High Court Karnataka High Court

Sri Hanumantharayappa S/O … vs The Deputy Commissioner Tumkur … on 28 May, 2009

Karnataka High Court
Sri Hanumantharayappa S/O … vs The Deputy Commissioner Tumkur … on 28 May, 2009
Author: N.Kumar And Gowda


IN THE HIGH CEGURT OF KARNATAKA AT BANGA.L{3R E_ “–_

DATED TEES THE 28TH DAY OF’ MAY, 20:59 ” if *’

PRESENT’ ‘
THE HON’BLE
AN§.__. ” ‘ ‘

THE HON’BLE M:a.J1.i’s'{*:CE L_82§.S:?é:-f:€ff_€§v”AsE GQWDA

“”” ” u.1’ji%JJ-éi§§§a.;.9’c3Q%’;26b8”::;<:;R–RES)
BETwEEN;__ _ ._

Sri Ha11ums;n$11ara}§apgf}.3s
Sh}. Ciépztgawda» _ '

'~ ._Ageei'_." éa:¥.}Qu t. :35 3*ea§*:s.,. ….. 14 v

R/Q. "Chi1:&gbémg:ha11i, Madhtxgiri. Talulc

V . ' — ..A'i"'12»II':i'i«:ux =.igi:;f[;1ic%.' ._ …Appe.i Ea mt

(Big. 'ri Raddy, Advocate)

pm 13:44" H

V' ffhe Esputy" Commissioner

* Diatrict
Tumkur,

" The fissismnt Ciammissianer

Madhugiri Suh~.DiV,Esi¢3n
Madhugiri, Madhugilti Taluk
Tzlmkuz' iflistrict.

\

or Iegrant certificate and when a person is able

acquisition of his ixzterest in the piUpe_I.%t}r.V_u_: ”

acquisition of interest in the pmperfiy bye

of execution of documents or in any ot!A1ei1″=– mannexi
law, Without proof of such in fi~1e”pi*i)pe;:1y, the
revenue authorities have “i1io_ ju:iisi:l_ieiie~ni.’iten« file name

of such person. The i the Assistant
Commissioner of the
appellant] liasis of entzries made in
the was regranted in the

name offighe fatliesef After his death, the

appellant _Vii1l3%1ei*iteti._vproperty. Unless the appellant

, plndvmigesv_ti1eV1egfs11t;{:eréificate, 30 mutation could he made

V ‘ ‘ . I’f:’é?CIi11’€.._I;€:COIT3iS.

learned Counsel for the appellant has

ieontende{i_i’3~that the revenue au{11ori1:ies are refusing to;

the name of the appellant is the revenue records for

…’iiVi:fi1o1i—-pmduefion of regrant certificate or such regrant

, ;’eertificate is in rautilateci condition. L