-1-
IN THE men ccum or KARNATAKA AT» _
wrreo 11-as THE 2""__D.«A..'_/'
BE:-*o£2E_ '
THE HGN'BLE Ai\R.JUSTiIC£ ='.:MOH:|.\"N
EEHHEEEELE
(By
5[*AK$A3sAHsB
sAYyAnsAaEQ'u~¢_ . , *. *
s/0 DASTA§IRSAB"E8AV1KATTIJ
AGED ABoUT'§&.¥EAgs'V" "
0cC5AG21C3LTux5* ' "
R{AT IBRABZHEUR,
slung: TQ,
BIJAPUR nzsrgzgr. ' =
Raaia '%
s/0 BA3IAGIRSABABH§VIkATTI
,AQED ABOUT 40 ysaés
9/cfnAs?As1RAsAs
'"uVAsEDaAEQUT.3a YEARS
GQCfMECHEHIC IN B.M.T.C.
' _YAsAQa§THgUaA BANGALORE--22
'»~sH&rx9 *
S/O,nAsTAGIRAsAB BHAVIKATTI
AGED-Asouw 30 YEARS
V' A. occ-":AGmucL:ruRE
lPETITIONERS 1, 2 a 3 Ana R/A
IBRAHIMFUR, TALUK SIRDGI
fiISTRICT BIJAPUR. ... PETITIGNERS
Sri HEMANTH R CHANHANAGOUDAR, ADVOCATE 3
THE DEPUTY COMMISSIONER
BIJAPUR DISTRICT
BIJAPUR
354333 V mnmmua, ADVOCATE FOR
2 THE ASSISTANT ccmxssxom-:2 _
INIJI-'.I'AL1}K-- mm: , 3
DISTRICT BIJAPEIR
3 THE TAflASILDAR
SINflGI,
DISTRICT BIJAPUR
4 IMAMSAHEB
3/0 KHABIRSAB BHAVIKATTI V
AGEI3 ABOUT 48 YEARS
OCC:A-GRICULTURE
RIM' IBRAHIHPUR,
SINDAGI TQ, BIJAPURDIST
5 IBRAHIMSAHEB H _. , 3
s/o Ki-IADIRASAB; BHA'J_IK'ATifI
AGED ABOUT 50 " '
occ:AGR1cuL__z1_;R1;"'~..V " "
PJAT IBRAHIMPURK L;
SINDIGI m, _ * ~
BIJAPUR 9131'.'-
6 NABILAL ~ .
Sm Ifl-IADIRSAHKB ..BHAv11:.:t_u"r¥1 V. ~'
AGED 45 YEARS " '
QCC:AG£';Ji«CUL'I¢.!RE " _ _
RfAT I'BRi'=aH1}5P!}?., s1Hr:AG1"'TQ,
7 BIJAi>.¥,IR DIST,RICTa__
7 331353553 *
Sm ~K:m.a1RsA3_'v_z311A::_1'xAwT1
AGED ABOUT 33 YEARS
occ:Asi2«Icum."us'ua'«--"
Rm IBRAH;HPUR
jg-'~:rAmK sxmsig
<r):s:r:=:1:T BIJAPUR. msvonnsnrs
'-'=_Ri-TO'37 AND SR1 R.KUHAR, HCGP FOR Rwl TO R-3 )
-.--'--
This writ petition is mad unda" Articies 226 as 227 of the
Cr:-nstitution of india praying to quash the order of the R1 dated
8.1.200'? passed vide Annexuw-F'.
This writ petition coming em for preliminary hearing in 'B'
group this day, the Cum-t made the following :
+ 3/2 md 23 acres in Survey No. 139.
' extent of land in those two survey numbers
:5 e.;:¢.ga in the name of sons arxhadir Sab after his
1952. 'I'hus, the pefitionczs being the legal representatives of
sad Allisab. filed appeal before the At-181% t
' V' inner. The Assistant Commss1on' ' or act amd' e the
Survey Nos.138 &. 139, at
me:a$11riz1g 9 acres 25
res ' sly were beionging ..__fhe
had got two 90:13 by name After the
demise of Hussainsab. Allisab and
Khadirsab. 1;; Mutation Entry
1\¥o.76O was; The said Mutation Entry
r-io.13V£¢1A1"§$ 2' Vams 6 glmtas in Survey No.139,
and s_ , .Kih ;ad__ allotted 4 acres 12 guntas in
what was allotted under M.E.No.760 in the yeast
subsequent entries made: in favour of legal mpnascnfativea of
Khadir Sab and dimcted the Tahsildar to enter the names of
the petitzionerstothe samcextentofthelamtl aswaaallotfied to
-4-
their father by mm" it of Mutatinn as
10.5.1952. The order of A§§$icgt£i;1t'1 .3; J :':r fig
qucstioned before the
respondents 4 to 7' herein.
the mvision peufionjami onfxgr :51?’ the Assistant
Com1n1ss1o’ ‘ ncr. The .AA¢;xa§§anfioned in this wiit
petition.
2.2% the order of the Deputy
Mutation Entry No.223O was
o_1:: on actual pomssion of the
.’ V. «V View of Mysore Revision Settlement, mom
is to be cntaezed in the name of the respondents
t0 ~ Subsequent to Mutation Ently No.2230, the
mspogiflcnts 4 in 7 have got the lands partitioned amcmg
‘ V. fiifzmsehcs. The subsequent mutation mum’ afler
M.E.No.223O are based on the extent shown in M.E.No.223O
and not based on M.E.No.?60.
[/I/$
-6-
shall also take into consideration the ‘
No.760 dated 10.5. 1952.
With aforesaid obscwaaiong, a_ f*
‘bk!