High Court Karnataka High Court

Sri H B Suryakanth S/O Byrappa vs The State Of Karnataka on 18 October, 2010

Karnataka High Court
Sri H B Suryakanth S/O Byrappa vs The State Of Karnataka on 18 October, 2010
Author: H N Das


1

IN THE HIGH CGURT OF KARNATAKA AT BAH

Dated this the ma day of Octobm-, 2mf3%%% %

BEFORE

11% HGWBLE MR.JUS’I’ICE H.I§.HAG.m(3H:é.1§’«z;§;§3%«k

Sri.I~I.E.SuryaI-m.nth, V% V4

8/9 B}TaPP9*; V ‘»
Agm abeut, 35 yaara, . – _
R/<3 .. ' '

Jana how, Kerri:

Taluk,

(By 3:; 3′

‘V ” 1 State of

. ‘ byitn I~’-kings.-Epal Smetary
of Land Rcssmnm
~. ‘ afiéarnamm
A M 3 33:’. Ambadhr Vaadhi
‘amgaiam – 5&0 cm.

A’ ‘ Special Dcputy Cnmmxwienar

– ]Esma1are D7nn’ict, Bangalore »— 560 am.

“[ k3A m Tarmizdar

Bargabre Hort}: (AdcI1.) Taluk

Y , Bangalore – 560 664.
…Respnr@enm

(By Sri. GA)

5′ f””””‘
% \’.3″‘”~.r
i

2

1% writ petition is filed under Ar’&r::lea 226T’ :md

227 of the Conafitutixzn cf mm, praying ta
ordm dated 23.1mm paaaed by the
Cammissicnm’, Bangabre ram-am-_, 45 6:39;, %
i.e., the 2″ rmpandant ‘aide E;

111% am ‘mix! ab~inin’a.

Tim writ petitimn . 3′
hwrx:ng’ am day, the 3 ,%a%d¢ %g»,gg3:;,u« awzkg

In flab wfr:’.t prayed for a
writ in the . the order dated
aeeand re.-spomierxt as per

Amara} 2; rm of the peiritianer from

gievm of the petitiener is that the

1 has be passed w1thn’ 13.1: sezrvntze’ of

The learrwd t Adwise

in ccnnectad matters this Court has set

–‘ inzpugmd asréwa and mfiaci ths matwr to

T second rmwndw fir frwh umnsidwafion.

A Awerdingly tha {allowing tarder:

?\t
7’
‘\,.