High Court Karnataka High Court

Sri Chinnappa vs The Special Deputy Commissioner on 18 December, 2009

Karnataka High Court
Sri Chinnappa vs The Special Deputy Commissioner on 18 December, 2009
Author: H N Das


THEE HKEH C’OL?RT {.1}-1? ;<;AR:NAT5\KA AT I3;'\§\E(1AE,,(.)l€E

D.»*\Ti?–ii) THIS THE 18"?" D Y or-' i..)IfiSCE£ME3l'}3R._ 29 V.

B Iii F() R E

TH E H(.)N”Bi..l”i M R. JL.’STlCI:..i HN.

Vt-“Rl’l’ l’l€’I”l”l_’}(_)N No. _1s=:2′}%/2:399 4% 7

[313TWI3I3N :

Sri. CHINNAPPA V
AGED ABOL.:’T 53 YEARS
S/OLATE MALLAPPA .. «
R/A. BINGIPURA \/l.L.LAC}E~– . ‘
JIGANI H()BE..i

ANEK/X1, TAl..-LJ_K–._ . ”

BANc;A:_J)’1z”F: PI’iTlTl(‘)Ni?iR
(BY Sri. (53 ’13;\i1:IaL;1)§)$?;_~

AN D :

V. 1′ r fi'”Lz’»:1:§,””‘.z:<'(A;"'}..A.1". DIEZPUTY COMMISSI_()N£-LR.

' IRS)

.y'¢J

" V _BAI'fé'€3f\1§C).RI3..DISTRICT
._ " E33A:\E'{f§.i§vL()R'i%i.

Vi’HE3″— :;\.SS’I.:5ST/\s’\’T C();\iEE\/I 15$ 1<;mI:_aR
. [3A'N(§+\i,()R££ SOUTH SL? 13 DIVISION
'IBANGALORE

"D'}}:I_.r__:':"1I3'3D

4. D l’3l.,l’3Tl’::§l.”)
.3 . D E L [LT [ii D
G. D E L IETI S D

7. Sri.1\:1LF:\’lRlijl)l_)Y
5-\(“3El”) ABOUT 33 Vleamzs ;

S/O. KRISHNARESDIDY @ Kl{lSEv%v:\h»-:\}’P’
R./C). PHODU VlLL:~\GE ‘
JIGANI HOBLI
ANEKALTALUK.

8. T §\r1LFNESI»~i_-E\/IAPPA__

AGED AB IT 74 Vamgs _

s/0. l-}=\TE£T’_HAYAPP/\.~ .. 1 , _

D()DDATH()(j UR V IL,l_,A(_}l-:5. ‘

Bl§£G{_.?RH()B!;;iV , ” 1
BAN(..}AL()R’1’fj “I”:A–!;fL’ V. 1’zE3sI>()NI31aNTs

(BY Sri, |V’1_.:–.Y (5c;}–s_VVA;\2:«v$?Z-v!:{C2V.7’f-(j)’iT”–i’THE; c()NsTm:’1’1<')N or: INDIA WITH A

l?'l€,»XY'i?:_R THl;i(_)RDl%1R l'):\TliEl) x2.<)6.2n()3 PASSED

' BY T',F__II*;i z=\SSl'ST;\§\"T COMMlSSl()Nl§iR l3AN(i}Al,ORlfZ SOUTH

st; 13 D [V 1sz.'<_3_N M1) 1{iTC.

n «1″jHIS”‘? WRIT Pi:1TlTlON (‘i<')M:;V(i'; ON mlz 1~'I.\*,=u.
P'i–I:fA.I§lE\%_{} THIS DA Y. TH]—:1 ('i'(")L7RT Mssizzil.) TE–llti
._I;,'()':;.L€)w1M;;

2-.

W
L

DJ

0 R I) [3 R
Sri. Sl1ijvz’1}~”ogi Swzllil)”. Iczwncd (“Em-‘c1’11111c1’1l PIc;1de.1’ is

Llittctcd to lulu: notice for 1’c:.xp0mlc1u N05. 1 and Z.

2. The .~:ubjc=:c1 nmticr 01′ this \»\rri1 petition is 2 z1c1’c.~;W.2′–g;iVI’nh.i1sh

of land in old survc_v No. 156 New Na). 390 of H1111:-11;:ngn__I;1 v\f’iHa1hgc:. ‘

.=\nc§<al Ealuk. Accomling 10 the pcli1i:.mc:',"fi1c"l'ar1gI E11 qL;<:st'i;1[‘<

The original grantee belongs to .x'ch'c.(,§

Eh: Caisld'.g:01'11n4;=L111iiy. The

()1'i§g'im1l g1':.111lCc. in \4'i0Ia=1l'ic.mVa'$i~'..gu11d.i'{.iom,hi" \<V__*_"11-'.111. mid the land in

I}w0L11* of' one K1'iA.<;liIV'..:;11'T)pLLVLm:;i'c"1"~;1 r<;_1lc deed dz-{led ?,3.(.)5.i958. The
said K1'is1111:tp;):1'soicEIil1cVi:1i':d i41":—._I__".'1"\'x'i1::' ul'::n01'hcr KI'i.'\'hI1;'lpLk under 2:

31110 (iced 3.2E_1CL'1 ?:iV.,(}A3}'}98i.'V' ¥:*'L1.1'1l1<:r the said K['iShI'}11}.)pLl sold the

lama!'ih"'qL1e.'s;'i%m11" in I";:\«'oL.11' of ;'cspoz1dccccjém_1.~; hclkwc the _jLIrix£iicLin)112tl

“7.4”As’§;E$Lz-:11t C<mih'1é5;si('mc.r under the pn:»vis'mm of the Scl1cdL:1s: Canto.

"3C'l']L?(iVl'l}f;'L-'T111763 (P1'ohihiL'i<m 01' T1".t1'§.~;l':';',-I' 01' Cc1'I;"1i11 L_ands) s-¢?\L:l. (Il:)r
. . 2 5

XV