Karnataka High Court
V N Nagaraju vs The Tahsildar Chikkaballapur on 2 June, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23¢' DAY OF JUNE 2009
BEFGRE
THE HON'BLE Mr. JUSTICE AJIT J GUNJA'J;'v:.'..:: _ f
WRIT mrrrrom No. 14454 0;? 2oo9::<~m1% % « _ _% "
BETWEEN:
V.N.Nagaraju,
S/o late V.Nara.ya11swamy, "'
Aged about 51 years, _
Occ: Agiculture, R/0 Hquse Nd.-435,'
Subbarayanapete, Opp:.. I?ost--_Of§ce; ~--._ " ' ~ % _
Chikkabaliapur Town, . "
Taluk: V
PIN--~562 101, _ """'I..PE'I'I'FI()NER
(Sri %
AND: __
V 'Qhikkabafiapur.
_ Chikkigbaflapur,
._ (jh_j.;gk""'a'ft_3a_. _I_ District.
LA 2. sh:t.r*QPu:&1ima, KAS,
Tahsilfiiar, Kolar, Taluka : Koiar,
% * I{QIar'I)ist:t'ict.
--' :'I'himmarayappa,
F S / 0 Akkachappa,
' Aged about 59 years,
Occ: Nil,
R /o Chcmac
Village, Nandi Hobli,
Taluka-Chikkaballapur
Chikkaballapur District. ...RESPONDEN'I'S
(Sri H.K.Basavaraj11, HCGP for R1)
This W13' is filed under Articles 226
Constitution of India praying to quash the"ear<ier"dated.e_ " '~
26.3.2008
vide oifice order passec1″by”the_ 21″‘ .reepr3_ngient
vide Am1exure—C. _
This W.P coming on fer”
day, the Court made the followiijgg:
0
What is cguesfiogied’ igéetition is the
order passed’ regrant.
An 3(2) of the Act.
2. ‘i:1.1ez§e- alternate and efficacious
Iemeefiy, ie”I’1<::'i: Iiiajiitainable. Reserving liberty to
V. to the alternate remedy, petition
Basavaraju, learned HCGP is permitted to
A ifiemo of appearance within four weeks.
Sd/*9
Iudgé
AI/«