High Court Karnataka High Court

Sri S Boresh vs The Deputy Commissioner on 19 December, 2008

Karnataka High Court
Sri S Boresh vs The Deputy Commissioner on 19 December, 2008
Author: Mohan Shantanagoudar
ni11narncaicxvuynwflpIeamnnamunaawrzyunegaxmna

rm Hormzm nm..m3'r:c13 

33%:

331 3 303.2253  p   -
gm gm sm;m'A GBAIAH' 
AGED ABGIIT as YE3;P;§.,_'=. '
AGH.ICULTUI.{f£5fI"~_ } 'V   
R./or HosAfiAI4i:I_, ar_1:'z'.mG5  
nmmx Ht§£"'£;.--I,"-"  "'::'.ta.:t.--.'m<

cHITnAnU"9,G:a.. gjzswmcr' 5?"? 5,22 . .. rmvmxolm

 (ash  RAJA, ADVOCATE}

1.

,
C’£3II’F..EI1II?gG2i’«..DIS’I’P£.I{?’I’
..§?_7 501

E *m:2*,1’i:.SsI’st:.9:2.f»z*fi* CC}!-!’£»ESSICt~}’ER
2 _ cmrmwnsa arm DIVISION
; ‘.<;'£I'£'H.RE}J1?.GA 57? S51

— ..

* j~_Ci Te’-sLUK

57? 522
k-~T . nsspolarrs

Sr:i.:R. Kmzm, I-{CS9}

DATED THIS THE 19*” DAY OF %

WRIT PETITION NC). 1f12j2E&if %

Wwmmm Wm WM” W mmwmrmm Mm»; fiwzm? W mwmmm mm mm’? W mnwxmm é~«i%:’éW

ii

nwmvlfi

2

‘IHIS WRIT ?E’II’1’I01*1′ FILED UNDER ARTICLE
226 AND 22′? GE’ TEE CCNQTITUTIQN OFV–“‘-INDIA
PRAYIEG TO IJIRECT THE RESPCFNDENTS TD
ISSUK KiF§.’I’HA AND FEE Pslaiix CDN’E’xEQUE}3TI§?;3}–,VE’I-!iE’ZR;fiES

IN mm REVENUE RECDRDS IR’ RESPECT
gamma ss:.1~:rc:.:92 szwamn A’I”?.__
VILLAGE. cmumm zmzm, ;;;-:Itz=r2.a:.3:::z.*s;;r;,m:s*rmf.:*ws.%’

HEASURING é ACRES.

THIS WRIT Pm’TIz~:onN. ‘~;i:%#2.sx1s:«:;j % cm
omzns THIS DAY, fi*1~.§j:a »:::<}UR_';1'* may

FOLLOWING: ' ' A

It is mg that he was
granted 192 situated at
Taluk, by virtue of
passed by the ccalmemed

the resoluticn, sagavali chit

1s;:z;mure~B&aatm:13.?.2oo4 is said to have

of thc petitioner. The gricvnnca of

tliéz pevfivitidixzer is that inapitc of the same, his name

'A "vis~:.';¢t §:x1tcrccl in the revcnuc rewards. Thus he filed

AAV::«§1§1'm¢ntations vidc Annexures-C, D and E

'~’ms\%;q§#&.£$<*{W W?' awmamwfizsmmm WEWW mwwwmm VF mmmflwmmmmm nruwm mwwwmae mm" mm.-.mmMaMm.<r#. waww wmwwmx mm 93%-.a""'Q'2E:""=<<

3

dated:13.8.2008 and 11.3.08 for entering his mama.

But the request of the petiticmer ia mt

2. As could be war: finm the _

they are dated:11.8-.08 and 1%%3.3%.a’s.%m=it

filed on 22 3.08 i.e., >

filing the raprese;f;tatio§1;L’ cannot
expect the Carder days firom the
date of autharities
concerntaci #1: records before
shall have to
find ‘aé fihe grant mada in fiavnur of

the; ];:aa1;i%:ic:§:nt«:s;f’is”ge”2111.i:1e or not.

V T. of the mm, the fellowing ex-d-er is

n §2cspond¢nt N46,}. is fines’ tad to ccmidnr the

fihd by tm pefitioncr ina.cc91-dance

with law. The t11irc1 respendent ia directed to varify

EIGH COHR? OF K&é¥lf.NA’Ws%& Hmfi QF KARNATAKA HIGH COURT OF KARNATAKA I-ifGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

4

aa 119 Whethe? the giant made in fammr of the

petitiener is: real csr mat.

with the afaimeniyisaneufi :::};mfif°J€i*5%:i<.::r1;5j,". _ '

petiticn is diapcsaed af.

w_;, .