High Court Karnataka High Court

Sri T Pradeep vs The Tahasildar on 20 June, 2008

Karnataka High Court
Sri T Pradeep vs The Tahasildar on 20 June, 2008
Author: N.Kumar


-1-

3%’ QQLIRT Q? ”

mmm Bmcamm

mrga “ms me 2&5′ am? wnuns 25og%i%% ?%%%

EEFQEE

E~i£3%§’ELE rs.m.ws*’mE N.§{I}§}§§ ‘:,’,,:::

3 sm’*z*§mEEp
%;’§{;%fi~s§.TE3I&d;B&é;I’:’§K :
rmam aaeu*§- 23
Egmamsam ” V
i~§a:fs<::"*:.§m:+i::.::LE F*C3S»E" _ –
{:3F_fiR§fi.I*'?*LL'?F.& H:&'-_3B§..I"' _' 'V
Ea-;T§_,V.:.3;."g" .

£1?-Ezraaxwééfiizaé; 3::I$*1f*£’«z.Ii<:*1."?.–
_ _ V' "

;§?RE3EH§m’§§:;A§’3§53 _
*;,%f;~”;*::: –2;3cm.$1s% _ ‘V ., ‘ –
333 mm? 33:; :1 .g2*;ac;§:

.aa€%'f3;£LQEEJF»;§ _ 
 " .    ygmmmx

    jg

.._..«»--

”?§%%£”'”E%*;%§§£L3§i§.E}Za5;R

: ‘”§B3*’ ; T

1I\)rI uuuuu ur m-munuuuq ruun \.v-{In ur Iv-\lII’lH.!.H!U-\ ruun I…uu!u Ur Iuumlflinlsn rilufl LUUKI or KAKNATAKA HIGH COURT OF KARNATAKA HIGH Ci

§’§?a§f{?ifi§§:ff3;”.§-$£§${§E
¢ mgizrpafigaaamrsmm

Q” _ ‘f’§=:é§§:.ss£:sg2%*rARY
:f.;_,!*;r§::,%;’§ ?I:.EfiLI$

__:__::?§-IQLKIR HGEJSE
sgfimfimfimm
‘ E€’§::% DELHI igfifi

maymnmm
mam new mg R1; $21
,§;$§FQR R2;

-2″

‘”§”:’~£;E§ ‘%%’€ §E’I’T§’§GH is mxn Ufima AR’rIcLE$ 226:
mm 222? Q? ‘:m C-$E’$’§’¥I’i3″I”£$§ SF mam PRAYIKG TE}
amagsgmm n*s:,23.3.2cm, VIDE
zasszsga 3’2″‘?§£§? R}. 5

“‘£’I’i§$
TKE §’£s€ }E3§§.;§? EASE 3% FQLIQWEG :

:::z3§w§:3 me my: 1=>m’..1:;_:A:;V–. ~

‘*E’%2 ?a”i:i%§3i:a1* baa c}j.>9.§e§g¥§.*-i i1*s. %

tha axragifirgmaziz wide 1* V

rfigtzsiszgrfiaérgt gaging he 11::
mag and fafreapondent: ta
maze af jam fin’
atlam Vpaam mid mfviaw

.»:;:f 13:; the

:::,;fr;;g gage gamma as he ‘oehngs tn

3m 8; sufi-came: ef Va}$a@ . Km

fvfaklmligafi Tbs Schnal

z*s:*:;mrz:i;s§”” tfia mid’ fact. KumhIw” Of

“2..5”é:§;$a{–:».’1.;%a 529.3% is @313 cf the %a£kward

is a hackwarri mmmumflzy as per may 156 asf

list mad it is aéss

by ma Stafi

away Eiaéfiaxjs m {ft}. F am G cvidmnms the

rm:-:1 LUUKI Ur mxmmm u-non §;DuRT or ICARNATAKA HIGH COURT OF KARNATAKA me:-s COURT or xAmA’rAI<A HIGH COURT or KARNATAKA men c

Ha %"§§a taizaan C~§3r.§§ Sewixre "fiam fiwV..

' ._izE1¢_ iéfigr Em

E; is ::m1sr:2-wzrnfi. tkzaz ix am fisfi byéhe Ta&ikian

snarl uvunl vr I\r-\I\1'Ir-ur-tn:-I l'li\Jl1 \.\,II.gi\I VI' nM!liVHIH!\H l'Il\Jl1 MUUKI VI' RHKNHIHRR l"HU'I'f LJJUKI U?' KAKNKl'AKA HIGH C09" OF C1

-3-

Ema %:hfi ganfial szzatgsryu He: was mt sL1cwafx..1L

am; Em

m amfi the Emzfl of

ix: swag $fi?f’.%’i€:% E tiam ea-muctm
Em gmdazam aha mafia cae;fffi.%;te “~
aypfiasatiaa, ht wauifi ma

a§mn. ‘The 22:23.5

Eh:-f; 35.3% rmp$:3.d¢ai __.az15. ta him
by the Tmaéaz tag; ta Kumhma
it 1 ta claim
the

has gs:fE:%%:.::@é;:i_,isfz§é§§§.:i£$::’:,_

3; &_*§* v%g*§.ig :2f * smim’ pasmd by tiim

€¥v%%:.t’§_L§ E%”:£:e. f}$fi”%1ii§$flfi3f”«

anfi ifi. is aubmtbeé thm E ‘

: »-.§f?.§§ 23% A £2. fiwmfem the qamtm

E21’

V ‘§n 2:; as far as tlm rdififefqziashfixgofamwxmtr

g\/..

Smézizzzzz 4% as!’ the Karnaiaka Schwulmi Caatw

am? §’a’:’:%§u.%%fi

and @313 kkwarfi

{Ra-:$m’*.m§&¢§:a af&§§¢?mm.&3z, §$G.} 5453:, _
mici mfiagrg a €?.:a§iz’£:nr3r’ & :3 ‘w

‘$3

$2.; Tia lmnfi
ting; ‘the ma Act: as gggzgaézaga mm af civil
s Ea: in tha
£’;5zm**&fs. peéfiflnm’ :33

we ‘ 1

I-mart LUUK: Ur KAKNAIANA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGR C

Emma} mfuefii 7S=’=’.§*%£1:f:V has mt

vvasg ¢afit§”‘ G&t% m ‘m ifisurzd. Herwevex,

5.2’-we passad an enac®am £5: inane cf

any mmmm issuad 25: the

_ Wang be amptad by the Carma}

V K aim. Ea shguia appraach the Tahsilfiar far

Whm anm Talmflfim has aacxm ta
‘V éfiéififi m%a£ fihs £%r3% pmvidem far 8. rmedy W way

55 am § tn ifie aytmllam anthsrity’. ‘F&&mV.