High Court Karnataka High Court

Sri.Venkateshappa vs The Revenue Commissioner on 5 August, 2009

Karnataka High Court
Sri.Venkateshappa vs The Revenue Commissioner on 5 August, 2009
Author: A.S.Bopanna
1

IN THE HIGH éoum' 0:3' KARNATAKA, BANGALQRi3«:&%&'{._%%

DATED THIS THE 05TH DAY OF' AUGUST 2Qi39;;f 'E7  u 

BEFORE

THE HOINFBLE MR. JUSTICEA SéfEt>?AI§¥N?i'    ''

WRIT PETITION NO.22764_ @.F 20u9'j£:<LR4R:';s:%  
BETWEEN; L' ' '  V'

SRI.VENKA'I'ESHAPPA s/ Q LATE: RAMgm;_A,.%

AGED ABOUT 57 YRS     -   
AGRICULTURIS3', V    V'  

R/O GANGAVARA;:H0w1f)APPAmr:A1,LI I  '
CHANNARAYAP13§_'TN£yHOBLIi   
DAvANAHAL:,:~*mLU~K.-;'. *       .
BANGALORE RURAL DI':'3»'m'ic'::* '    PETITKDNER

(BY SR! o1:sIuM'BL0cs<:, V V TOWERS
 ma': VAMBEDKAR VEEDHI,
.. ,  13AN'GALORE3 550 001

    'I'AHSiLDAR
 : DEVANAHALLI TALUK, DEVANAHALLI
BANGALORE RURAL DISTRICT  RESPONDENTS

” “(BY SR1 R B SATHYANARANAYA SINGH, HCGP}

J;

2

THIS WRIT PETITION IS FILED UNDER AR’I”ICLESJ226

AND 227 OF THE CONS’I’I’I’UT3()N OF iNDiA PRAYIb¥{} ‘T{3.._
DIRECT THE RESPONDENTS TO EFFECT KHA’:I_’i’IA “lN
RESPECT OF THE LAND MEASURING 3.36
GOMAL LAND IN SYINC). 146 OF Gi’aNGA’+3AR{&”
CHOWDAPPANAHALLI V¥LLAGrE, CHANNARAYAPATNA

HOBLI, DEVANAHALLI TALUK IN jTHE~ ‘NAME. THE

PETFPIONER IN PURSUANCE OF ‘l?’,HE,.SATGLTVALI— c:Hrr/w,–,.’
GRANT CERTIFICATE ISSUED “A’r=.._ ANNEX-H «. “525”
CONSIDERING THE REPRESENTATIGNS min

PEFYTIONER AT ANNEX–J AND ”

THIS PE’rmoN CbMINC§ ?..;é{V)R. PRELEKKINARY
HEARENG THIS DAY, THE CO¥JfQ’If_MA.DE f1j’H Et}’»»FOLLOWING:

…;1i;«’J?…..–..[%**3R.

The Adfgbcatc to take 11095106

for “file memo of appearance

Within a (Sf

‘ .2’; ».’If}E1e: ‘p}t:*{.i:i:i9I1e;:’ is seeking for issue of writ of

the respondents to efiect khafha in

{>57 iand measuring 3.36 acres in Sy.No.146

‘1 ” if _ Lflangavara Chewdappanahalli Village,

V’ .CIriam”1arayapama Hebli, Devanahalli Takuk.

J

-.

‘.

the order, he will also expose himself for .4

action for dereliction of duty. In such event

respondent shail initiate discip1ix1axy”acfiei3

t}:1ird respondent in that regam.

In terms of the above, digéposed
of. No order as to costs. _ .

J’I’/ bms