High Court Karnataka High Court

T G Swamy vs The District Registrar on 14 November, 2008

Karnataka High Court
T G Swamy vs The District Registrar on 14 November, 2008
Author: N.K.Patil

EN 1131; me 1 com? on KARRATAKA AT BANGALGRE w.mso.1sé cm arm
1

an me man com? or KAMMAKA AT T %

vamp Tl-I13 11-1; 14″” £23.? orxovxnmE_1::;,V ;_ r.-

BEFORE

me HGMBLE am. ausnczs u.:KA.HmL%% % Ak
Er Pmnozw No.l56.§}§ %

BETWEEH:

1

V (By :2 LON-SHE. ADVOCATE)
Ar«:L>;”‘ ” ”

T G SWAMY
s:o’rHAMm:AH #
AGED Amm 55 was
mt DEVANGA SIREET
NELAMAMGALK ”

BANGALORE RQRAL

$MTGQ!£ANDA%fi.’;- ‘ ‘
AGED 2«;:\*Es.1:’::s .

{}!0TGS$NAia€’f;_:,V _ V — «-
amsr aexawaa smear _
N£3.AMANGfiLA _ —

K37!’ ‘

BANGALGRE J

GH.é9::sa%:%% V. V
AGEa2c._ye.-¢u=zs._
:-.=J<3TGsv»:AMv-~

, ._iRfATADEVAh3€§A_STREE:'
. ._ …..

‘ ._ a.+s»:~:-3:-‘«.L_c;.’::r._: RURAL 0:372:37

PETFBONERS

, * TH£a}s7R:cT REGISTRAR
” 4-BANGALORE RURAL asst:-mt aaweamne

” 1702, ATHENIGDMLEJK

QR FEA,.¥¥<.t}MAR RCA?)
PRAKASHNAGAR
BA{'éGALGRE

IN 'rm? may i':(:f;§£T (xi-* i<"A'R"2xé}aI"r'A' "A iéi' iiién z~:'c";3tZ"r"1€)i€I'1: witfnn. : St': 04-' mm

IN 1311; 111:3}: comm" 01? xARNA*1'A3<;a AT QAMALQRE W1-'.No.i 5:; or 2097
2

2 THE SUB REGETRAR
NELAMANGALA TALUK
NELAMANGALA
BANGALORE RURAL DSSTRSC3′

3 G K $UKUMAR

AGED 36 YEARS

SIG LATE G V KRESHNAPPA

RIAT NO 18, 3TH MAIN ROAD

PALACE GUTFAHALLI
BANGALGRE : ‘

,, _ .1 (RE§’CA);¥’It’3;E?4TS :’ A . :

SRL T S VENKATESH, ADVOCATE FOR R3.) ”

(By sn’ ; HI NARENDRA PRASAD, Hctzéiroa Ri’Ar{o 2;_
can

TFHSWRIT PETHION :s*:’.=:LE1:> é.£NE}’£:”R fi;:’2’F!QL;–?S 226 Ann 227 0::
THE CONSTiTUT10i’~£ 0? mama PRA.*m:<3L-$3 :flU_A$H THE ORDER mssen
av THE R1, :2»: RA'N0.'£!Q2.~O3*, B3'.:;3,:;a4, "~\.«'ila£ ANN-E AND
conssouennv 70 HOLD TE~i£5.T THE Ar¢N~sI_HE 3/2g..s..ra 1355:: 91.13.2992
AS NULL AND vein; ' ~ 2; ' u ._ V.

mé \».?:érrA':*$':_?1':*rn£§r§é sewage or-s ééjn PRELIMINARY HEARING SN
'3' GROUP;., mes £3AY,x'fHE cgunj aanoa THE FOLLOWING:

A "':L–j§'efit§oners petition have sought for caliing

'uthé and to quash the immgned order

_ passed t'§;y'fiI?$tATrespor\dent in R.A.No.1 of 2002-03 dated

W ?f'15'V.1_nuaiy 2004 vide Annexure E and cansmuentiy to

the Annexure F, the sale deed dated 7*' March

is mm and ma.

IN 1???? HIGH {ff 3!’ M1′ ( )1? K’§1€N}{‘i’§iE” h 353!’ }TAN{“iK ¥.( BR?-I V5f.P7N¥fi 034 iii)?

Re Tm: 13:31: Conn’: 01? KARNATAKA AT nmmmae w.P_1~:m.1 5:5 01: me’;
4

4. The submiseien made by learned counsel

appearing fer pefitioners, as stated above, is

record.

5. in the light of me mafia ” >

counsel appearing for petitionere,

writ petitien flied by petitioneéee-i§*; er,

iiberty to petitioners to ‘gr_ie~venee.._befbre the
learned Civii Judge Rural
District, Bangeieife’V:.i_n the grounds
urged by bcsfii ‘

Sd/-7
Judge

.iN’}§~:|1:’ HIGH €,'(.}Lll€’}’ (IF KARNA’ITAKA A3′ fiA«?’6{–iAK–}i~’J=-‘ WJPN9 $56 HFQQB7