High Court Karnataka High Court

Sri C Ranga Rao vs The State Of Karnataka on 27 February, 2009

Karnataka High Court
Sri C Ranga Rao vs The State Of Karnataka on 27 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT  k    

DATED THIS THE 27"' DAY €§i5'VFEBR'iIAE§Y':fi€?fl??:' T 

THE H(3N'BI..,E MR. nJsT1c.Ek%%§§;N%Am) 'B?R}xE§DD&'

WRIT PETITION r¢;;;:«:7s3  3;? i089.n{:K{,R-RR;'SUR)

BETWEEN:   

3.

{J}

330 Venk:i!;1F!;.-1:3.  »4   
R:ssidit1g.?atV'ia§g3§  15.*. FE§m; A 
Ba.=;a1;e5;h\%ia.i'ai.'V_3,'~£;§_g':;;  _ --
Baxlgéloreéfiéfi (}?j9..   . '

Sri. C. Rafig¥§é'»vRa§:;§;4'y§::1g;s   1%

3:3. K. Ugnafipamsg 62%;aaan;k
S!Q;i;ii§    %
Rééidigzg a1_N<3. 2 1"';-'-;.----~-F" FIGEEI'

  «fiasayéshwara Nagar
 ___ "13ai;g.2§Ie;jeqS6§'g'§?9

  Kunmr, 59 ycarzs

Ski Ifiazyaizappa

% Residing at N0. 217, 1" Floor
A£§a.s§weshwaraT Nags:
  'B%!I1Agak}F{*:~5§0 0'79

M " "   N. Chinmtppa

Since deaeased by his
Legal Repn:3t:niativt:s

Smt. Shantharnma, 56 years
. "56 Late N. Chinnappa



Residing ai No. I 26833
9"' Main Road
Ycshwanflzapum
Bangalore-560 022

C. Umadevi, '?3 ytsem-z

Jo Venkaxa Rae V
Residing at No. 217, 15' Five): ' .. _V
BasaveshwaraA Nagar  "
Bangakxre-560 0?')

The pciiiiuners nos. 1 1o'F3'Vara.d'--5_  } 'V V

arerepresented by their H V ' 2
Powtzr of Aliomfiy .H0k§'1'{:r V' ' * 
Smt. Shantha::i1m;:@:L~"  3' "V.

(The above- sa:a%4'**%   7?  PETITiO1\ERS

(By 3311"}.  

AND:

1.

The Stale  ' V' 
Repigesented by 'its

 -  _ Pfincipai Secrefaryvv' """" 
1 2 ' Re1se:;;;¢«F}epé1rt:11er1t
' ~.. ;1VI:-2l£i:;ts)réAeti E'vui.idings

V.i(3}ianasc§§fijlj:i
Ba2z.gal§;:r£:~5:'i*3 001

v_ '   Dtxpuiy Commissioner
" « . " {Revenue} Bangalore District
Bangalore



3. The Tahsildar
Bangalare Sauth Taluk
Bangaiurct  RESPONDENTS

(By Shii. R. Kumar, High Ctmrt Government Pieader)
s$$$*

This Wfié Petition is film} undar 226 ‘§?.o§ _ih~::_
Constitutisn of India praying ta dirwt”the”res;mndcnt” n_o.2’~thc’.
Sp-etziai Dtzpuiy Cummissiuner, is c,un:§idc1′;”‘and
represgntatien dated 26.12.2008 vide An3:cx’ure K in; gficfirdancasa

with law.

This Wfit Petiiiun Gaming c};1—–{i$rv-§’f@l_irnir§2i.ryvvfigafing this
day, the Ceurt made the foli9fwing:.’_- V ~ V ”

The ii£it)xiVi;t3i7i{a~ii1 ii’ 1?:r1″” ré§iznii2′:ix*–~’a6arin is taken for
P9 __ 1 _.&’s_i? ._ ¥’__ .v J 3

{E113} eiispm-zai, }ia.§i§§g :’fif:gfir£i «i.:$”fl’1c. Eéziiis cirmimstances.

2. _ Tfiis ‘Rféaflér is direcicd in take nuiéce.

37;’ ” L.T}zt:V;:-!t:§i_Viii§i1erV’-uiaims is be wiiiv:-fling and being in

Aaaf iaixii ii: survey 30.435} of Kambipum Viflage as

icI£é1nié§–.;tn§§e§’_E;31¢”gbiliidhars. They have been paying rtrnis in the

Eandioré is a lease deed axmuimi in {heir favour ass is

the Deputy Cummiassiuner in the order of grant

–I

which is at Annexurt: — K mi’ the; wrii petition’

shal} ihcreaiier cxpudiiéiously dispuem cf (ht: V’

furnish flat: nzawns and the backgmu:§iI3; ‘;2~5fiich;’ J

their favour have been deleted, ordcf {fiat they

pursue the icgai mmcdiess availabif§’VLifi._V’£izis

6. The Guveman4’éf3£_”I3′}t;L~9.;3¢§r in E16 his