High Court Karnataka High Court

Sri R Basavaraj vs State Of Karnataka on 20 November, 2009

Karnataka High Court
Sri R Basavaraj vs State Of Karnataka on 20 November, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar
' >  Dcfiparment of Revenue,
  Building, Ambedkar Vecdhi,
 Bangalore 560 O 1,

BETWEEN:

1'

IN THE HIGH ooum or KARNATAKA AT 
DATED THIS THE 20th DAY or    
PRESENT    . A . T  
'r1-11: HGNBLE HR. 9.13. 
TI-IE 1~1oN'BI..E MR. Jusrlcs 
vmrr APPEAL I'zc§s:Gna--nEs9

SR1. R. BASAVi\R1§J_.g 
S / 0 Late  
Aged abouzea years,
R/at No.1'29, Laibagii'
Basappa Circ1¢," % '

 '
Bangalorc 560'Oi_)2.,  % 4'

. $2.51. sméxnmra 

W_/ 0 Late R'; 
Aged about 45 Vyeafs,
R] at Na} 1 29,  Fart Read,

 V ' ..___ Basappatircle; I 1 .
 Bangaloifi 560 (I62.

. . . APPELLANTS

 Sfijfsmt: K;"'HANUMANTHARAYAPPA, Advocate)

érxm or KARNATAKA,

Reg. by its Secretarv.

a



.%sIi:.«nn~i.rARAu %L' H

-2-

. THE DEPUTY COHLIISSIONEIL

Ba11gak>I'c: Urban Bistrict,
Behind Cauvcry Bhavan, . .
Bangaiorc 560 009.

. THE 'I'AH8IL'.DAR.,

Bangalore South Taluk, ' _
Behind Cauvexy Bhavan,
Bangainre 560 009. . '

STATE BANK OF PATIAIA.
No.1347, South End Road,
J .13. Nwar Branch, -
Bmlgalore 560 009.

. am. cnannnaszismn I ..1i,$  : L%

Sfo Late B.V.Rud1"3'*PP3t,   '
Major, R/at No. 129,' '

Lalbagh '
Bangalore 5601{)0:?§;';,V_

. 3111. X 

S/0 Late I3'-..v. "Rad!-'a}§}:~a ,  __ *
Major, R/at'15§o'.129,_   "

Lalbagh Fort Read, i3a_s:ap}3~s:;:1;"..€.'24irc1e,
Bangalqgw;  002.' 'V " '-

31::  :~2.;;'czm.ppa.,
Major; R] at No. 1729',

,  FortP;1::s::;d, Basappa Circle,

Bangaltare --._56{) ~ 002.

.%sm%. :3,  z
..4S/oVI,af<:§£ajarao, $4 'V
2 _V ._P:rd'prieter, /
: '  M/sf BANGALORE COMPANY,
 "~«N6.28, K.H.Road,
  Bangalore 560 027.

"(By Sri./Smt: GA SD)

K

Fort Road,  1]  .

. . . . .RESPONIIEN'I'S



   V'  :9. .

-3-

These Writ Appeals are filed U] S 4 9f the Karnataka High -Ceurt
Act praying to set aside the order passed in the Writ Ffitiflfiil
N0.Q4f)71/2009 and 27396] 2009 dated 10-0942009.

These Writ Appeals coming on for orders this day the court made
the foliowing order. ,  

ORDER

Two wcfieks’ time is ganted to comply? §1ie_

failing which, the appeals shafi ” fdz: “n§:>.’n-

prosecutien, without further refercnc ét§

_ JUS’i’ICE

Sigh fiam $fK%E ifiéfilhr
Htaaamauééii §§1\

%