High Court Karnataka High Court

Sri Narayan Reddy vs The State Of Karnataka on 28 January, 2009

Karnataka High Court
Sri Narayan Reddy vs The State Of Karnataka on 28 January, 2009
Author: Ajit J Gunjal
~ W-'* * Mwwvfi.  mnnavmnflnfl mmzfl %...;UU§{'k" (3? KARNKKAKA HIGH CQURT OF %{ARN%?Afi(A MEGH CQURT G ECARNATAKA HHGH CQUE

23 THE HIGH COURT OF KARNATAICA AT BANGALORE

Damn '11-ns am 23:2: my 0? JANUARY 

BEFORE

T1-E HOIFBLE Mr. JUSTICE   A {   "  

 

mnnmmnaxnnv
sic Gumrmnnnnr 
mm sBou't74mm:gs,  %
335150.195, 1owc£=IJ3$;.   
BA!lGAL0REV68.    .V 

By ms s ea'r;-'x§3:;j;;;£nv<§cA<£*Ej':  if  x 

D '9'F  Am
ll.B.BI3fl;Dm'G.-_
$3.-ma-AI.c':ms'1.~

Cféma
2 ,  Beam, BYITS



V   PAflA'l'EI)1I.fiG,

'zi1iura'$aI31tea now.

A *»aa1§maI..91m 2.

'I:é3;, :s1=xx:aL mmzrm comuzemnm

A' '  KAEATAKA mmrmmam

 DEVEI.-filIETBOAR'D

V'  msgmmmm ramarnrmms,

KRHPRIHUNGA R0333,
BANGMDRB 2.

THE SPE¢IfiL LAKE !a.OQ!Il$1!Cfl OFYIZRIR
'IRE KfiRR'.fi'l3.KA E ARXA
DEV3LD%T BOARD

GAHDHIHAGRR,



....m »...Wm__ W wsunaw-unnfl mmrn mgwuul up mnmmm Him-§ cmulrr cw KAWMMA mar: cmm W mmmmm Him; com

BERG-ALORB 9.  nwmmm

By %:K.KBfiAVfi RRIJIIY, AGA FOR R1; 331
P.V.CHAHD".lh\%EKAR., ADVOCATE FOR R2 T0 34)

mm w.P. 13 mm UIIDER Mmczm me 15:11:' 221 on?  _
ma CO1IS'I1'I'U'IIO1iI or mm Emma To n.I:a:e+zf=-'1'5n= ' _
nwnnmm To my mu cowmaamn  er . "
ms mm: Bums 32.30. as zamstmmez 4 *acnm_=_.'-wk
cmmxs or KELLORAHALJJ muss, x.g.*% *1a<;_tm,;t, «
ameaxom aotrra mwx, wmsmflm  'm.1~.1;z;:j
mman-an '10 mm mrmmn BY * onmgma mm 

mmmx mt 23.5.2093 vmE.5.m§nxum.'n, 

This up coming' an     this

 

Mr.ma»~aa.aay.  in dimctaad to
tales notice     V

2.  in listed for prenmixmy

»   china in be the cmmn of the
V  _   at' 4- acres 38 guntaa in $010.80 of
  vinage, K.R.P'umm I-Iobli, aangaxm South

  claim that it um grantad in 1&3 man: by the
  an 15.10.1966. Saguvali Chit was aha 'named on
  V17.09.197l. It appears. than was mama diaputze as to

the titb nftha  Hence, he was constrained ta 
K'



W" * '~w'~*'*~¢***\A *,..°~«{.:w' nnnlvaannn mmrrs LUUK! £25' KARNHFAKA HIGH CQURT OF KARMATAKA HiGH COURT OF KARNATAKA HIGH COUR

file a suit in O.S.Na.2'9'9]O2 an the filo at' First
Addifinazal Civil Judge (8r.I.')z1.), nmgaim Rural 
as agamt the State. The aaid suit is  _

that the petitinmar has title m the   

appears, the said land is  
the petitioner. Hum @121  aivicepy of
which is pauduaad at  at' the
°0mP¢fl'3fi'°n'     Eiwm °fl

23.96.2008

, ?’:f N~;. ~ *

2. fl a am the auitfilad by
the pe1itITonér.__ i’.aa and there in an

by u-3.1 Judge am: if the

is Wm by the mm» the

m mcaaiwtlw amcmnt in:-aspect of
from the acquisition authority.

A 3 ‘ thi rm, 1 am at the viaw am the

timfiar payment armnpmam fitha land in ,7