Karnataka High Court
Sri N Gurappareddy S/O … vs Special Deputy Commissioner … on 20 September, 2008
é » AA 'I'h.£= Téhaildar V the Constitution af India. praying to quash the impuwod order is 11m 1-nan cum': or xnmmmm A1' T , A} Damd ms 3": 29:1: day ' j_T f _ % 1112 Karma Writ Petition 'No. EEN: ~ V Sri N Gmappamddy 8/0 Nanjunde:v¢ifi%¥ Agczd ab0t1 l48 , . . Res. At: RésmaaaVgarfix"'v'ilI$sge .. ' Attibelc Hobli - V Anelcal Taluk * V »-- V (By__Sri Rameah N, Advocate) 1 "p Sml_ ' er .Revenuei'!)_e;)artzne-nt Bangaipre " Anekal Tahxk Anckal ...Rcapondc.nts (By Szti Chithappa, Spcxfml GA) Th:isWritPbfition7mfiledundcrArticlcs Zféfiaud 227:)!' dated 1'7-1 1-2004 Vida Annwxurcr-D pmsed by respondent-1.
5/
_____ .. n
his vendor have chaficnged flax oxdarswmd ‘4
pcfition in a rmvw. neither the A’
produced the Gnma} ‘ grant to su§Jaj.nnb’Afitg”‘thcir .
pmpcrty. in the absence of any
in the property in question by hh
vendor, no mumfion may name. That
b1mwm$rwmniE§hmfim$§ihdm§¥’fimfim,flm
PUWBI’ ‘ under Section
135(3) of me” Ac’: by deleting the
name of and valid and do not
cfllfix my fi@flfi§#¢ ;@mdhmm.flkrpuflhn u
Sd/-
Judge