High Court Karnataka High Court

Siddappa Kallappa Patil vs The State Of Karnataka By Its Secy on 13 August, 2008

Karnataka High Court
Siddappa Kallappa Patil vs The State Of Karnataka By Its Secy on 13 August, 2008
Author: Huluvadi G.Ramesh


IN THE HIGHCOURT or KARNATA1<Ami
BANGALORE E

DATED THIS um 13"' DAY 01:' A E ,

BETWEEN:

Agedaboutéifljfgism. A

Occ: Ag*ix:t:2}tuz_re’;w. ~ V

R10 Alakafi » ‘ V

Taluka+Rm’1§:_g, * _ I
Diwaict-BeJs«:n~a.

(By

Kamamka,

. Byits
“‘vERevea?u;:

E M..S.Buildisags,

E “LandTn’hunal, mam,

Raébag, Balgaum District.

3. Srisatyw Bhima Ewade,
Age: Major, One: Agriculture,

Rfo Alalmnur Village,
W

..PETlTI(}NER

Talukt Raibag,

Disuict: Belgaum. urmsmungrjjwgj ‘ % H

(By Sri.M.K¢:shavu Raddy, GA for R4 & 2,
Petition abated as against R-3) ‘

mswm Petition is filed under Arm!’ ..=s22.aa….a;zz7.1s f
the Constitution of India praying toquash ‘ ”

by the Land Tribunal, Raibag dtl92.04

This Writ Petition coming the
Courtmaadethefollowing: _

…._….9 R’;,9.;._%E

Petatnon” is A’

Bkp.