High Court Karnataka High Court

Sri Sharanappa Tengli vs The State Of Karnataka on 24 July, 2008

Karnataka High Court
Sri Sharanappa Tengli vs The State Of Karnataka on 24 July, 2008
Author: Deepak Verma A.S.Bopanna


no me mm munsros xamarruu, a

BATED THE 24′” DAY OF Iii’! 2&8
PRESECT

me i-lON’H.E Mmnmmx vmm, –. A

AND

ms nexus Mn. JI1s%z§”:a5. s.’

wan PETITION No 6810 at — rgé.)

1 Sri. Sharanappa Tmgii,
S/0 Gundappa *T£-5i’§gl§’,
Aged about 4-.€lv»ye.’-‘sé1frV_$,–f_ ‘ __
R/at Malagittti \_;’ii£_w’,’*– . ‘ ”
Gulbafga Vj ‘

2 Shivaputra,- —

S/oLaxmm_,* V ‘ =
39%’. $00′: 35VYear$; V.
R/ait Kammvaéii W696:

swam?’

Sip Shanks?-.§?.afl1od,

Agisd about 58 years,
‘ Lmanfiputa Wadi,

Gandhifiwr,

* »Gu*bW-

‘E-ianumanth J.Chauhan,

” * “S/o J. Chauhan

,3-

‘i'”‘s*’:;$ arm: S-“‘etsf::’a::§% gs flied unée; Ariicias 22% & 23? cf rm Lonstituitson

of India praying to direct the R1 to 4 he take necexssaaj/tfor

canceliation ef grant 0f Sand made in favour of R5 8: 6 and-,4§>5;h¢:'{i§;§”‘te:4%;;j».ac’c»

iand bearing Sy.No.64 of Ravoor Viéiage,

Guibarga Dist, by impiementing the orders tfiis 3;;

writ petetson 10373/3.997 dtd.31.Oi5.,.. 19S9 am b§(TV»’-.;:c51§A”:§$i”cier%£*ig ti1’e

representation dtc¥.19.04.2{}08 under Anx—Rand “.9,
This Writ Petition is comi:5§.T.£>n” this day, the Court

made the foiiowing Ogfs.-22%;’:-.

Ten dayfi fiéye is the defecs as pointed out by the
Qfficge, fai_§i*::2§ thfé”F*§t§t_E9n:would stand dismissed without reference to
firm. A 2

S3,’-

Acfing Chief Justice

Sd/*
JUDGE

COPY

iigh C’m.srx of Kamatait
ianaalore-$60 001

*E.%”§