High Court Karnataka High Court

Sri Hanumanthachari S/O … vs The Tahsildar Honnali Taluk on 6 July, 2009

Karnataka High Court
Sri Hanumanthachari S/O … vs The Tahsildar Honnali Taluk on 6 July, 2009
Author: Ram Mohan Reddy


” “ALL ASSE 0v.%.T1:H£i:HAi.;LI VILLAGE,

– Hore.m:,1_ ‘mL:;;{, DAVANAGERE DISTRICFS

‘ ARE:

‘._….. mm»…

_ –».*§HE TAHSILBAR

2 SR! SHAMAPPA

…i.

IN THE HIGH coma: er KARNATAKA, _
DATED THIS THE am DAY 0}? JULY, 26:39 7%] X T _% A
BEFORE #¢ 2 %r
THE HUMBLE MR.JUsT1cmgfAM

WRIT PETETION No. 554Sb_ I«* 2_o029i*{1§i{oA)’i

BETWEEN
1 SR: HANUMANTHAC§ii&f°;I’A V
s/0 RUD£§3ACB_;?%RI _ ”
AGE 35 ~ «
2 sR1.v§;ER5§SI}A;pHAR;.,:” ”
S/,0 RUD?.ACHARI.4
AGES 33″2’EAR$._ _’
3 $121 RA§*:NDIéA(i}iAR£”‘_.»LV ‘
Sm Ruim-_AcLiAR1’v_ ”

PETITIONERS

(B3?-_19’ijs{;A*;AiéAJ 65 ASSOCIATES )

HONNALE TALUK
HONNALI

s/0 KENCHAPPA

AGE 92 YEARS

-4-

occasioning grave injustice to the petitioners

interference.

The writ petition is withk:¥i1t”‘ «:1_1é,z’it;« am

Iudqe