High Court Karnataka High Court

Siddaramu vs Adhyaksha Zilla Panchayath … on 1 September, 2009

Karnataka High Court
Siddaramu vs Adhyaksha Zilla Panchayath … on 1 September, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TEES TEE 8137 SAY OF SEPTEMBER QCIQQ

IJRESENT

THE HOIWPBLEE MR. mi). §:§.:A:<:ARAN, cH2_:;;;é5 '-

Ar~21:>_

THE I–iON’B§,-E MR. JUs’f:A;cE;’VT.-zié.

Wan APPEAL rm. ‘z§5’32*2fii,*9g._gg;rg;.;§1,V

BETWEEN:

Sigidaranau, V
S/0. Si¢3deg_0w’zi_a”‘a1ia:3
Sodéa Hycié.goxz;*;§;a, . ”
Aged aboiit
Ka1°asawaé.iVifi3ge, ‘
Kothaflrii §i;<f:5ii3li, ui?-I ~-

Maniéya ‘I’_:51I1;aL;’*_é.: _ _* .. APPELLANT

(83; M33, :3, Namg :$s;s+;;{£::;;ies- Afivs.
far A.pp§1’:.}. ._ A ”

W

» ‘ Vi’:-‘3th3,§a1-;s5i:a_,

_ , 2?.*.i3_§{323s.V_’I”3’:3z”i1:;::_}i:;;:.V;,»’a’£h,
‘ -._?eia:1:’1’j¢a Qifsfiict, Ev’.ia:t3dya.

Eitecufifve Qficer,
?a:1c§1ayath, Manéyag

” ii . ” uF”re$ifi1e11f,

‘ ‘ ‘éiiandya ‘§’a1u1< Panchayat,
Iséanéya.

” VW”e:h Mast: Y::;S// K0

‘ ;M§k*

contention of the agapeilant and the fifth msp0ndeVni:_»Ca11n0t
be accepicd am} namraily the pmpert}-‘ has to as
individual property of the petiitionsrs aaixd
the above said facts, it is clear that we ; 2
was justified. in hoiding that figs .
irzdividuai property and i;”3V_’vijp;§1si3i.t1vg’ OI”§€”i”Vé’
datfid 26.12.2002 am to the
above said masomn§”«–§{= gn:?.er passed by {he
laaxneii smgia.,;udg¢…:s. ,gjg.sfi§g§:; not suiihr from
an}; arm: :;;?;§r:.’i;1ii§:1″fe3’ence in this intxa.
Court that there is no merit in
this mder:

‘éiiémnissed.

,. %g%%_ s&%

Chiei }1E.S’£iC8

sd/~
JUDGE