High Court Karnataka High Court

Sri B P Seetharamaiah vs State Of Karnataka on 4 February, 2010

Karnataka High Court
Sri B P Seetharamaiah vs State Of Karnataka on 4 February, 2010
Author: Ashok B.Hinchigeri
2. The Chairman,
Land Tribunai,
Neiamangaia Taiuk,
Bengaluru Rural District.

3. Smt. Siddagangamma,
W/o Late Giriyappa,   
Major. : '

4. Sri Siddagangaiah,
S/o Late Giriyappa,
Major.

5. Sri Shivakumar,
S/o Late Giriyappa,
Major.

2   Respondents

(By Sri  i%oopes,ha,1.A_d'v,oca_te.f,'for  to R-5,
Sri Ramachand'r.a R'.--- ixiaiiig-,H'CG,.P for*R--1 and R-2)
This  isi'Viiled--.,u'i1der_"V)l\rt2ic|es 226 and 227 of the
Constitution 'of India 'pr'aying to_'ca|i' for the records in LRFBSD 7,
15, 16, 17:75==7V'6-on the f_i~le o-f__the.-~R2; and etc.

Thiswrit petit_i'on.,tj:orriin€3'"on for Preliminary Hearing in 'B'
Group this%.<day~, the courVt made the foliowing:

ORDER

have raised the chailenge to the Land

VV’7′.,_Tripuna|’s” dated 3.7.1999 (Anne><ure–E) granting

.1.:oc'cxupar.oc.y. riijhts in favour of the respondent No.3 in respect of

V"*.V.K.:_th.e'_–landrneasuring 2 acres 30 guntas, 2 acres 4 guntas and 1

guntas at Sy.No.42, 43 and 45 respectiveiy of

'.27..a""i.E§a:naswadi Viiiage.

£33