High Court Karnataka High Court

Sri B T Sandeep vs The Thasildar on 16 September, 2010

Karnataka High Court
Sri B T Sandeep vs The Thasildar on 16 September, 2010
Author: Mohan Shantanagoudar
IN THE }flGH CQURT OF KARNATAKA AT BAN

THE HGRELE mmmsncm   

mmn 13-53 THE 16""? my are smvmnmnn 2£.:m

BEFCERE

WRIT PE'I'fI'IOI~f    

26352-354/2010j.{GM-S1'["R%¥]   

EETWEEE :

1.
Sn; )3. T. Sandwp     A    
53):). B. P.   
Agedifiymrs:   '~  ' %

"W§u.G-.;'S.'I?a',$',:lg'_V__ _ a    %
Aged :23     

Psesmaanaxs 1   

Rio. “Sa.f!’1’1’_;apw_as’ada Farxn”,
Y§::°@r1.a’3. Vflage, Post,
_31%;imaga Talukk Diatfiot.

‘ R, @ Thulasix-am

7 % figafi eayegzm.

A .A ;S/epflannjiran
_ Agad ‘F6 yaars.

“Rio. , Banmre.

Pe1:ifit3Iw3and4m*e

Rapmmtmi by th.¢fi*
Pow:a:r-of–£-‘ittarxm hakier
Srifi K. Gajaraj?

8;’ a, R, Krfihnmjirae,
Agad 3% yearm
Srinagar,

Bmgainrs, u

{By Sr: Esriawh R. ilppm, Adv”)
A33;

1.; Th»: Timfldar
Shfieraripura Taiuk,
Sahikaripura; _ §_
Szhimega fimtrist. ‘

2. Ti2eSub~Rag,.¢§;1§é:*ar 2;

Shikm*1p3ur:~=;, ” _ C .

[By 82% A€§&}i._M
A’ 4 ‘ ‘V

fix-me wfié:-r£t”;I§t3Zt§§is:1a” ram unéesr amrcxaa 226
and. fix Ln»:.¥}I’}Efitt§=.’5EI1 of irzziia graying in quash

2nsa..m& the firm:

,§¢:m’¢z1*:, as – – ‘ix’ and $113

26.}. 1.2089 iamzad by the Efififlliii
aa anmure -» ‘B§ anfi fita

petitizma are wmm’ an fer prehm’ ma’ ry

~ini’;. ‘B’ gmup thin day; the Cmxrt made the

V. ‘fihc andorscmmt at Azmxtxra — ‘B’ éamd

“§6.1l.2$C1§ arzfi. the mum’ titan @9913 1:3 the pefitinrm

viafias: e — ‘A’ sziawd 2}..12.2§fi9 ifi-Sufid by ‘aha

\/>

Takmiidar. Shiimrijpura Taluk: and the Sub-Rewufgzr,

Shikaripura Taluk rwpmtively, are mallfi in

thme writ petitiem.

2. As -scald be seen

m, cex’ta1z1′

petifwners, such as, t
rmidenm of Raghfl h _ e nut
find place. in wins fist eertam at’

the pater); want czf
oaeumzsjrgv “”” mgr’ ‘_’th§i}: é$fif:tinuax;s mxltivatizzn

fiorr 35 ‘ in questinn, etc. It $13

aha m«:2nt7m’i6:i_ ‘impugtml andersamcnt at

are granted lands but are

petisuanm at any point 9!’ mm. By

tixzn, the Sub-:rmm’ mar has infsrmad

ta get no abjmtiaon certificate fironzl tbs

for getfing sale deeds rag§atJe:raci in rmpect. of

propertsm’ fix quwfion. In the meanwlrzile this

V5

Tahsiidar has rcfuseé. tn isalm rm abjecticsn mrtifzoatgzs

in £E.V’t’31.I.§’ afthe

3. Smc’ e the ‘

£ – ‘B’ passed by the V’

and withnut hmfng the petifiqnsy {IP13

he sat asfie. Befom
the Q_ and
natifmd the pefimlanm. §é;1_1§émmment at
ammm — *3′ §’§.:a;-i!_:é*-‘EV)bfi::’.”t’t}3::m!;3’Q% the same
stands issue: msziee to»
these salgprapwiate orders aftaar
hearing tfwa; cf the rekevant records.

* —- ‘”! ‘£” ‘m cnly an inhma.” 5011 by tlm

will not afiwt that petitionam-3.

T’ ia calhd £3: m «- ‘A’.

‘ ” péfitiazsrxs are cfisposod qfaccordizxgly.

{W

SdI-

Judge