High Court Karnataka High Court

Sri V Anil Reddy vs Nanjappa S/O Veerabhadrappa on 20 February, 2009

Karnataka High Court
Sri V Anil Reddy vs Nanjappa S/O Veerabhadrappa on 20 February, 2009
Author: P.D.Dinakaran(Cj) And K.L.Manjunath


2

3. Tha Sgeciai fiauty
Comissicner, Bangaioxe
Eistw, Bangaioxe.

é. Ba$ave$waxa5wam§ Temp1a;~.

Lakshmxsagara village,[ __;

Riby Tahsikfi r, Anekal’Tq; ”

(ft

. 1~§.1~§unired.é.’g $55: Eééfgazreéfly;
fiajer, Riat Lakshmiéggara V
¥il1age; Attibgle fim§;i;pu *,_ V
A.-nergai *i’a;u§;;.__ _ §”<E7S1~T'QE~1BE2~1"'i'$

:32: .3 ..$:eeray;ggij, _;; 3;:

….; ,_.., _..;. _.,..’ ;,

‘§.?’:1§3:§.;5 filed uncigr sage Qf
The Karga§aKg,fiigfi figggfi Act ta set aside tke

Qrfir _pa$$e@< _in E?" E§.232§8!2fi§§ éafia
13.8;2§%$.'V' M *,'v'-

fihis &§§$a1″i$ aamxnq an £3: finai neaxgng
thi$_fiay,,§éJ3§A§§ 3. §$li¥€E$d tag fgliewingz

5 if 3 G: ii E 1% *3
é§§a~¢%’:;:a:2: :3 Qhaliafiging the zegaiity am:

a@:ée¢fin@3$ ai tha Qrfiex §a$$¢§. ix K?

2 »fl”fi§.§§2§${fi§ éatefi 13.§.2B§$.

2% fiactfi leafiing ta fihis Qasa are as

haraundgrz R~1 E35 fiiaa an agyliflatifln bafara

VV

“2i*3,_ “§,;3;j§§!%i;:;§

that the sazw; Iaazfefig. :g’.. *:;.r3¥

firiefiasaszfifihé-tazfaswamg 3:29
Eevasfiaya ingm ;.an§;”~~..A_
eariiez by “%:::!fsa §a.;’-geiicaizk an
léméwlfiaz :.%.2::; i’;=.:$;*ra:sf:,a§§f~’L the saié
order, a:>2′:§i’ «s’=;v*:;§:;;4$ getitiezz in ESP
§%:3.2;?§€.’f’5§ ,?’éV1”- ééarsze ta be ailewed

an 3&1′? “$93? 339:1; ‘: ‘%:’.E%1:§»..__é;i1,a4::–~%:;/er was regmttea, ta tha

;ar2§. Ezibaéiaivv fisérzf “.:4E:?é;.;’-$3; tzigsymfiaf “3L’haer§:a£t.&r,

‘::1ff:$ ‘-:%§£’1:??;’.;s§,’r’v%. was fixsairgsferred; frag: 33.22% Tribunal;

T. ‘*_spec:?.a.3. §«§§’;:ty cozxamssmnex;

Bagggierg ” J

fizgzfiag the pmrizeszcy af the :gr.3;¥.:t.&r Eefiere

;i’%$a3;&§’ Exagzzty Cagmisgignarg aweiiama

“–.’ f:2f.2.:i%d 332 appiicatiezz 2131216: Gxaarwz Rzziewlfi af

.. _’ fT3§$ ta §erm,:i.$ 2233:; ta amaze Q5: zreasrci as a::.a«

(Q)/.

allvf3’$§’Z€E€:ii gr; aths: ____ __sr_z;*e2.1ne:§. that the sale ejaaadai

eX.}e1i.111’rs:%_;3;’%i<§:A"":Ea§1;.a2°1t herein has

$12:z’..t., .. ..Ther:&f¢::e_, aygeilant has ma right ta;
f%:g;z’ié«..A cm remrév Leamafi £:L,§§§3.& Jzzazsgfa
‘ Gérgfiialaxizzg that tag §u t af the $113211

“.cm1z*’i::, in getting fifiiéié the Sale mm 2233 been

patitieanezr on 221% xgxomznd. that he has yurghaaed

a. pmzctéfin Qf the grcgerty from I~¥a.nja;@a…_ 7an<:i

tharaizara he is entitled tof_co1;!e: f¢;~z'4"z-TT»fv:=,=.}r:'i.z::-.1:'wed —-_ by “-»_.S;2’eéi’a.1 begun-g
Conmissimner on he is a
necessary Qijudicate the
matter the purchaser
from Izara-3 5:, the aforesaid order

dataed ‘-15”.,éa.;2 c:*:9T’:’;’~;,} % filed writ getitmn

befere 1.%.?s2s;. s- é’.§=:’;5″i;1A?;.’j’€$’A…~~32~?1″s.3i.¢§’l getitizan has been

béxe:i””set –“g$imi& by the Sim; mart :.i.n ariglnai

assnfizirmm? Lay the Eiigh Cmzrt 33,39 1;: Fish;

fiz

5}
allowad thé Wfit Qétitiéfi and 53?; a.52′.§_,§a ‘C315

<3-rdgr sf the fieputy Gazgmzissianerv ~. "

15.§.2ea5. Challenging the $amfi’ §ge$é$t_

appeal is fiieai.

5. we hairs? heard i;’2’2e Ar:3::un5e1.”.%,. fér ‘V;-:*J:V1;eL

appeii, ant .

6. Raving §1e.a.r::Zv ?:; »1;;}:;;*3él the parties,
Sifififi B~??%.E.1,§;2?f fihat the sale
dead ~. agpeilant has
been 13%;’ wizigi; has men
canfifigmd’ A%:»;’.’z£%V.’gég§%,}”2.§:–V–232;2ea3, we m net 3%

any $z:r::”2:_ ‘~::sr;:~Vz=mV;’E:?.i._*t§”‘z”:.’e=;..*i.AA”I_.:»’y ‘ilhé ,E…earr;e«:.i single Judge

in …:%i:§;.’?_@s«::;:?2gV.’1′:?{f;;za writ petitien a.:1z§. quasirzing the

fifxfdgx ‘._§:zé£3e9’; by the Spesial Beyuty

Cafitgisvgéifcneé L ‘V

?a ‘~InTthé regult, tug apeai is dismisged.

-9 351/.

Chief Justice
Sd/-

Judge
2325959339