High Court Karnataka High Court

Sri Parashivaiah S/O Late … vs The Deputy Commissioner on 14 October, 2008

Karnataka High Court
Sri Parashivaiah S/O Late … vs The Deputy Commissioner on 14 October, 2008
Author: K.L.Manjunath


.w. . -wuuwuryilfixiloll 11!: “run 1-nu:-1.11.:-1 ¢.n\’n as \p\II..ll\¥ \JF I\r’ll\I’l.N\iI~\I\I’\ “‘H\SI”! LLIUKI Ur NAKNAIAKA C

-1-

IN THE HIGH COURT OF KARNATAKA,

DATEB 11-us THE 14*” am or ocm5Eg%’29%[ss%%A%%L% h

BEFOE

rem I-I<1)N'BLE lu1R.JUS'I"IC:E kk

———————— —

3-fO1.AT'£'-'      "

rum   "
  

2 fimfiw'-I1fi'%83     4, 
5; omm=anm*.am..mma « 

&G1?.’I)AB«O!_I’.l;’3$:i.Y%m

llA1¢I3iYATALUIi£

– k ; mmxomns

[By Sci mo, ADV?)

—-«»¢h¢h-2

1 D EP’£ITY . coumssxonm
mnmanmmmr, mnnm

% ‘ 1′ . ksrgtsor mmmmrm

_ RE’.’P.B’!”1’% smmrnmrm
‘mm GOV
; :31»? mmxrnm
Rmvmmmnsmxnmm

mJL B mmnme
ma. Anmmmn mm

Bu’§.HRE-560991

mmnnsms

mys:-s.;szxumR,Hc.eP3

– .—-.-..-u -« Iowan n Vowurnalwr vi nu-unavr-I.u~\r\:-I rlllsflri UKIUKI WT RMKNRIRNA HIS” C

.3.

3g ‘I’heg’ievaneeofthepetitioz1-aera in

petition Tn that while aemimng the had. %£:i4% R
boundaries on the wuaman and V’
has hem wmzmztced by

the posaasaizm cf the
they are in pmmmn §£’_Sy._i§§-}. mm
mmma fin’ mg Sy.Nn.141,
mm, by petitionua
sihzateti inf ‘ have been
aemiaaecz. the Court to quash

~k’j,’-i learned Counsel appeal-mg for

sre any right in mapact of &.r.No.141.
for the afioreaaid public purpose.
is canly with rqard in the mistake wept
k% bourzdafiea mmfinmd in the saoozzl page oftlca
gmer daiaad 27.5.2003. By waraight, if there is any

mils-takaeingtheu1m:uiar7%1:1goft}’1ebou13iarieaariz1tte

8/