Karnataka High Court
Mr Sripathy vs The State Of Karnataka on 6 April, 2009
Rafixanagajfi f'{a11_iIi:*t:.._A " « . V V ,..Appc11a13Ti
H
. {By Srzi T'. Sheshagii Rat), Ikdirtrzcaire}
. _ Vibe Stat: of }{a.1"11&"£ak:a
°Rq::m::a&:1"i:r:é~:i by its ficmfaxy
Bf?p€!i't:i'}3!E'I1t sf R*3f*.VIi'i11}.€'-
$91.8. B1,1;i§::iimg
Ba:1ga{€:-xvi:
¢'\
the §_}I't:1fi1f:1' rgxf iht: oiiiginai owner Era:iai1 Whiiasift 11an2;3":a;}1g¥:_£ix?$:__i'3.
in the cevmsrh mixlmn and there is nothing ::>:11,;s_';.20w._
that he ever ctziiivatcazi the lands
fhaxigh was c1z.it1'v,at1'ng the ia11(i.s_ £333 ci:it;i[
flit: application in ?'9:m-?, Facts
far’
35. Uzxiier these ¥:?:”L*z7z:}i,12:;:1$t,~2;:23f:*d€.:’ pasged by all
the three auihgtiiicg i~é,g*.a1 ‘ and ” ” }jasr3,{i {>11 letgai
evidancc and VV dismissed.
The,r:3—-iH é§ Bf i§§3’~c§éi;§”$”31,:1..1jiefe12i12g ti1i§:~: aypeal, I12
viaw of {he ‘~fé:c::i fi?;ej;4%i’a:__: ‘I10 men’: in ‘this aypsai, the:
appiicatian £2}; {ieiay is also ziismissfidg The:
oi:h4:.:f* a}:*33fi»:a:i§Gn:3__a1″¢ ézzxtiered ta be filati
Sd/~
Illdge
Sd/-u
judge