High Court Karnataka High Court

Shanthamma W/O Late B … vs The Secretary Land Tribunal on 25 March, 2009

Karnataka High Court
Shanthamma W/O Late B … vs The Secretary Land Tribunal on 25 March, 2009
Author: L.Narayana Swamy
.g.

1;: was 2515:: C333': QB' mwmam A1' gmzaamara

en-sage -mm mm 25" any 92* amiss, zse-. 91'--

333933   ._

*1':-13 I-I<;}23,*'BLE 24;-.2 Jazsicxca L.N3aRA"+%'3;:Lz;;    

mm PETITIQE? zzo.93u?§2{2'a93 
BE $3: . V _ . .y

1.

Shantézazsszm ‘9:/9 late _ V
E.§&:.1n,isw%al’3,-,v 62 ,year_3,

2’ £{.;t4S¢£n1.arA®!f»a;$e+Jt;ii aI

S/9 late E.mgisfiama;ak} Ea geara,

3. 21.95. g2’ie:::,1ats.§.=b -3.

Swanr£;_.i.a.h,_ 5;? –.y¢;e3z3;.4V

4, z«:..1~§.La.::zgm*:; s.I§’?;.;ate’–~./,_ “”
B , zétgni swgagfgfifivah; _ “years ,

__5, K;§}£rishna&ax£by filo late

‘ _ B .-§£u’n:;swan§aiah,’ years ,
1″‘ Main Road,
23’? ‘<1-'£J_:e;:s's ,.' _,.
Bangalore«~'3.;_ 5 , FETITIDKERS

{By Awmm Sri.3J~'¥eeJ..akanta Rae}

A'

–.¢1–.’A”?fl’ie’AASearetaxy,

. V Land Tribunai,
V ‘””Dodd.aba.’£3.a.;xur firq. ,
noddaballapux.

=§a§egtéa:

-3.-

records w,e.£. 1975. He fuxthex suhmitted that ¢g°g

his hen” alf he has examined 4 witneasea:»~«~~—-é>um.=.§_’ ‘ T

Hammppa, Cmikkaputtaiah, sadas.h.i.va;:1’¢s1:::fj:§;:£’ji;~..V.

Maxi Hanumaiah when cieposed befriifé 1′:;;.’:.’x._e ;

that they’ knew R«3 for the’ iagtaleg. ye§;3*.an¢,*.’

further they d$sea:i in favo$’L1;f.-“‘~..Ag:;i:” fine’ app ‘ts

that they axe cuitivating tiazaae,-‘;Ii..:a;f_1ci a:s; ta::ia’i1ts.» fez:-:3:
the last $13-60 yeaxs, “~i_-;{;.».V.’a=s§.”§* fif
the~upQiIUEEEME5fiéWSE§3§§H”§fi§fiffur+m@te–thau~4G
‘5 ‘ ‘_ aJ;d:f”t§3e:3§WV’are growing
Ragi, Maiag and Eégfiy gag 54? ofi the growth was
given to one-.. _§e:nc:e he submitted
that 114:: found in the inpugned

oxder. , ‘V *I;-ar1:ii:.7’ pétiiion in xwuired to be

S. ax-gamtents made by Eaath the

H pg *_rtie.-51- .

AVflZ’i1£=z:..¢<:¢ntention of the petitioners is that at

p£}i1a'§: af time land was given to R-.3 as a

is not found either in the evichance 0f the

i

«'a}39e3é§

Refoxms Act aim: cannot be made applicable [mg »

this case.

9. on the basis of the witnesses ax;
behalf of Rw-3 and the
Revenue Gsfficer on four o§:c.as1’i1:g ;’V.:£t
that R-3 was in occugatian’
not entered in the .v’cS§f1″‘V’lv.;.hese
cixamnstancesf I fee-.3. _.pass-ed by
the Land trxs.;:»u:§a; u v’wr:E:r#*}:a:ating no

interference, ”

13. Accg:’$£Eii§gi3r_v, dismissed.

H”= .M ….. gag/Q;

.Tuxign