High Court Karnataka High Court

Sri G Nagarajappa vs Sri G K Basavarajappa on 2 June, 2009

Karnataka High Court
Sri G Nagarajappa vs Sri G K Basavarajappa on 2 June, 2009
Author: Ravi Malimath
IN THE HIGH COURT OF' KARINIATAKA AT BANGALORE
DATED '}'I:~iIS THE 2m: DAY 01?' JUNE,  A. 
BEFORE n " 

THE HONBLE MR.Jus*r:c;:: J 
WRIT PETITION NO.389~.QF ;(mGN;.cpg  

BETWEEN :

sn.G.Nagarafiap:f«aV .      

3/9. Aiiaprswa @3~«.{7*'3V§--'¢YaPP3t:.  

Aged ab<3ut..€3*5;i.Y:';'~"iir*.§=.'   . 

  '  

R/ o. C§hiradé11ivVvi_h;age,.,_  _

Basavapama; Efiiobii,   V» " 

ChannagiI'i"1'a1uk,  _ _ " '

I)avangere'*Dist1fict.   ...PE'I'I'I'IONER

-" '~  _'(B§.:':L_j.'§1i T. S.Nagabhushan', Advocate)

1.

‘S1i.G.K.v}:_’%’asava1’ajappa,
S/ti. Kuberappa,

AA .TAged”about 57 years,
‘ . _Agric111turist,

“R,/0. Chiradoni village,
Channagiri Taluk,
Davatngere District.

2. Sri.(}. Shekarappa,
S/o.Sr1.Basappa Gowda,
Aged about 52 years,
Agritsulturist, R/0. Chiradon Village, ‘V
Channagiri Taluk, ” ‘

Davangere District. 11.’

This Writ Petition is sand V

227 of the Constitution of India praying to for the
records and quash the orderetgiazteé 6.12.2006, Para 2 of
the Annexure-B, and fmfrhe1f_ vpieaeedoto issue order of
Direction, Directing the Lea:-‘nevi QiV*i1Vw.J1;dge, (JRDN),
Charmaglri to V-the ‘–petitioneiz.” to mark the
partifion deed «dated 20.:,12′;I932v fjbyv leading Secondary
Evidence I.I§,’,i_ A§i:riex21i’e-A_ copy , of “the partition deed
dated 1. 10). 19%.}. “a1tfest::d by the Honorary
Magsuate an<:i~ is's_u:ixig a for Direction.

for Preh1In’nary Hearirg in
‘B’ C}1″oup’t.h;iS_da3r, made the fofloWing:–

‘ —-the submissions made by the leaned

mums; f5lr’.V’flh.e’ pe1:it.ioner, this petition is dismissed as

‘V hatfizeiuous.

Sdft:

Ififdge

, ufrsk