High Court Karnataka High Court

Sri R N Venkata Reddy S/O … vs The State Of Karnataka on 26 August, 2008

Karnataka High Court
Sri R N Venkata Reddy S/O … vs The State Of Karnataka on 26 August, 2008
Author: D.V.Shylendra Kumar
....--- ----wur:nus urn

...1.....-...-..u-. . uurl  ur IV-\KNAIAK«.I-'I I-HG}-I COURT OF KARNKFAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

M3

E;  E-EZGH CSGEERZ" 3'3? 35.3'-'§,R2¥§?*sT2'-22%; 

maxam TEE was 25% 3%? Q? AQGQE? 20§§ f7$ u

BEEQRE

EH3 Efi§'§L§ H3. Sfififififi B.§;§R§LEEER&:X§H§R rH

$%1§ EETIT§Q§ k&.1§é2§§2§$s*
Efiffifififl V a .

£3; E w §E§KaT&ysEnsz""-g

gig CEE§K&§%EA?%fi§:RBEEE."

AQEE ABfl§T $8 Efifififi' *~'?

Ekfiafifififi v:LLasg-»_*-'

Bfifififi §aELza=_ 1 j_:-,*~g_ ~

Efiikfi Tfi£$K§"_ ,3 L ',g,; """EE?ZTIGNER

:53 5Ex*£§3 g gfifiaagggsgamxg a9v.3
gégt,  '''        

€§3'5?a$E.G§C§aE§&?$ga
33$. at zwsasfiaaswaaz
EEVEfiEEgDE§AETfi§§T"

E 5;5¥:Lfi:§G" '
3é§§aLQRE»§6~$$i

fa-It

:yE*§§§@f§a§aH%z£3:aaER
. §QL$E'§K5?RI£T
A$fiLaE ¥I7

' 3 $33 §$§ES?AE? CQEKISSIGRER
q nV§§aAa 3EE~§I?ISIQR
" _fiGL&R

"~_"'é ;?aE TAfi$IL§&Rf5ECRETAR§

'jagfim QRAET £GHEI?TEE
 ';'£a.L{1'K, KSERR

ém+:af:A A % 



...1....,.......,.. 'l'H\Bf"l Luuxl Ur mmamxn men COURT or KARNATAKA me;-a

x*authorities granting an extent of 2 acres LO

U'?

SR1 JAYARAMRREDDY

SKQ ¥ENKATARRMAIAH

AGED ABOUT 49 YEARS

RRMPURA VILLAGE ,H_
HOLUR HOBLI,KOLAR TRLfiK T

&u%mmmAm
3/0 CHIKKAPPAIAH.
AGED ABOUT 50 YEARS
RAMPURA VILLAGE '
HOLUR HOBLI

KOLAR TALUK*I

C?\

AARESPONDENTS

THIS WRIT PETITION re FILED UNDER ARTICLE
226
AND 227 e§”‘3fie*,CQNsTITUIIoN OF INDIA
PRAIIMe;”€e.’oUAsH “THE_ ORDER or THE DEPUTY
COMMISSIONER; fifi1’KoLAR; jmq R.A.No. 52/2007-
2008 D?-jI?.3,2QGe«i¢e;;ANNEx–K AND ORDER or
AssIIANeI’*eQMM:seIoNER,4 KOLR sua~aIvIsIoN,
KflLAR,”B?,l§g6-2GQ?, i.e., ANNEX–H.

eeTHIs’_”eRITa “PETITION CQMING ON roe
9RELIMINAR¥_HEARIge THIS DAY, THE COURT PASSED
THE E0LLQwIMe:V

G R D E R

t’firie Petitioner it appears had been

favepred with a grant by the revenue

: -“‘3

Qjuntas of land in survey No.95 of Rampura

Village, Holur Hobli, Koier Taluk. It is

aggrieved that such a grant had been set aside