High Court Karnataka High Court

Smt Premamma vs The State Of Karnataka on 22 January, 2010

Karnataka High Court
Smt Premamma vs The State Of Karnataka on 22 January, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22" DAY OF JANUARY, 2010

BEFORE

THE HONBLE MR' JUSTICE ASHOK B. HINCHIGERI" ?  A 

WRIT PETITION No.10993 OF 2008[LR--RE§3_., u_: ' 
BETWEEN; A  A

1. SMT PREMAMMA  _
w/o LATE SRLVEERAPPA GQUDA 
AGED ABOUT 65 YEARS,  
occ. AGRICULTURE.

R/O CHIKKA EDAGODU v1LLA.¢,z+:, A  
HOBLI: ANAVATFI TQ; SQRABA.  " "
DISTRICT: sI~nMQ;f_,3A.;w _ . = = 

... PETITION ER

(By Sri K G  
AND . . . _

1. THE STATE OF' KARNA'I'AKA '
By ITS S-S«};}CRE.TARY,"  _ _
i-D E?ARTMEi\é'T OF REVENUE.

M_.S».B'U-ILIJIVNG,   _
DR.AMB;E}DKAR-VEZEDHI
BANc»AL.QRE«   '

 THE DEFAJT? COMMISSOINEZR
-- KSHEMOGA "DISTRICT,

 SFHMOQA.

.. ,  "    --  ifI~£1:":.&Ss1STANT COIVEMISSIOENR

 SORABA SUB DNISION,
SORABA DIST,

 j;  . _ _S}HMOGA.



4. THE LAND TRIBUNAL
BY ITS SECRETARY.
TQ: SORABA.
DISTRICT SHIMOGA.

5. SRI AMBALAKOPPADA THIMMAPPA
S/O BASAPPA
AGED ABOUT 57 YEARS.
R/O HULIMARADI VILLAGE,
GUDUVI MAJARE.   
KASABA HOBLI, I
DIST SHIMOGA.

  

[By Sri ; RAMACHANDRA R.NAH{, HCOI?..ROR R..1¢4, SRI  
DAYANANDA SARASWA'I'Hl.I-I FQR_R~»5, ADVOCATE)

THIS WRIT PE3T1T_['ON"IS FILED" .UND'E:R,ART1CLES 226 AND
227 OF THE CONSTITUTION RA*g~;INC TO DIRECT THE
RI TO 3 TO «CO1\1ST1TUTfE'.THE. IAND~'TR1BUNAL FOR THE
SORABA TALUK FORFHWITH S_O~.,As. TO PROCEED WITH THE
CASE IN MAIN CASE I"1O§Tf£'JC.VR;O£?2;33,14/7475 ON CLAIMS OF
PARTIES AFTER' ._REMAN.D=BY  RONBLE COURT IN WP
NO9043 AND 9044./I982 .RRO"D.U'CED AT ANNEXURE H IN SO
FAR AS THE LAND IN QUESTION IS CONCERNED AND ETC.

 TI+IIS"vIrR:*r RI*::T1T1OVNmCOMING ON FOR PRL RC. IN B
GROUP '.E7HI--S_ DAKTHE COURT MADE THE FOLLOWING:

ORDER

Detifigahéis filed Seeking amongst other reliefs, 3

fO”-the respondent NO:-3.} to 3 to COr1s1:1’tute the Land

2 A V’ TVI:”iE)___1″1’f.{“121i i’O1′ Soraba Taluk.

£333′.

Q3

2. it is submitted at the bar that the Land ‘I’ribunal.___is

already constituted. if any of the parties are

seeking interim reliefs. it is open to them to make apiiroprivate — —

i.A.s before the Land Tribunal.

3. This petition is according1y’:_cii.sp0saed inf V ifieiii-side: as

to costs.

Bvr/dm