High Court Karnataka High Court

Smt Shanthamma vs The Assistant Commissioner on 2 July, 2009

Karnataka High Court
Smt Shanthamma vs The Assistant Commissioner on 2 July, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARHAKTAKA, BANGALORE

-1-

DATED THIS THE 2ND my OF JULY, 2009  j

BEFORE

THE HON'BLE MRJUSTICE     

WRIT PETITION N0. 3365 01?' 2'O0¢<é.'%%(£§;3-Af<I$$} .   

BETWEEN

1

SMT SHANTHAMMA.  '_ 5
W/O. LATE NINGAPF'A=~ _   _
AGED ABOUT 35 YEARS _  ~

R/O. HAL:éi5B_f1*,_i{AE»LIRviT;3.§§'£K:§AKfiA{;ALUR
9137 RIPT i*5N"'3':':;.5'.E 5'77.F°'-""3 

s/0. H.U'I'CHAPPA"~.    
AGED ABOUT 32 Y§:A12s.. '
ace: AGR*;<:Um'U_R1:3%r  ~~

R] Q'. "HALEPE"ifH'; '1~:A::~UR TOWN
C.HB{MA(}ALUR"'D!.STR{CT

 PIN cG'jm '«..§77 548

  
"S/{T}. HUTSHAPPA

AGED _AB_OjU'l' 28 YEARS
acct: Aekrcuifruxisr

' R/0." f5.ALI:PETH, KADUT TOWN

 "c:i~;n<:MAGALUR nlsrmcr
'-  'EI_I'i .COBE - 577 543

 PETITIGNERS

  V  J 1 .g:Bysfi: N V MANJUNATH, ADV )

 



 ab-ove'vQb'se_nzaiiQn.  ***** 

-4-

stating that the katha of the property in quttgtion 

be registered in the name of the party who   

Original Suit. Hence this writ petition.

2. Learned counaei for the ?f 

petitioners have since secured  ~._i_11d@:.::I_1iv  ':._(_:1é:ere:é

12.6.2009

in €).S.77]03 éippiigatjéan to

the 21″‘ 1espondcnt~f}’Gwn have the
katha rcgisterecfi is so, the
pctitionccrs “2fgg1*ievcd by the
fact supports their

‘I’1A1Ve_ is aétaoitiiéngly rejected subject to the

Sd/-e
Iudge