High Court Karnataka High Court

Sri B V Ramakrishna Hebbar vs The Deputy Commissioner on 13 August, 2008

Karnataka High Court
Sri B V Ramakrishna Hebbar vs The Deputy Commissioner on 13 August, 2008
Author: Ashok B.Hinchigeri


M23, the getstimwge:-‘s father and thereafter the pe::*:::§;r;er

cgntimsed :9 be in ggssességr: ef the §a:n.d, The rnuta:§a:::.’_;e:?;_i;L2*E§;>:5<g;;"

aise stood in the name 9'? Lard Janaradhana Sy%s:;a :_%é–;(V "3."Te:::p:é."

Meanwhéie semis partiag zzlaimea sccupagfécgr f§£_.§r;g;=vffé?{:;

f\!9,?A under Sectign ??A of the §<i:a»;f:*:at;a":g:’;§§;r1″i:§.,€2gf3is;a”;’:i’€:err§rr’2§ss::::r:er directed the third
resggndergt Tafisiiigfiar ti’i1a:”tEie»–§§*:::’§é:e:ua an the iand in qzgestéen be
aasgtigrza-cj”._§f}=mgz;¢gT:;%%«:r:a’%*%%pg;:gagg:¢n at the lam in questéen an the

“.1-_;Qvrnmen:’éme:::t. Qfizhe saié Agt, Fmthgr this erégrr wag fbliswaezi

t%:§r5V”r:espenderst’s erder, dated 3″‘ fiéovembar, 2696

‘ ‘*.§;:2mir§’*£:.§V§*ig’ihssa fgszrth reggsndent 33 the reteiver for the purpose

V . Qf’ !?s:éE’i§’f’§§ the stanéing trap en the éand in QL§&$t§QFE in agszerdance

the Ruies, It is thase tws; erders, which are qaiiecl érzm

381%