Karnataka High Court
Poova Krishna S/O Bagi Poojarthi vs Ramakrishna Bhatta on 2 June, 2008
ax: TEE EKG}? {".":€I.3'L§RT £2? K_.fi«.R":'~3A?A}§A AT BA_?\E€i-i §xL«:.>RE, w:=T?k:<2,c:34es:} 0:? 2%.:
the partigs have been permitted ta adéuce their evidencag
the mmpeizeat autharity ta regard the &s:%dence;¢vV.:3:%-..'_:€%*:e
parties is the jurésdécfionai Land Trébunaé ~
1'-Sear': has res gfirésdéctiers is reca;ré~t§1e s§%;id?Vé:*2§§;aa r:;€4_'_€§:e._V V'
fsartées 3:16 decéde the matter. Undérg Q-7,:a,_2i:}§ <:;§?c§::n$#:.3rafi;'es$';'T*».
this Saar'; in series sf n':atte:':».;_ %':a$ taken--.a.:'vfa!ié*=éQ""€§Vset 'V
asééa 'zine ardar pa$$&?~z'i__' Tr§5b'£2:"zasi' 3r2d io
remand the matter to "frébunai far
recens%derat§o;_n ' «ifs Vvagaéérfiréste decéséon
after afisrdiésfig is the parties $0
ac$da:car_:Vv'§?j'*j:_ve'_%A:* Keegéng in 'flew 33%
these f3§.:',4'é'z:;:':7sar9edV..;:ir'Ae:'}: 'itVA?'e§c4,' the reievant fimviséans, ef
the 'L_;;: hd..Re1;m"m_$' }§.ct' ;and Rmes, wétheut expressing any
V. €*1;t*té§:e;' g$fi'i;;.§:0frx2o_n merits of thés case, ts meet the ends 3?'
i§fi;ii"_v§n'Aé§é%eguard the interest of bath the parties: it
' wou£§ s£i§ff§:.§éf fer thics Saar? to digpese cf me §ns€ant writ
iC;35Ae€§t'%eAn aééith appropriat ' estians ta bath %%*se parties.
EEEGH CQERT C}? K53~.R?\3AT:5£§§:5£ AT EAUBEGALCERE 's.3i.PV?vZ-C's.4346{3 OF '.-'3€?=/91
'T§~§E EEIGH CZRERT ()3? KARRQQTAKA A'? B:3'°.E\§G.5-'§.{,{§RE, 'fie-*'.E?}%§C§.:§3Aé€} Q? 3931
-93,
(iv) Further, Land Yribunaig Udupi is dérgcéegta
permit the petiéiener and iegat represaentetives
deceased raspondenira and aim? cmateatiag '
adduce and predasce thair
dacumeniary evidence agfgd
subméssian, if anyg thrcmgh tiE'3ie'?i:':;:c;sur:.fss e?£ .t5G"Aéié=b:$'v§g;:ifé€i§af;£e
thaég respective cage ar1i;j5..;a:*:'§évVés§er 'aha
above direcficnfs ..
{V} gntére arignaé
recaeréfi fifv1§e Lé:§§__;§§ba§§§é%',__ udgéé, Emmed%ateiy_
.....
Judge
TE~EE-ilifffié CCELEEET {EF §§,A,}2Z-‘-§A”!’sk§*;.i’: 23.’? Bfi;¥=GA£,{)R£ 4346i} QF 22%}