Karnataka High Court
Sri Sathyanarayana Setty S K vs State Of Karnataka on 12 August, 2008
4
invested his lifetime eaxnirags, hence calls fer
interference, I am not impressed by that submiséion.
The very fact that the petitioner seeks {if
regtflarisation of a residential site presuppgécfis _
petitioner is not surc cf ‘ o*a;nership
rights in the prop&?cy In such
circumstances, matter.
petition is ' Sd/- Judge