IN THE HIGH comm cm KARNATAKA AT BANGALQREV Dated this the 27"' day of March, 2003 - I . jj EA " Before Pe.=':.':-.'.4::: 29.994 Lzaes * Saheb Sir: fvifihafxifiéd K.'najg~ -. = " 68 yrs, Agrieulturist ' -_ . V " W0 Kongancia Viiiage, Shahapur_TTal11k Gulbarga District Petitioner 1 Secfimg, ,D:s!.*1'.=.F "n'ar:f C<m*.n'ut"° C' barga V 2. sn' Ammm % 'ii;'~4'V5":;§.r';s,:z45\.';1~;:-_i"¢i1V'l'.1'urist S/'o Biiimasimiz §-__Iaw*aiciar' ' : 'Rfo.Kongaza(1j', Shahpur Tq, Gulbarga .% 'mud "I'1i1?_1lna1, snaha pur Byiia Chairman ' Sxt.3t$.Of_ I<.am' V V ' ataka --- by its Secfetary L.-,.:-.."'.:mer.t, 'iifiaaa Saadha " Bazmgaidre 1 Respondents 4" L * . (By Sri Naciiga Shivanandappa, GP for R3-4; Vémash 'B Pntii, Adv. for R1; M3 9.1: _ Adv. for R1) H This Writ Petition is filed under An.226/227 9, mg c_1-ns::.-.i«.m.' prayingtoquashthe order dated 27.1.1988 --annexure H. \§P_/ 4\ This Writ Petition coming on for Prl. Hearing this day, the made the following: - W '2. ORDER
Petitioner has sought for quashing the order: {if file’ vviffihuntti,
Shahpur dated 27.1.1988.
Heard the counsel for «_peti_tioner c~sndv\»ti:e.counseii rejaresenting the
respondent and the Government P1céde§~;i”
It appears’ while making grant in favour of
the respondent, to the petitioner,…hi1s shown the land granted to the
uncle of the ‘-pet’i:ioner:’-ssh the respondent. This aspect requires
._ ‘fite”e.ircdtmitances, the Assistant Commissioner is directed to rectify
_ the mistake” if ~any, committed by him in passing the impugned order dated
:’2′!.A.lV,198i§’vVai’ter due notice to both the parties. Petition is disposed of’
_ iiaecerdingly.
An sdi-2
Tufiqe