High Court Karnataka High Court

Sri P Sunil Reddy vs The State Of Karnataka on 6 June, 2008

Karnataka High Court
Sri P Sunil Reddy vs The State Of Karnataka on 6 June, 2008
Author: N.Kumar
    (B? "W. s & 35330-cm'rm.Amrs.)

AG!-I COURT OF KARNATAKA HIGH  OF KARNAYAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (

-1-

Hi' THE I'flGH COURT OF KARNATMQ, BANGALORE
EATED THIS THE 6"' DAY OF JUNE 

BEPUE-'

THE HOIPBLE am. JUSTICE    

..–.–.——.—.–run…-r.

1 smpsumnmnay C _

3.;-so. P .§
AGEB 351-mas 1
momma um.” ‘film IAYEHT
m3;w:.:IHoB–L1
F.ALlM€AGfi_RA~I)1$1’£IC’1§–ij57i 511

2 \rz1.LAGE
1’I’s”f§§EG’P~.E’1′};RY”flE’.fi8H HA1
‘.3! 9— fifiififlvfi-‘KKVVRAI C
3+
rm: :3, KALI=UG<}I?AKAHALI1
Emam-noaL1, ' ~
' 'V ms*rm'r. 571 511

O « _a 312:: 1* BIPUHJIA REDDY
A . % . J ~s;;:.sV;%a12:*r vmxam memva mum
C O ~£§;'}ED.'.4fiv'YEAR8
wammta panama.

tags 2521′ cm mmur
I. KALLUGOPATAHAHALLI
C C C vmmnnz HOBLI
GARABmTmCT–5?1 511
‘ pmrrmnms

xx/C

EIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH (

1 THE STAYE OF KARHATAKA
BE OF E
mmm sounm
RE – 560 G01.

2 ‘1″HEIliBPE(£TORGENERAI.’OF”‘g_ .;
REGETRAIIONAHD comnmssienmjjp F F
m==sI’Ams,cHAmN, *
€21ER’£”RAI.VAl.IIATIOEOG*QlflflT’1T3E
‘?1’HFLOOR,GAUVERY’E§EAVAK ‘
rm. ROAD, BANGALORE ».%5eooo1;* ‘

3 THE nmmxcr H H
EAHAHAGARA nz3’m1c.*;’: _ ._
RA.a§AHAGA3A–_5_7;’_511__ ‘ ‘

I8-~-FILED UNDER ARTICLES 226
A.1’f£):f.’3i27 OF.*1TEEi.4CiQKSTIP(TH0H OF INDIA PRAYING T0
QUASH THE Pm:-r:;’E3I}31i(3»s colmucmn BY THE R2, In
SO FAR I3.’ BIDADI I-IOBLI, RAKAKAGARAH
91312, m’;2F§F. 32.:a!;o*:, ASEER A1m–G..

Fm-.212. fimimofi’ cmmm cm FOR pnmmmmsmr

” .. AH’-.*mR;:aG*rHm THE mum mans: ‘rm muownm:

Q.£.!_§£

F’ who claim to be the residents of
are by the fixation (:fm.rlm*t
by the t at the rate ofRs.60 lakha to 70

cicpending upcrnthanatura oftheland. V