Karnataka High Court
Sri Shivappa S/O Sidappa Bevur vs The Tahasildar on 3 August, 2009
W? No.609r$64'20D9
In we met: cormr or KARNATAKA
crncurr amen AT nmnwan _ L
DATED nus 'ma wan DAY oyfk»a.uaus--'r; "C: -A "
BEFORE
THE uozvnnn MR.JU8'1'ICE_M9HAiIl*-fii£ANTAI§}hG}(3iiDA.f§ ' - 'V _ .
wnrr PETITION
Between: ' V'
SRLSHIVAPPA
s/0 SIDDAPFABEVUR V
AGE:45 YEARS, ace; 'G_R1cLILTU£a«:'A
R/O HALDURVILLAGE g " j '
't'Q:B.ADAMI,DIsT:_BAGALKoT'. rmrrmmm
1. THE TAHSILBAR, "
J?Ai3AMI'T.A_LUE€A'- '
__;Bm:aAM1 '
4. ';)13f;';}g,g_.GALKQ*jf.. _____ .. v
~ _ fr1~::;.*s'.'3:=a*:.{iI;\.1_. CUM DEPUTY TAHSILDAR
Iii§_Ij)A_§{ACii_E§§i, GULEDGUDDA
._ %3A.13A'_M1_
A' 'DIS'.I';B.%.(_}A'LKOT
3. sfigmfimwa,
. szo sanegppa BEVUR
* AC§E:"?0 YEARS.OCC;PENSIONER
_ ago HALDUR VILLAGE
* a'I"Q:BADAMI, £)IS'1':BAGALKO'I'. mroanfi
8ri.R.!i.8utti, new for m ma 2,
8rLP.A.Kn&ami, ARV far R3}
This petition is filed under Arfimcies 226 and 22'? of the
Constzimtion of India praying to quash the proceedings
by the 1'" and 2*" respondents in MR No.37] ()8-09 in respect of
WP N0.609»<16l2009
2
property bearing Sy.No. 182/ 1B of Haldur village in Badami Tq,
Bagalkot District, dt. 16. 1.2009 Vida Annexu1we--F and ctc_.,_
This petition coming on for preliminary
group, this day, the Court made the following: ' , L" V A'
ORDER
1. Notice Am1exurc–F’ dated 1s5.61.’2o;)9_
petitioner for change of mutation enttiezs ‘Via: q1iC$Ei6D,
this writ petition.
2. Since it is open siatcment of
objections, this court dacfinés Writ petition.
The thfis Court praying for quashm g
the notice issued Réifeixue Oflicer for change of mutation
entziefi; ‘V pcfition fa1}s’ and the same is dismissed.
Sd/L’ –
JUDGE