Karnataka High Court
Sri R Prashanth S/O Late … vs The State Of Karnataka on 13 June, 2008
IN THE HIGH comm' OF KARNATAKA, mzszrfl ',kci12;e: '
DATED THIS THE mm DAY (5F'
BEFQRE
THE HON'BLE MR. JUS'I'IC'E-. fiE;§bY
WRIT PETITION fig .806é"V()E 'g_V(:.§G8 Q3-Ema
BETWEEN:
1
"3BA1_§ GfxLOI€Ev-..560 040
SR1 LA'I'E RAAAAKRISHNA '
AGED .AB;:>:_rT 37 YEARS--A'
W 6 LATE RAMAKRISHNA
A<3ED4AB()Ufi{56vYF,A}2S'
Bom «I?/'A'IV' Né}A;9t§;.SUBBANNA GARDEN
MAIN, VIJAYANAGAR
PETTFIONERS
(zégr NAIDU & SURESHA 55, ADV.)
1
$TA'rE OF KARNATAKA
REVENUE DEPARFMENT
: BY ITS SECRETARY
M.s.BU:Ln-ING, AMBEKDAR VEEDHI
BANGALORE-560 00 I
THE ASSISTANT REV OFFICER A
BRUHAT BANGALORE MAHANAGARA PALIKE
KENGERI, BANGALORE SOUTH
BANGALORE [AK
No.223 mcasuring 30' x 40' on
» Hakku Patra Annexum-"D" allmcdly
V _ issfiefi ' Block Development Officer, Bangalore
seek a writ of mandamus directing the
V. to consider their representations dated 19-
_ '{}3:2008 and 16-()5-2008 Annexures "E" and "F"
V " respectively, and enter the Qfid pet;itioner's name as the
3 THE SECRETARY
SULIKERE GRAMA PANCHAYAT %
KENGERI HOBLI, BANGALa:2E}soI;fr1--1%'%%T~AȢ A
BANGALORE
(By Sri: RAMESH B. ANNAPPA1§IAVAR_,'AGA}*"'
THIS WRIT PETITION IS 1¥~:L1s:.1f) UNDER 'AR'i'ICLES
226 AND 227 09 'I'Z{--iE C£'1NSfI'I'f"~£.I_'I*ION L 05* INDIA
PRAYING TO DIRE(';T.__ f%TH:EM; A CONSIDER THE
REPRESENTATIONS MADE B?-PETITIONERS on
10.3.2003
AND .1_6.5.2Q08,fW’HA1~_ MARKED AS
ANNEXURESEMSD * % %
THIS pE’r1%ri§:::1s;, “CjiC3»I5i*f19NC§ C)_I*ifV_.l?’€’)H}? PRELIMINARY
HEARING, ‘fI.’I-11$’ ms: COURT MADE THE
FOLLOWING;f .
}o%gw
Petitio1;1%::§$’,’c}»h’a’ 1’m “1’nV g’ to have obtained right, title
,.a_j\J\