High Court Karnataka High Court

Sri Revanna vs The State Of Karnataka on 2 April, 2009

Karnataka High Court
Sri Revanna vs The State Of Karnataka on 2 April, 2009
Author: L.Narayana Swamy
-1.
IN THE HIGH COURT 0;' KARNATAKA, BANGALORE
DATED THE 2N0 ms' 01:' APREL 2009
BEFORE V
THE HON'BLE MR. JUSTICE L.NAF3AYANA SWAM-Yi' Qu

W? KO 13g§8 OF' 200§§KLRI

BETWEEN 
1 $922 REVANNA
3/<3 LATE VADDAHALLE MUNIYAPPA
AG-13:53 YRS ,
Rm KALKUNTE AGRAHARA VILLAGE" ' _V  V    
HOSKOTE TALUK.    =._..,'_:PE"£'I'I'IQNER

{BY SR1: M':'iARALPaH ASSQCIATES. A3:)j;s.}
AND .'
1 THE swam OF KARNATAKA  
REP BY ITS PRINCIPAL SECRETARY' »

DEPARTMENT OF REVELKQE 
r~.§.S.BUILDfNG *  - ~

E@:NGALORE

2 THE DE?UT?.C{fiMM1SSIC¥¥$ER'   
BANGALORE IQURAL D1S_TRICt"£" _ 
BANGALORE . A V

3 _'1'}£E *r'AH_i$ILI3AR 
 xaosxqra T;~s.1,u:s:  ---------- 
 aA:4:;,§..:;:3RE:- §<L:§:g.I.3 azsrmcw _  RESPONDENTS

{BY ski} sA13*f;p§r4i?;é_;:<.:a;~2'v :%1ra c§Is:, HCEGP}

THIS? W33 ;=*:£,g;§'j_:fii%AYiNG T0 DIRECT THEE RE$§'ONDlE<}NT N02 _ DEPUTY

'c<SI§1'Mtss:oNER, SANGALQRE RURAL EISTRECT Arm RESPONDENT NO.3~

TEHSELDAR, HOSKCETEVTG CONSIDER THE PETITIONS] AFPEJCATEGNS FILES A3

J%.NI\'EXURES"–i3~§I- ANS B2 BY THE PETETIONER, FUR CANCELLATION OF THE

"l$A'F{§'-:z51'f§',I P255331" fifif} TC} INSERT' THE NAME OF THE PETYFIGNER IN THE» REVENUE

V R?;s::<:31=2;:I':S IN RESPECT OF LAND BEARIBIG SURVEY NUMBER 81/2 MEASURING 28
_ _ =.j:;r;NTAs, -.'si'r:Jm'ED AT KALKUNTE AGRAHARA VILLAGE, ANUGQNBAPEAHALLI
" _ ":h{f3$LE,.}IQ§;'f:{3TE TALUK, IN ACCORDANCE wxm LAW.

VTH'iSWP COMING (3? FOR PRELIM1Nfi5.RY HEARING IN 'E' GROUP, THE COURT

:L:s:§,-.L,1fsz":E:~1?.2EI:3 THE FULLOWING: at

E