High Court Karnataka High Court

Sri T Krishnappa vs The State Of Karnataka on 1 June, 2009

Karnataka High Court
Sri T Krishnappa vs The State Of Karnataka on 1 June, 2009
Author: Mohan Shantanagoudar
IN THE HIGH coum" OF' i<ARNA"§"A§(A AT BANGALORE 

amen "ems Tz»4E1$"=" my 0? JUNE, 2009  %j .% A  

BEFORE

THE &~;o:-.:*3LE m.3usTIcE MOHAN _S§4éAN_TA§$fi€v'§3i§§A:§'

WRIT pgmzow No.93o2z'};fa<38   

§:%EZ'§'W E:}E:}§\l:

'3'. Krishnappa

Sf olatf: flztzimmappa

Aged 70 year  V 1
R / at. Kadabismahafié' '  K ' 
Varthur Hobfi _    V ' '

Panathur Ir'jo_s;§  ~.;_: _.
Bangaiorci East  "'19:  
Baflgf-210:6  V   --  P£3'I'IT'iONER
(By Sri :»§.24§Si-;aé,i}ic£har', "A1ci§.';"««._ 
for M/sfiesfifg &. Cm}  

      A'  '  . . . . . .. 'V

1}  ht' '§;3€a'£ and 227 of
the Constitution 4 pi_ub1ish§:d_2;a ihe Kamauqka' Gazette Partdii
?-fo.1576, issued; "by .'?L;"st"aFx:és;ps;>;:é3_eiit 'wide A11nexure:--E, in
so far as tha scizsdiigiigVprcipertflia. Qéizcaéfned, etcg

"i'£i;is wri1; __z_:A3é::gv'i:§c;1jzv"c113i;i'}sg..__§>;3 far pmfimiaazy ixearmg in
B~{}r<;=up, €}:s._i3 'day' '€h{':'.C{}1i1'!C the fo}.19Wi.ng:««

 _c}'-Rfi E R.

.« ,  '13efitiz}r:e"r..__is  Gwner of the iand baarifig

,3T'Z5?%'.,;' I';E:iT\'-,°'E%_SUI°i§I'}.g 239 gumas of Amanibefiandur

J%%%k'%;<s:ans,i%%%% figadzfiéisanahaifi Viiiage, Varthur man,

" " '1éi.'};§a¥f;gaioré ;E::--e§.s¥: Tahzirz, which is sought to £36 acquired by

 {£15. '~.Vi'e:;%;:§endents ihr the purpose af jfbrmation of

VT {rid-uaiziai Laygéut. '§"hf: pre§imi:1aI"y nctifieation is issued



$3,

933 9.2.2034

and the finai I10’€.ificati9:”i {)I1&V….}+_”4:f:’.vi”2.éD2§}{.3.§.

Q1:€8t.i0ni1f1g thé’; acquisitien n01:iI”ica§i._0 1″_:s,’ifi;E3.i’s T’u-wit]

gasttiiisrx is fiiszé.

32*} SE38;si1id%:a1’8.,”£j€v¥é:3ji1s:{iéis:§’az:::{;§3f%;§: a§;_}’§;£.:§.:=5i:2g €331′

Eissittzaif 9.?’ the paziiiagzer C§§},§.%i§i{§S” –z:E1a%, Iii; .::>p§g’2:.§i11.13″:i€;§: sf

igeiiig §::€:a3:£_§ is: giv<eIé':<3j ~:%}{%__§;}§:%;i'E.§{;§};;z;9 '§::;i3f@re pafiszlrig {ha
firxai §'1i}'£Efi€3;?;_'§L{:rEi§. H

:3. 3:3 «.::.–§:§5i;"~.. ks'é3i{;E._' {j§'§_l€$'{i0}'1, the ':'€:c9r{is;
::a";ai2i;%,ai:::.%:{*%":33<._:§1a '§,_¢3§1{§ Am; uiSit%C:r1 Uffifiitl', W high 31%:
§;}2'€§:TT:§.%:{%’ Vb}-” .i:7_§f”:..:é<;.E{£f_i'E%ai?":;%:a 33%: 3;;€:§'u$€:{i. '£'§5_;<:= i"'('i£TZ{}E'{§S§
€..§}7L${3§;:2§&% a'%§}.§f§. ~?:§i<*: '_;;;€9£';§§i@m€r*s $93: 232., .':§:,1:.:i.%1ai<;la;: %"1£3;$

r::*{E€:§.%«?f$;:i $25: :'i{;§iaf»:€< §2;§*<":§é':::§2T::=n7§ fifiiififiaiiéfiii .E"€§£¥ff.§i'2§ Ea:

' ,::a:;3_;1%§%;é";%.«§;:i;é"2:2? 'E3735 §:'0'p§:*:§_g' fir: qzzasfien. fie a§;2;;=:ar{:s:i

'- Eéés-faré' :,}?;.a§:{% _%§*3{§E3iS§E}:{§I"i {}§'i<:::<=::' anfi hag fiiefii Sis

§éi"a%.<::?::é:':'£"é°;§" {?§'}§f:fCi§{3§iS. 5&5 12.22% gigs: fiéiééfdn ".§'§;:§::a;, E: ég

AA §e:;;az*'v.:§:a'i: '$3.5: €@§':'é.§::":{é:':»§: 5%" %:§1<': _g;<::"€.%f:i{2§;_€;t' ifzzzé ix-2 '§2'§'é£:~'§

$293333. {:a_:'3:'29%; ix: 8{:{.'.'€%§{}f€3{§.

k/’E

x?

– _3,,

it is aim fGE,1.§1{§ in EEK: rmercis ‘ihaé: {Ext n§;:i;§E{;5gic::’1

1;:§’2e:’i::=.§* i”;°§€i{i{i{};{§. Si}; sf 33:: ;?’»;{::’t is aiascs j’%f;j§;=- rfgféfi

i”€5§§}{§E1{§;€:E”i ii.

.§:-i:iA:2{§:f%;:3 i§1?;2r:?=_,;”§%_;f’c;* i%;%E’£,§:’i”‘ 11561::

i§’:.:§_3ug§n€::;§ iE®§§i§§C§1§§GE}$. ‘ %j£€::f:ce. *;»;’*§fi%; .§}€’-‘§i’tis:%:;«-v -..i:1′:::i.–%$ z23:1{£

::{::;:*§i§:’:géj;s aamzz ES __d’ism:£$séfc¥,