E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9m DAY OF OCTOBER, 2009
BEFORE
THE HGNBLE MR. XESTICE HN. NAGAM0HA1~_;Bgxs : A'
WRIT PETITEON No. 2s996r;oa9 (SCST'1 _j {ff % T 1
BETWEEN :
------------------------------ --
Smt JAYAMMA
WIT) KENCHAPPA
AGED ABOUT 55 YEARS
RXO HANUMASAGAR VILLAGE
HONNALI
})AVANAC}ERE_D§ST-537.7' _ -- PETITIONER
(By Sri. V 3~s;m>ARA1§§2JA1'{;'% ADV. )
H ] ' V. ma $x3SisTANT COMMSSIONER
_,I3zW:3NAC*sEF,E SUB-DIVISEON
. X 'DAV'A?§€.A(},13iRI:1
WJQVLATE GURUPABMPA
* r AGED A3031' 55 YEARS
3.; S:;i4 ?AVITHRANANDAfiABU
SEO LATE GURUPADAPPA
AGED ABOUT 48 YEARS
.9
Q"*\;v"'*
4. Sri. H.P. GANGABHARA
S30 LATE GURUPADAPPA
AGED ABOUT 33 YEARS
R-2 TO 4 ARE R"/OF .
HANUMASAGAR VILLAGE
HONNALI "£'Q.,
EAVANAGERE DIST.-577 2A:.*z.-.,,, RI§SP(}'f~IDE1\§'T5; :1
(By Smt. NAGASHRI, HCGP,'_FOR R.
THIS WRIT PETrr10N%%1sjF1L:31j §;J}~7DZI¥i1§:V._'AJ§;'TICLES 226
AND 227 OF THE.:&&C.QN$TI'I'I}'§fiQN«..'V*QF -INDIA W§'1'Ii A
PRAYER TO SET ;jA'SEDi1* :rH§;A0mER§ DT.30.6.09, PASSED
aw THE M '4'A,,S'g.'V§-."'I- A czqmwssaowgnfi JDAVANGERE sma.
DIV'ISION,VDAVA1'\TAGERE .[I"<1.] ax: CASE BEARING NO.P'I'CL
11/08-09 VIDE'-A2~'.fN'-i+"':';4flD CQNSEQUEMLY RESTORE ma
msrrxow 012- imn, 'ygwrmomsag BY ALL0wn~Jc3- THE
APPLICATION
mxs A ?Efr:rr10N COMELNG ON FOR
*: 1i5RA{':LI§.eiIN.i31%Y"A*!::EARI2§§(} THIS DAY, THE COURT PASSED
mg V,1i~<3;,L:)xA.r1m;
ORDER
AA leameé High Court Geverrzment Pleader is
_ 15 take notice fer first respondent.
‘ 2. 1:: this Writ petition: the petitioner has prayed for a wfit in
V nature of wrtiorari to quash the order dated 36.G6.2%9 passed
by the first respondent rejecting the claim of petitioner
pmvisioiis of the Kamataka Schedule Cast: and Schediiiii *
Priihibition {if Transfer of Ceriain ‘Ar.:i,. K ii
that the lands if: question are inam Lands. T ‘ T
3. It is not in dispufe.__§hat fiiié quééfioii wflere inam
iaiids and they were i*e«~ga.r14tiieVc}-.i1:1′ in titie
of petitioner, law laid down by
this Court Vs. State of Karnataka
ciaim Of petitioner. I find
no jastiiifibie: iwitix the same. Accerdingly the writ
pe’Cifi(fI¢§”:…iS iwréi3y.’reje<':ted;. ii
leamed Higl Court Govemmeiit Pieader
is €pi.2i'Inittei*; file her metne of appearance within three weeks freiii
SQ/*
IDDGE
LRS.»-"O9@1()20G9