IN THE HIGH COURT' 0;'? KARNATAKA, BA?§LG3:V0;ié'a:%.A%%%%''J '
DATED THIS THE'; 15TH }§);éa¥""G*P*.JtfLY{Vi»'§GV{}*3f %
BEFk0RE VL V' % .
THE) I~£0N"8LE MR. Jiiaéfgfica st ;5o%§>zxr~$:~%fi
WRIT" PETITIQN :~¢oL;:%:2Q52;:a%:3§§%%;2:;si}7;;<1,§;§<R}SUR)
BETWEEN: '
2 Mgmsmzwgapzésazaza' " _ -
3/0 LATE~'M"§,F5AN{§&PP£g'@ §;P{NA';'A--,Pi-9A
£833 A;}¥1C3U'Fj8G_Yf2A}?S .
Na, 1, :%RI:x:':2.R{5ses, ,E§I£;i-..#;E€E..§§OA£)
BANGALQR-E453
2 M}: NARAmN_,§.?.?A--..v _ ;
Sm L;~%'}'E;"~ M %R5N§3:§-E395 ANNAYAPPA
AGE}? A--i3(ZiU'I'f '?*sj;;';:.ME $}>I§YAF?)~"{, '8--E?E¥=££'Q§ COUFESELJ
1 . " «,§$iN'?.§.3{§3ECT@R <3? EANQ RECQESS
* , ci':*¥_s;mejx:E&'
"3o:.;:Tz+;mi2;»i ZONE
E\.ér.'S(E;RE
A' ' '~':-tag }a;~:~:QUm* Qmcga
= .._{,:m«* ssugvsar mam NOE
BANGALORE:
«:2
ASSE8'?f'a¥<iT E?f§%ECT{}R OF LAND EQECOERSS
{IIETY SURVEY, 'TE§&M $3052
BAf'~i{3»Ai,.{'3RE
4 THE SUPE-R£N'§'ENDE'N"?
K.C.€.}Ei"'«§E§AL P§@SP§T£a§,.
J
W
?<.J
§:§25aLLES9§i%§§1?%fi
EARGALGEE
5 'E"f§E QEQMMESSEONER J V
3ANG25x§.QRE E'%!IAHA§'l§%GARA Pfiiéfifi '
B£'iNG£3aLOEE
(BY SR1 R KUMAR, HCGP FOR :12: T2';3=,_R$, ._ V
Sm S N PRASH2'§N*i'H CHANfiRA--,__AE3_'V pm $5; _
THIS WRIT PETITION :1-:«;__ ?ILE'.I:»_L1N'aE;a2.» AETECLES 226 AND
22? C)? THE c0I-:sT;'r:.I':'10i~'I ':32? IN'DI§£'PR!\Y'IN_G TO QUAEH THE
GRDER PASSED BY THE 1S'T RESPC§_NvDE«N'E', JOEN'? iZ}IRF:C'I'OR
OF Lama RECORDS, CETY suW§«:sr,' ;scgU*m...z<3NE, MYSORE
D'§".31.'?.20€)'?' UNII)E1,R_ ANNEx»§éj~AND 'I'HE'*0RD§i'£»2 PASSED BY
THE QND RESPG--i'§E3--EN"§'§_ t'%S8£TE'A_1§I'i?.V'~.xD1RE§'f'OR OF LAND
RBCQRQS, CETY SU1§:v?;~::Y TEAM "N0.:,.VEA1ma«L0RE EN NEO.117«~
KSE~IES'FRA~55-1'Q:3"- .4; GE::a_ER.AL ~.."H€j)$SiPYT'AL ON 15. 1 1. 1931/
8.4.19
?2 A & <3,' 335:;/1 ET. ' 1&6. 1923 UNDER ANNEXIJREH.
T5218 éETi€i–:QN r:;N'§;é*R PRsL:M1NAR¥ HEARENG
iN 'ES' GRQUP TRIS" MEKDE THE FOLLOWING:
' *Cf9RfiER
,,.'_{§"1":iea pefifiaafiéfs seeking for issue at' writ of
:A:c. &;L:ash théz erfier datefi 31.0'?'.20(}7 passed
fif§i"_~»r6Sfp§ndent which is impugled at Amttexura
'V 'P3' :5' fi}é.pei'i1:ion.
The Cass of {The petitioners is that tha father of
u ‘£56 petitionars namaly Sri Is/i.T.Ramappa had purchased
the groperty’ bealéfig Sarporation N03,?/1 and ?’/*2
J
ff
,.
decreed in favour of Smtfiamalafixma. In xieséé; V’
petjticners inetitmed a eivi} suit’ ;V:9k35ee,
seeking for a deekaxafien that ‘j_1i(ZgInen t_”_,’3:}d e»
passed in O.S.No.88i/1.97V5″‘–i§’*n@tVhfiiridine eigvghem.
The suit came ts be t’iéieV”fJe£iiioI1ers
by judgmen: and decree in View of
the said £ie1ze§E7.2097 has cmce again rejected the claim 03’ the
fifietitieriers by holding that the property ta which the
petitioners are laying eiaim is situate within the
J!
G
p§'()peri:y belonging {:0 the K.C.General
thereifcmz, the appeai filed befere the Jeirit, (‘if ‘
Lanfi Racards has been rqiected.
3. Sci. M.Shivap;3a, lc;ar1″;ééd_’ ‘ Se13r§.x):i*
appearing for tha petitio1″1ers V’ tifife order
passed by the Joint h Records would
contend that the fxrst was “not
filstifieg}. that the appfial was
fzlsd be i–at€:d1y, respandem: has failed to
talcé note: % -__¢§i;3i} ‘«.j§tigation which was pending
. A_bf:il$§§’€”Zi:f3}.’}5 petif;§{;~:3,.ers and a persim W130 had claimed
is; and only on {Z01′}C1{lSi{)I1 of the same,
the. caulé haw irxitiateci the proceedings.
‘V.S&<:<1vz1<}r;.1§v9?,;«;_ awn xzszith regard to the corzciusiortz {flat the
'~ in question fafis within the property claimed by
V" General Hospital, the authority has 1191: indicated
V jpm13er reasons, in as much as the IV1**ci§,ivf;f§f1£§3:’fCo§;§1*§;:’_’f11a§§§V’iffiecessaxjv to advert to
bath asgjeéis 3:51” In so far as the dalay, the
«.}”{}*iI1{1A}”3_V1′;i’€C'{1:4′;’) j’£’ §1’1,s;aéRe”¢aras though hat} neticed that
‘iheréz— was givii fiiigafiarz between the parties in
2 has same: to the conciusion with
regarfi ta.-‘éf1:_§>{iéIa3’ based an the aarlier revanue entries
1″‘~-“«.__V%afl{:icf1 2.2;?<'~:*3{-': mafia in the name of Smfiiamalanzma and
A :f11je"ch.éu.'1ga which has been srmght. This in my View is
V% w§T£(}.t% sustaiilablusz fax' this reason that until the petitiamers
" 'fistabiisii their rights before 331 approgariate forum, they
J
'$-
_ abotzsic
shall direct a survey to be conductsd and to dgciijiafir
the lcvcation of the properties depending
ciaimed under the tithe: deeda Thereaftaf. ‘
Director 9!’ land Records shall 7
the said documents with regarfid to ti3§3’Cor1’eci{1;je:§$ of :’%;1_1<é L.
order passed by the AdditionaiL'?'3§I§\i:1'er<;tor"0f Racerds
and pronounce a View {he right claimed.
It is stated t:ha1;_ the Records,
Southam iiiyéfipiie been shiftrzd to
Bangalésre apgjropriate Joint Director of
Land Recéirgis the matter as ciirected
' the above, 1:116 petition stands disposefi
sf; ' 0r§£ c5i5 to costs.
Eh}/C.
Judge
u’*45JTybgm