High Court Karnataka High Court

Florine Correa vs The Tahsildar Mudabidri on 26 June, 2008

Karnataka High Court
Florine Correa vs The Tahsildar Mudabidri on 26 June, 2008
Author: N.K.Patil


..n…..–..n…n – :|\.’av’£1 uuunl ur nnmmmasxfl miufi £..’€.)UKI” OE’ KARNATAKA HIGH COURT OF KARNATAKA HEGH

2% TE’ ‘§”§1’% C632? Q? K?-:§%§PE.TA§€}”z Pa’? E’z:’*&?sEGP1£.:8R$__._

§R?3E: wazg THE 2%” may 9? sags 2G68,~ *,

1 ¥E§’€%?:.E

2192:’ BEE 254.. ~.3%:%s=r:a:EM”:§. 3:. ?_ra”z:–. > V’

QEZT ?E?ETZQ§ §a,:a2§a$E~3§a£§z2;–“<3_w~

§E§"*§'EEf§:

3fi?.?&fi§3%E ¢mR§a&,.’;

AQEE: as ¥ERR$, =,f
$33 fififififififi CQRREE, .

3}2za.a3£:;.Am; Kai; L3_:%1§E!§§iéi€.§i,_
%%fififiE§§E HfiE&E{* 5 ‘ 5
%E§Gk&%RE TAE¥Kg*§aK;«1_V

‘… PEIHKQRER

§::z~:*::::: :Zfi’S’§%ia;;5%.E<';.=*a….E§-§;'}" , fi.B"%£'GCATE . :

.%..§§:'3;

‘}F’€-EB Taasztzmrzz, V
;fi§:,’%§:&.E:§?;I? ‘ V’
%rfiI§$.%§_i;a’I%3~i;§ -‘m:.f;,ez~:t,_§.V

” * §sE;E }€3§s’°§E%REP~.;”‘ ———- ~ ”

=§fi9§£2m’H£3§&§§gmT w$.2:

&’

V 35:: .3′; . }:.”c”r;,.::-ga..”‘*..’6*EE:~=*,.ar., MAJSR,
iffi §R?Ef§HfiRA?K& Paszvna,

f§au§AgE??§ Heafiz,

-‘mamfimmmm,
.}%A§§£a§a5 TA&¥K, m.K,

.. . . lF’=’..ESPQNflE!*I’I’

5:3″? S?:?{.F:.B.’?;’E%E§{?;TAF§?éi3%$3A, ‘é~%’I1′..’$P FCER 3%.}.
%§i§’§’;”Ei§E *5? PRQ?$$E§ §.3–§IS?E!*3fiEI’§ §’ITHa}

1!*’*’i’

… .. …..-…..- . ll\I¥ pfignfuana ur xv-mwnunnn HIUI1 LUUKI Ur KAKNATAKA HiGH COURT OF KARNATAKA I-HGH CQURT OF KARNKTAKA HEGM

n I
[M3

Téia Erit ?atiti0n $3 filed unéer Articles
fififi gag 2?? 35 the Csfigtitstian cf India graying
ta fiiract tfia r§$§a:fia&tf?3h3ii§ar, Muaabidriggtg

iaama ?&$m §a.1§ in favsur ef the getiti¢ne:;~inK
ga far 3% tag gran: sf accupanfiy rigfitfi zafgar,’
tha firdgr dated 3E.§E.3§$2 gassed by thaV¥Ia&anG-
Tribunal, Karkaia, in ?RL fifi.§549fi§§if52 xVi§é_u’

%nnaKur&«R 25$ ata.

15-: 5: 331*? 3’5-3w:r.*:*::*,3z~e :’2%’_Z??é’£”§%3f;. .4é:3E§§–._?8F:_ €i:;3:.fn£Rs.

*fi?; TWE €333? fifififi ?HE Ffiégfifiiflfig”

usiuunlluuu-nuuuluuluuu-mu

Vr QRE§R= “u

Thaugh thia :ma::§:”,;s gQ$%ed in thfi
firfierfi iigtg ii ;5~tak§n fig fa; finai dispasal
in v:ew_$§,tfig_:m£gfiaU§fVfika zalief aaught

far.

E1 Tfi§ §étiti$§é$ hag aaught a fiireatian

“*tm Cihaa 3§agmnfiéfit§Tahai1&az, fiafiabidri, to

‘;S3§éx§¢fiw”E¢52% in favauz flf the patitianer,

in 35 fat §3 the grant fif accupancy xighta aa

T”. ‘§§r :&g5flrd@r datafi 13.32.1382 paasaé by the
«.”?;_ Eand Tzihanal, Eatkaia, in p:a¢eedings
“- ya;$23 §a.:§4a:19a1-S2 vifia .Annexuza-A, h&5

: §§fifi8fit@@ the inatant % it Eetitian.

.. …… ..-“nun . nu. a \,,.V..g’un: vr nnmw-\:HM~\ niuri LUUKE Ur KARNAFRKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

gatitfiwner fialt neaésfiitataé ix: pxgsant _the

imatazmr writ F&ti$iflfi. fe:T the :eiiefa~ citéfiA

auyra.

é. E hava hQar£ the laarn§§’Csfifiaé;g¢§;_

tfifi pétiticnex and ieaxugfi £%y$:nmem£ §léa&é£

f:f’..’%3′;’ §:{‘3.i§ .3’l’@$§fi1’bfi%I3.i.

55 Afitgr caraf§£ §é;%§a% ¢f;tha matarial
mm :$cQrd{ »itfM i% ;§§#§$: that the
xagrgfigntfitffifig $g$§ by fifi% §%éitionar dated
2§.$§,?flfl§Tv%fi%j §2fi§$!2§éfi;£ vida Annexu:es~B

emfi K ,r@s§adt$fi§iyQ; wé:@ néithar aensidared

Efif any §@¢i3i$a’g§a taken by tke zeayundent.

-.Kaapim§”the :w§;gsantatien.:xf the patitianer

V*_ig”a§eya§$e”withaut takimg any deciaien within

€fie r@a5afifi§£é tima ia fiat jngtifiafila.

E, in tha intarast mi bath thg parties,

‘* ii’ gfiulfi ha auffise flax thia Smart if a
V”–u§§§émtign is iasuafi ta the zaapandent ta

« aa§5i&a: the zepraaemtatigfia mafia by the

gatizémez éatafi 2Q.$§§2G$é and 82.$8.2GQ5,

Viflé finmaxuxas-B an& E zgageativaly and

,……n…1 ..\.,.,m. w» s\:-u\wMIMl\H mm-2 Luum ur :sA:<NmA:p”§._,{“7af *£f§i:L%”: ‘

ifizfiex; if they are mm: af:2:e.aaiy..4g:2r.}:;:aiV5;&:ted[‘

é’.”ii:§§&Eés§ :35.

‘?:’::”2a inatamt ‘€331: ?5e?:.:V;%L’:.;€.z:~;’:. di’3§¢.a§ed

‘M; ‘E
a:::~:.’:v::’t-::.”.:.;:1ggy.

[ ; k Judge