IN THE HIGH COURT OF KALRNATAKA, RATE!) THIS THE 25th DAY' or mm 2o#99']k- %f"%;, BEFORE THE HONBLE MR. JUSTICE wnrr PETITION No. 18644 ¢:t. B ;nMm" BETWEEN 3/cV:>.,. %LAfF1::%_v.R;,_c;HANDE:;e« AGED A8015'? 4? YEARS -- Rffifi' r~2'0.38';V;¥;'0A'% ' /0; LATE V.R. CHAMBER ~ V ' AGED ABOUT 42 YEARS '=-R./AT No.13/16A, CAMBRIDGE ROAD, ULSOOR, ' BANGALORE ~ 560008 «* 4 SEW? ARATHI CHANDER DIG LATE V R CHANDER AGES ABOUT 35 YEARS, 2. On notice of the pmcseciings, tiié' fit:-'_5:tiGners anaigned as respondents thereisz, fi'lttr;1:'
objcctiens A11nex12;re~§~I anti a3:$u~.___wxitfen argu1r1é’:1ts’_V_gia1i§;{iVA
31.8.2007 A31I16X111″€’-L. The Joint?’ Dfiiiegatee
of the Commissioner of the
matexial on record, morrA:V_ViV?Vcij;’:–.’*V1″aci: that the
immovable prop§éfifi3’§;jT.t:tineai£:ur§:1’g«: -feéit carved out cf
proptzrty No;.”;3= –.f0’r.’. th’efi “P9s’§a1 Department was
suppressecf-aI1’d’ * fiid not arraign the Postal
Department eiss§ie:fe’1fi:§;~;n: in the Original Suit for
épazfition seI$a”ra_t§ p()SSt3S$ii}I1, held that there was a
Atzseci forder tiatecl 29.1.2007 Annexure ‘E’
‘<ii1°éctcd the katha 9f the property :0 the
V Extent scquiféfivfie made in the name of the Departxncnt
75$-1§;:,s:s__ }dy..order dated 25.9.2007 Anmxum M. Hence
3. Learned cmmsel for the petitioner submits that the
V. extent of 120x’?(} feet acquireé did mat bear the correct
M
The writ petifion is withcsut merit and is _
rejected.
csg V .