IN THE HIGH COURT OF KARNATAKA AT k
DATED THIS THE 27"' DAY €§i5'VFEBR'iIAE§Y':fi€?fl??:' T
THE H(3N'BI..,E MR. nJsT1c.Ek%%§§;N%Am) 'B?R}xE§DD&'
WRIT PETITION r¢;;;:«:7s3 3;? i089.n{:K{,R-RR;'SUR)
BETWEEN:
3.
{J}
330 Venk:i!;1F!;.-1:3. »4
R:ssidit1g.?atV'ia§g3§ 15.*. FE§m; A
Ba.=;a1;e5;h\%ia.i'ai.'V_3,'~£;§_g':;; _ --
Baxlgéloreéfiéfi (}?j9.. . '
Sri. C. Rafig¥§é'»vRa§:;§;4'y§::1g;s 1%
3:3. K. Ugnafipamsg 62%;aaan;k
S!Q;i;ii§ %
Rééidigzg a1_N<3. 2 1"';-'-;.----~-F" FIGEEI'
«fiasayéshwara Nagar
___ "13ai;g.2§Ie;jeqS6§'g'§?9
Kunmr, 59 ycarzs
Ski Ifiazyaizappa
% Residing at N0. 217, 1" Floor
A£§a.s§weshwaraT Nags:
'B%!I1Agak}F{*:~5§0 0'79
M " " N. Chinmtppa
Since deaeased by his
Legal Repn:3t:niativt:s
Smt. Shantharnma, 56 years
. "56 Late N. Chinnappa
Residing ai No. I 26833
9"' Main Road
Ycshwanflzapum
Bangalore-560 022
C. Umadevi, '?3 ytsem-z
Jo Venkaxa Rae V
Residing at No. 217, 15' Five): ' .. _V
BasaveshwaraA Nagar "
Bangakxre-560 0?')
The pciiiiuners nos. 1 1o'F3'Vara.d'--5_ } 'V V
arerepresented by their H V ' 2
Powtzr of Aliomfiy .H0k§'1'{:r V' ' *
Smt. Shantha::i1m;:@:L~" 3' "V.
(The above- sa:a%4'**% 7? PETITiO1\ERS
(By 3311"}.
AND:
1.
The Stale ' V'
Repigesented by 'its
- _ Pfincipai Secrefaryvv' """"
1 2 ' Re1se:;;;¢«F}epé1rt:11er1t
' ~.. ;1VI:-2l£i:;ts)réAeti E'vui.idings
V.i(3}ianasc§§fijlj:i
Ba2z.gal§;:r£:~5:'i*3 001
v_ ' Dtxpuiy Commissioner
" « . " {Revenue} Bangalore District
Bangalore
3. The Tahsildar
Bangalare Sauth Taluk
Bangaiurct RESPONDENTS
(By Shii. R. Kumar, High Ctmrt Government Pieader)
s$$$*
This Wfié Petition is film} undar 226 ‘§?.o§ _ih~::_
Constitutisn of India praying ta dirwt”the”res;mndcnt” n_o.2’~thc’.
Sp-etziai Dtzpuiy Cummissiuner, is c,un:§idc1′;”‘and
represgntatien dated 26.12.2008 vide An3:cx’ure K in; gficfirdancasa
with law.
This Wfit Petiiiun Gaming c};1—–{i$rv-§’f@l_irnir§2i.ryvvfigafing this
day, the Ceurt made the foli9fwing:.’_- V ~ V ”
The ii£it)xiVi;t3i7i{a~ii1 ii’ 1?:r1″” ré§iznii2′:ix*–~’a6arin is taken for
P9 __ 1 _.&’s_i? ._ ¥’__ .v J 3
{E113} eiispm-zai, }ia.§i§§g :’fif:gfir£i «i.:$”fl’1c. Eéziiis cirmimstances.
2. _ Tfiis ‘Rféaflér is direcicd in take nuiéce.
37;’ ” L.T}zt:V;:-!t:§i_Viii§i1erV’-uiaims is be wiiiv:-fling and being in
Aaaf iaixii ii: survey 30.435} of Kambipum Viflage as
icI£é1nié§–.;tn§§e§’_E;31¢”gbiliidhars. They have been paying rtrnis in the
Eandioré is a lease deed axmuimi in {heir favour ass is
the Deputy Cummiassiuner in the order of grant
–I
which is at Annexurt: — K mi’ the; wrii petition’
shal} ihcreaiier cxpudiiéiously dispuem cf (ht: V’
furnish flat: nzawns and the backgmu:§iI3; ‘;2~5fiich;’ J
their favour have been deleted, ordcf {fiat they
pursue the icgai mmcdiess availabif§’VLifi._V’£izis
6. The Guveman4’éf3£_”I3′}t;L~9.;3¢§r in E16 his