High Court Karnataka High Court

Rajamma vs State Of Karnataka on 28 October, 2010

Karnataka High Court
Rajamma vs State Of Karnataka on 28 October, 2010
Author: A.S.Pachhapure
1 WP44155 /01

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS. THE 287" DAY OF OCTOBER 2010 

BEFORE

THE HONBLE MRJUSTICE A.S.PACHHAP--'LiREAf 'T  "' 

WRIT PE'I'I'1'ION NO.44~155__/2.0041 {§<;{;rézxi:7_';V.  "
BETWEEN A A A A A

Smt. Rajamma,  

W/o. Late A.M. Ramakrishnaiah,  "

Aged about 78 years,  

Resident of C / 0. Chikkaran~gaiah.VA,t""' * 

Door No.47, 12th Mam Roadf _ p 

Shivanagar, Rajajinagar, ._ A     

Bangalore ~_ 560 010,  _    '  .§';}PE'I'I'I'IONER/S

[By Sri. H.N.   A 

AND

1. State«of'Kan1ata§<a_,  " 
Revenue Depa"1't_ment._ 
Vidhanafioudhzi, " 
Efiangaiore, 'A H V

~ Reps,'--Aby its Secretary.

  «TD3;st1~i._ot :.i;t-atid-..Reforrns Appellate Authority,

A 3. "'~;7en3_{a.ta1*étmaiah,

._ S/0. Venkateshappa.
A' _ ; LMajor,

V Resident of Dodda Ankanciahalli,

' *--Kasaba Hobli, Inorahosahaili Post.
Bangarpet Taluk,
Kolar District.  RESPONDENT/S

VA   «'fBy Sn'. R. Kumar, Govt. Pleader for R1 82: 2. R3 served)



2 WP44155 /01

This Writ Petition is filed under Articles 226 and 227 of
the Constitution of India praying to call for the records and
issue a writ of mandamus against the respondents not to
disturb the possession and enjoyment of the Eand~.h"y, the

Petitioner and issue a writ of certiorari or any ot.h'er.'o:ifidery.

quashing the claim of the third respondent and etc;

This Writ Petition coming on for   it

Court made the following:

ORDER

Counsel for the petitionerhpasypfiled a .Men_?1_0 Vitwisfgduesting it

for permission to withdraw… the petitiionti

2. In View of the Merno Affiievdriiiiband.y:the’;es’ufQmission made.

Sd/3
Iudcjé

JL