Karnataka High Court
Smt Nagamma W/O Late D Devaiah vs The Deputy Commissioner Mandya … on 3 June, 2008
2
IN THE HIGH comm' op' KARNATAKA, BANG;i?;'i;;--0§:E:)'. ~
DATED 'I'HiS THE 03% DAY QF..1t}NE--'2{)()é
BEFORE é Q % A
THE HONBLE MR.JUS'TIC1E AV"Sv.'f3firGPAI€f§}§.i._:v«--v :3
REVIEW P:«:'rmoN
BETWEEN:
SM'? NAGAMMA W/0' LATE D..:)E'vAiA_H." "
AGEDABOU'I"?OYEARS
em CROSS, SJDQAKTHA N.'*%=_GA.='R"" _
MAI..AvALLi's'0_wN *1; = _ .
MANDYA DIS'I"i¥IC'?'~V' . FETITIONER'
{BY BLACK'COA7fSi,LA§3fi,;i*'IR'I~!,;P.DVS)""""
AND: V' ' " '"
1 THE DEEIJT? {i0m§11se?§it3NER
1\§A1;~¢;;>YA f)I,$'t"E3.ICT, 'matszma
'~ 2 -'%§HE;3fA;-EASILISAR --- ~ "
MAI.F.3r'A_LLI._TALUK
A . 'm.Law,LL.;,'MANDYA DISTRIC?
3 3:21 somsimmn
-$10 1,mfEj..-- KEMPARUGAIAH
AGED ABOUT 28 YEARS
5'm_c':2oss, SIDDARTHA NAGAR
AA . miAVALL1 TOWN
V MANDYA £>isTRm'_ RESPONDENTS
_ “‘{BY .?:§RI NARAYANAPPA, (30 .ADV. FOR R: AND R2 arm SR1 :<:
jj v’1!.,N!%RASIMHAN, ADV FOR )
‘0
ceunsel for the petitioner, all that is ‘V
is that sinott the right to the .::i$*–
decided by the Civil c«f1«t’1V’]ies'”;:1r the
possession of the title of the
property. The p1jc3¢§I1–t xii’):-: purpose of
retaining the; decisic:-11 to be
re11der&;i by mndefifig 3
finding t)i1i;s.Afae:t, mutation t311t:rics axisting
at present.
,4 ” Sdfl
” _____ Judge