High Court Karnataka High Court

Sri Krishnappa @ Kittappa Since … vs Smt Nirmala Bai Ithape on 29 May, 2009

Karnataka High Court
Sri Krishnappa @ Kittappa Since … vs Smt Nirmala Bai Ithape on 29 May, 2009
Author: L.Narayana Swamy
[ ;'v

IN THE HIGH CSURT 9F KARNAT%KA AT BANGALQRE

fiATED flfiis 29th DAY EF M%Y 2009
BEFORE

THE HaN*BLa MR. JU$TICE L. NA§AYA§A swag? * "I

wax? ?ETITI%N No.37/2009 (xLR)_m_ v_'C"

BETWEEN:

Sri Krishnappa @'K£ttappa,
Since éec$asea by his LR3.

1.

3:1 K. Narayana.

3/b Late Krishnappa.

Ageé about years.

2. 3:1 K. Ravikumaf.

S/b bate Krishnappa,a W~-“‘V

Age abaut yea:s;K*a

3. 3:: K. Maruth1,,~’;_5,,
S/6 Late Krishnappag,
Ageé abeut Hmyeagsgt,

4. Sri K. ?remakum§;.,- V
S/6 Late Krishnappa,
Ageé abaut year$.~

All are residing at
Allalasandra Vixtageg =H«
Ye1ahanka”Hob1i¢w’ , a ‘”‘” “””
Bangfifigrelflarth Ta1uk._”v
Banga16re.7,’ “».*.’=’

(By 3x;/Bmti”G4fi4fE3H§%HRfigRAYAN3, Aavocate)

Smtg-fii§@aIa*B§iVithape,
‘Him aau1atha_Rae Ithape.

E*i Ag&; Haj@r;

u”2f7Té éafisilaax,

‘;Ye1ahaaKa Heblia
Bangalare fiorth raluk.

PE?ITI%NEE3

C002

-‘E

‘*5’

22:

3. The Assistant Cemissioner,
Eangalare North Sub-Divisien.
Vflwwwm,

Bangalore.

4. The Special Deguty Cammissioner, ¢ V _ _
Bangalare District. _5I A “,*%”a 3
Bangalere. “gRE$?9HDEflTS~.

This Writ Petition is fiiéé unaer Articles 226.&J227 ef
the Constitutien of Inaia graying ta qeash the crder passea

by the Tahsildar in Case Ne.305/91~92 dated 24-1§n95 and V ‘V

26-1-1996 Vida Annexure ~ and that the Assi5ta$tVC¢mm1Ssioner

confimiug the same in case N@.Ra.8yA{95-96; &ated”3-9~1998

viée Annexure — and also quash the erdar pasaea by the

Deputy Commissioner, in Revifiien Petit1@fi 176/2GQ2eO3 passeé

an éateé’, 12-2006 and éiractingjtheL:e$p@n&ent Ha.2 ané 3

net ta transfer enhries in the»revenae re¢arés ta any enes

name based on the illegal aréers being ma&a>naw in respect

6f the saié prcperties., mu ‘uvu = ‘.8 “»”

This writ Petitién is céming on £6r’e:ders an this day
the ceurt made the_£nL1é$ing §:é§r.: jv

Fear weeks £;fie_iSxgrénfiédyt5 comply with affine objections,

failing which the gétitiéh étéfids dismisseé witheut reference

ta the’im.–. _

sa/..

JUDGE