High Court Karnataka High Court

Smt Lalitha @ Lalithamma vs State Of Karnataka on 17 February, 2010

Karnataka High Court
Smt Lalitha @ Lalithamma vs State Of Karnataka on 17 February, 2010
Author: Ashok B.Hinchigeri
awn-we - vmvomrnmzuemv man»,

 .  

fimwnnwmrmnw rmww wt” mmmwmimmfi wmm f£.’£..M.fi§<'%' €513? §{AflN%'E"MKA I'-ii£'5'aH CQUW" Q? mmfiamm MEQW mmm 0? K&RNfi&"%%.!fifl& ¥"§§$H $0
.. £w A

1

IN THE men cwm or KARNATAKA AT % R
DATED mxs THE rm! DAY 0? FEBRU.§R§f::2é3_i:O” T ‘

BEFVDRE

THE HOITBLE MR. JU8’I’ICEA$Hfi}’K_::’B«« HII§.¥S3~.Er£’..IC}:Ei2i ” V

WRIT PETITION N0.142c§oE 20€3§8;tii.§R):’f§

mo LATE HUTIiAIifHA RM 4 % -;

AGEI) man? ~

RIAT ,_:1gU$$,;aALE’£:»iIIm1 ms?
xanmnu vnmcm. mzigux, 33.x.

R3913? G?A[39¥I33E*-E.

3; 0 mm: 1:2.s1;:a;t3–a+n 5303*: 33 mass
agar mmm.nan:?:«vvaau$ag ._ ~

8u%.LETHUR¥} P081} KG}.-NIk3DI3..?l31.IAGE
EA}1TWALT.&?:UK. E)’;-K;”. A FETITIORER

J (BY siézmzxsrma ‘M6031’!-IY.D, mv.,1

1. . mwa fa?

‘ RE”%iE!T£J”E ‘:19-Epmfiwm
§l;8.B3j;J”£1-,I}*H’¥G-8, EAHGALGRE
REF;B’;_’ ITS SEGRETARY,

» ” mg Tmum
kaamwax, TALUK, I).KB
“§RE?.B’1′”1’1″8 smmm,

‘ ” H Ic,s.sapa mam:

S} 0 LATE KKADRI EEARY
EEQUE

$3′ 9 LRTE K Kfififii 3&3?

fialfifi

mww mwrwwm war” mmwwmwmwuw. WIEVWW vwxmwgmm mm Memmmsnusm mam”-mwrwm: mar gmwwmmmm WEWW £.;ZUME€”£” WW Kflfifififffififi HMQW flwwfi? KW’ %&flN&?a¥3aKfl H§$i’§ QQ3

5. fl
IEIQLATEKKADRIBEARY
Hfiufifi

5 mxaama
BIGIATEKKABRIBEAEI’
mm

TIiER%filDEN’I’83’K’.>6ARE’ .
MATmfiALU

BA!5|”£'”HL’!TAI,UK,DK ‘

mesa: RAEPCHAHDRA R. R-1 as R-2
snmxmmx, m3v., you &
2

– A Q

mm wxm’ ?E’ri*rmm%3$- L’!’fR’Z3ER Almcms 226
mm 22*: ox2+T*rxmf%’::s;;rj:s’1?rr’x,t*rxa22rks:F mm». pmvmc; To
cguzsan aknfm EE€.I&HED DATED 24.2.1979 ?A88EB
mt mm mm TEmmmL.TvmE -AHHEXURE-H in so FAR as
It mmrm fm 3?.1§t;.;V1V3j’24§;’M’EAsUmG 1.94 A9335 oz»
mmanu mmaa, TALUK n.r.: mu ETC.

*r19:I3*pE1°r£*Ix:>HV_____¢:£>amo on FOR vamnmaxy

‘£i’._GROI3’P’3’I-{£8 nay, mm comm’ mum im

Em mfiefi Exam question the Land

dated 24.11979 m mem-

V m m %auzivg 3. amwa 4 aentia at
Hmszza. at Kolnaciu vnma, Banwal Taluk,
ayrmsasaaxam-, mmmmmammm

the omupancy rghm in af Sri K.Kadri Beaxy.

fiN%’§’fi%% ifififi fifl

!1$.\’4QW’l¥

ta wsvwmmmn ww wwmmnumkmawm maazweww WW Wflfiwfififlflfifi. W15?” V&~u%.¢xWr.JW}§ $.33″

4

4. Sri K.Yadav, the lwrnaed counsel h
for re:/s.A.Hawai,appa and A
mpommt Roms no 6 has miwd A
aubmim that the w1smi’ 244:a;A!f9’99%

chafiasngad after 28 km
suhmim that the pmimm hna%k”§£ the
pmsng of the mpugm mt
Form .’fl’a.1€} tn Kadri
Tribmml gm and on finding that

the ..K xfidr’} ‘; 1’-‘;}ea.I°j§’ A ” ” posufissizszs. of the lands in
….. I to ba gr to
I 2 ‘V > ‘V ”

A 5. . ofthe L.C.R,s. wmmm mars.

the apprmnmmmz aft-hm ims

2 saw 6? (3% at Survey
A.,E;:Ii{:i;,§1 Z3[(32, +1 Gena at Survey £30.13} 3 and 12 Cma at
Survey Ku..13[4-. The r§hmm %t<3fthe
seught mini arid aammgnzzmhm axeairewsdy

mm ae «…..uA.4.w-3ms:~ Mr' axmmmmammm Mmam %…,wUK!' ma KA%%NfiL"Ma§%& WEQH CQUR'? Q? KARNfl&"E'AKfi £'"%§€3%-E EOUQ?' (W ¥€fiRMM§"&i{fie H§€$H CC

5

awarded to am we Kadri Bmry.
applimtinn fin the gram af land mmguring
guntas at survey N<:.13[2A. V
is some canfusizm N394". 3

aurvay numbers, the entire'

5. It ‘a question
measuring 1 35.13/2A waalis
being mt put an notice
at all. Afisootx ezsf the 339.33% of the
mine: fin mimkiaa am: pmemn in 2003.

this pdittiea caxmot be
afdew axxilanw

grounds cf than béw xx: mtim In

and than: ham no apfimmn for tbs:
the amt? rig& in wspect of the 13%

1 $5313 4» guntas at Survey N<:a.13]2A, tm
crdmh Shhles his mquaamaana amamq

it E qufihfig
fifiéi