High Court Karnataka High Court

K R Karnik vs Muddu Shetty And Others on 10 December, 2008

Karnataka High Court
K R Karnik vs Muddu Shetty And Others on 10 December, 2008
Author: Mohan Shantanagoudar
  _ Udupi Distrixsf.

. V A  ~ iietvashc, Karkala Talult
 _ ' .Udupi District.

-1-

m THE 2-axes-s COURT or KARNATAKA AT amsaggjtge
DATED THIS THE 10*" DAY OF bE<$MBER_.--§b®.' 3 ji 
BEFORE:     
THE HON'BLE MRJUSTICE 
wan PETITION hb.44'9:£'*:.1V_Ol2'     A
Lmm:      

KR. Kamik
Contmller of Accounts

Ministly of Perspiuicl I~"'*-rxhlic    ' V
Gncv' anocs and Effirifiifiélis " ' V  
Ream No.71$;-'TNi1Vaché£3~LSa{ian  *

Ashoka Roafaui, N-g3W'v})e1}1i«_I1£} £301. _ -- ..Pctition¢:r

(By Sri v.v. 'Ugadhyagfi;  
sun:  * -  

J1.' ~Mucid1': Shem; """" "
 S/'GS-'wry
 fiéttu
1<m.asne,L  Taluk

 'W/V0  Poojari
_ -_A'ge:"'£viajer
 Shanubhagara Bettu

 



- 5 -
Deju Poojax-1y and Raju Poojary. Even before this Cami, it

is contcndeci that the said land i.e., Survey No.68)'*~1B,

I mieasufing 1 acre is an uncultivable punja  

therefore occupancy rights should not have   _  

by the Land Tribunal.

The said submissicn ._I10f'*- kme 

respondents as they havfij  .

B3 ,, vorder of the Land
Tribunal ‘. is- 1’ in the statement of the

petitionersfiaihar; ‘the Land Tribunal in so far

as it szzfirvc’-3-y $30.68] 1B of Kervashe village, is

have to be quashed and the matter is to

be’%r¢::;§:£eci%A%%’io& Land Tribunal only in Impact of the

Sam may%number. Accordingly, the foflowirlg order is

The arders of the Land Txibtanal, Karkala, passed in

M1828/81–82 and L.T.No.830/81~82, dated

}~”‘>

-5- ‘
28.9.1981 stand ccmfirmed in raspect of all the mlrvey

numbers granted to the tanants, except Survey No.68_/ IE,
measuring 1 acre. The matter is remitted
Tribunal for fresh disposal in aecordanqfi
respect of Survey No.68] IB, 1’ V
village only. The Land ‘I’ribI1n_a1 iaissue
1:43 the legal representatives of thé ‘V
petitioner before A ‘V V’

Wait’ J” ‘

% 301/…

Judge