High Court Karnataka High Court

Sri Shankar @ Shankarappa vs The Thasildar Bangalore South … on 26 March, 2008

Karnataka High Court
Sri Shankar @ Shankarappa vs The Thasildar Bangalore South … on 26 March, 2008
Author: Ajit J Gunjal
In
H

me-I-I COURT or KARNATAKA Hum-1_.cg3un1'.oI= KARNIATAIIEA HIGH 4 OUIET o1== KARNATAKA men' count om KARNA'!'A'!(A HIGH CCIURT or KARNATAKA HIGH c

IN  HIGH COURT CJF KARN£'LT.AI{.F& AT BAN GALDRE

mmn THIS THE 25th DAY or MARCH 2oos%   

'H 'I2'Vfi'lJ'IT'
Ell' \..I'.['\..lZ'.t

THE H-r::N*BLE. IM1-.. JUSTIGE AJITJ    j  

 

BETWEEN:  

1.. SrH3£ha.111¢:ar@ S~han]mrappa.___ "'-. _ 
Em late   * L. '
      . 

J ,._ _,,_

15;}

I6 3f”W.3″rfIfp&1, V
firm»
Aged

3,. Sri ItIaga.raju.,_”‘
E-“Bin Kawrapgjsa, .

Aged ahoutfiflyémrm. A
A13 are R; at .__Vi11aga,
U1;’§~.’..n*9..’**’.ar~.;¥.;liLIf£e’;.’u’:;-11′,’ ‘ ” –

Bamggalgm i§o..1,.:1Z1:i-1′: …PETI’I’IONERS

% [_sa~i W a¢;maahe1m;ra,’ 2§.dv.}

‘.fiza*I*zaiasii&.»:§i~?;’ %T
_ _ _ _ _ ‘B. »scnmal0.re’$cnuth Taluk,
* …RESPDNDENT

_{Sri’E..’~f§?.Murafid1mr. AGA]

% é mm WP is raga under Arliczles 225 and 227 nftluae
:.'{3nns1i1tufinn of India praying to dirmt the respondents

m ~’..”i’.s’:’?’i.fi»ii]1fi1″‘ tha ¢’iII}’iliu”‘¢itin’3I’:s’5 d.ata”u 15.3.91, 15.3.93,
2%’Ji.9.’.;1.1. and 153.9% af tha: filmil t11¢js::1:_1 fotj
ragulnaflzation. cnf the mzeaufllorizaad cultimratinn at’ land

I!ll’Il\”‘| l.I|£’lII.I I-l\IIIl’IIIl’ll!llIIf\I Jf\ IIIl’Il\”\ I.l£\II..I \l’\I’IIl’I\lLIl’\f\I .IfI I’IfIf\’\ I.II\|IIJ Ifliflilllfllfll .If\ IHfIf\”\ I.Ili\II.I IIl\IIfI’IIlLI’1i\I .If’\ I\Iflbl\’\ I..ll’III.I \-l\I\IIlIIl’LI!ElII’\I .lIl’I I!l|fIl\”I

E-1

heariam Sy’.Hn.4§2 meaaurixlg 2 acres each of ‘I’h11ral1i

vilflage. Em1ga1or¢ South Taluk, Bangalore. vii}-4:

gmmmmmma I-3; C3,, D  E, 

'Maia 'fiif.':'~'  I311 far    .

day. tbs Clourt made the following: V ‘

Cl I D E E
firm». p-etiiionara 1 anti pmfi; are F F
unaufllmriaed nuccupatiun tn an’§i-§ir£é3’nt of
@.r.1icma»2. Both them pgtim.;ra% appuoauona

in Fmrm No.53 _ of their

patitiaznmra are: pe:nc1’i’ng
mm1.;mamn,FF sought for £1 direction

to comm?

zltiiriniaabiix its not an applican . Learned caunsal

; V the petition-ar mlim on Annaxure-F, a

infiuxed by the mspandent to the petitioner No.3

}’1__: 1: _g_ thggfimgri mm): 1′.’ gt;
“’17 “us: ‘ ‘W

. HIGH COURT OF KARNATAKIL I-IIGI-I?_ACVOURT OF KARNATAIIIA HIEGH COURT OF KARINATAKA HIGH COURT OFF KARNATAKA HIGH COURT OF KARNATAKA I-IIIGH C

an ‘mu u wanna. wn. v-www–u-I-r–1u–‘r

3” Immfar as petitinnem 1 and :2 are concerned, it
is. nazatsimad that they have made applicafions at

if

III’Il”\”I IJISIILI HUHIIHLIXUU .llf\ IHIF’|f’|”‘I IJGSILI HHIIIHMHUH ..I(‘I I’.Il”If§”I I-IHIIII-I H’\l\i’IH’lLI¥U\I .I(\ IIl’Il’I’\ Ill-‘|lI.I IIHHIIHLIIIIH Jfll lIl’If\”\ Llfilfl \I’\l\-l’l\-l’LI’;.:l-l’\l .I!’| IIl’If\”‘|

HIGH COURT OF UKRNATAKAL fr-EEGEH COURT OF KARNATAKA HIGH COURT OF KARINATAKA HIGH COURT OF KAVRNATAKA HIGH COURT ‘OF KARNATAKA HIGH C!

Antmeirurea £1 and E for rvsgularization nf thezir

Lumu’H;IfMtr%am:1 occupation. Insofar as

Am-

mi’ss.;«a;i*”a.m-.=u”* , as 156:: “Manta”; um j’Ji’4f3’d’t.1(‘,’!I:3t’;”l’. fie”: aiiéw’ ‘V’
;j he ham nmde such an appljcgfiun.

ncatimss czammt be c=:m;atrL1ec1 as an

th.ua thhrd mnpansdent is in

«1’+.. Hmmng” regmti are
made: any fmatmnm filummfi. and 13.. the
sauna firs Comrnittee, as

and ‘eur1’:trm ism

‘ v._<ziiaa_j:ot;n$:ii*,:1 of ac»o<:rrc'ling"13.r.

F "_Mr.FI3';,fv*;.I'a'Ei:¥1:x§Iidhat, lmmad AGA is permitted m

F Eh fiafirm nifigxgiaaramm within fuur wseealm.

Sd/~
Tufige
amt-

Jifl Ifljnffifi |.|£\||..| \-f\||pf||.[‘||fifi(\| _§.r\ |1flf|f\l\ |_|fi|||_| fiJI.[|.[|gl|.|\||.l|| 1;’ lu4n.4..u. …-n. .__…u… ….-.. _- ._. –._ _._. .-.. .– – …..- ..– —