:;..,. _’.a:A ‘test,-‘Qr.:I’L:.M report. Indeed, if pursuant to

V V ‘ :1ri1’-mtinun is issuad to him to file bath the raporln

wirthixm mm weeks fmm today.

M!-

P%.=3ti1’iinn atandn dispersed of accordjrlgly.

_,}!1-_nl”‘i If’

. ‘Inn! ‘. ._a’–._..–….-.._–.-.-.._– “u. r — –i

u
35