High Court Karnataka High Court

Sri T Rangappa vs The Principle Secretary on 27 October, 2010

Karnataka High Court
Sri T Rangappa vs The Principle Secretary on 27 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 27TH DAY OF OCTOBER, 201.0%'
PRESENT T"'

THE HON'BLE MR. J. S. KHEHAR,   ~

AND  

THE HON'}3LE MR. JUSTICEAAS:'VBOPANNA 

w.R. NO. 22112 0b'~S2D1o {(A}1'T/£_-M_1\/i§._s}~j,,;""" 
BETWEEN:  .' 

SR1 T RANGAPPA S/O    
AGED ABOUT 63 YEARS}  I A   

R/AT N0%,_V6'z9,"9*E{CRQSS ~  
MICO  A  
CHENAKESHAVTNAGAR .. ~ A
BEGURHOBLI.' SIN:_jGASA'N.DRA POST
BANGALORE .--_ 560 0.68.' 

» » " A  * ...PETITIONER

  V' "'{BY"'SCRI3~.IV'I SHIVARRAKASH &
 ~ ,B.F§..M'{lRAL1DIiAR, ADVS]

 1 k THE PRINCIPLE SECRETARY

T S DEPARTMENT OF REVENUE
~ V «STATE OF' KARNATAKA
 -=M.S. BUILDING
BANGALORE

''  THE DIRECTOR OF SURVEY

SETTLEMENT AND LAND RECORDS
STATE OF' KARNATAKA

 



K.R. CIRCLE
BANGALORE

3 THE DEPUTY COMMISSIONER
BANGALORE DISTRICT
BANGALORE

4 THE JOINT DIRECTOR
MINES AND GEOLOGY _ 1.
SOUTH RANGE (SOUT'H'REGIO.N)
STATE OF KARNATAKATI,   '
MYSORE 

5 THE    ~ 
BANGALORE SOUTHTALU*I<    * A
BANGALORE  < A 

    I I' ?3.RESFONDENTS

(BY SRI R     I

THIS WRIT  IS FILED UNDER ARTICLES

226 AND"'S..2'Z7  CONSTITUTION OF INDIA
FRAIIING TO; ._CALL FOR THE ENTIRE RECORDS ON

 « THEIFILE OF RESPONDENT NO. 2, 3 & 5 AUTHORITES
 "INV"I?ES1§FEC~T OF LAND BEARING SY.NO. 81 OF
V1'ITASANDRA.VILLAGE, BEGUR HOBLI, BANGALORE
AND 'SQUASH-..--«'FHE PROCEEDINGS BEFORE THE

RESIPONDEINT NO. 4 AUTHORITIES AND
CONSEQUENTLY TO QUASH THE PROCEDINGS IN

 'REVISION FETITION NO. 406/2009 AT ANNEXUREK

_I)AT_ED'*=12.03.201O ON THE FILE OF RESPONDENT

 "«.I€O."g.'2 JOINT DIRECTOR MINES AND GEOLOGY.
I SOUTH REGION, MYSORE.

THIS W.P. COMING ON FOR ORDERS, THIS DAY,

  ~ CHIEF JUSTICE MADE THE FOLLOWING:

 



ORDER

J.S.KI-IEHAR, C.J. (Oral):

This case was (tailed out in “the. Am»-jrr1_ir’1″g:.’§3eesik3nV}–.

It has been called out again «.

appears on behalf of the pefitiefier.

Dismissed for nen_-.ipr0s_ec;_1ti0n’.’ _

Sd/-

Chief Justice

Sdlzi
Iud§’é

Index; Y/N * A