High Court Karnataka High Court

Smt.Sunitha W/O Venugopal vs The Tahsildhar on 22 April, 2009

Karnataka High Court
Smt.Sunitha W/O Venugopal vs The Tahsildhar on 22 April, 2009
Author: L.Narayana Swamy
IN THE HIGH comm' OF  7

DATED THE 222") my O F'--,APRIL   %
      % 
THE HOIWBLE MR. .JtISTICi§:_L;}\§§l'§AYANA S\}vAMY
BETWEEN         AA 
1 %     A %
w/0   
AGED Arsomf 28";mA7RS,    
R/A   
SARJAPURA HQBL;  
ANEI<AL'='rALUK 5 armcrs  PETYITONER
(By SR1 FvARADARAqALN : ADVOCATE)

1 A
ANEKAL TALUK

A   5622106 RESPONDENT

2

EXTENT 0-25 GUNTAS, eom SI’I'{}ATE.V__IN::.
KALLAHALLI mmee, SARJAPURA .HQBLL ANEKAL 1*1g1x ”

THIS WRIT PETITION QOMING4Qb TFOR_HE2XRiN(}A*f’IifSe’
DAY, THE COURT MADE THE EQLLOW’mG:+VVA ‘

Prayer madeby the direction to the
respondent to fixe Annexnre-I) dated
2’7 /02 / 2009 in respect of Sy.
No. 136 4 guntas on the basis of
the will ‘Ne. 4P6.

Weepxeeentations are not statutory

on the basis of will, the petitioners

ere ‘éiuthorities to change the revenue entries. The

‘ tefxave been executed in favour of the petitioner will

basis for change in revenue entries for that he has

‘ eppreach the Civil court.

“K

3

3. Reserving liberty to the petitioner

steps, this petition is disposed of.

%
= ,% A %

BSV