1 V . IR ram HIGH counm or KARHATAKA Am Baxsgfiagn DATED mxs was 6"' my or PRESERw-_ 4 fl ' THE HON'BLE u. ausmfianfix;L; fi§fi§U§é$Hf. T #N? 2 '_ ._. . % V max HON'BLE MR. qfi§$:¢a_R$§i fig;fiMAmH WRIT Aé9$§L'&p;§§&/2§G8_ (LR) BETWEEN: .R :,W j*' . ' .V' 1.
Dayan§flfi%:%§§’§§%¥3; im§
2- Ké:a¥a##f=6€ yéa%§,’:
3. Kam$1§,sé’yé§r§;
4.,§dma, 4§ y§§rs,
g 5; Vi#fiwafia§h, 3? years,
afii1 éfiéxdfiiidren of Paddu
Sheragatg’and R/at ‘Mathxu
Chayaf,’Kunjuz Daxkast,
*. Post Eaniyor, Udpi Tq. .. AF?ELLANTs
‘, f{By Advocate Sxi.8.H.Bhat)
1. Land Tribnal,
vdpi Tq. by its Saxetary.
2
2. Sanjeevi G.Shetty w/o
Jagazmath Shatty
Paniyoor, Udupzi. ‘I’q.
3. Taxa S.Shetty d./o Appi
Shadthi, R/’at Paniyocmfl,
Udupi Tq. ‘
(Advocaiza Sri . S .__ H ‘f for R-1)
1 AEE3P€fiDENT$
?his wrLt”a§pe$1 ié’£iié§.u$er Sec.4 of The
Karnataka Bignfgqumt Agt an sat aside the order
passed in w? Ed 1643272Qo3_ ‘;ed 7.3.2008.
Thi§W”Ap§¢a15 :$*fcmifi§’ on for preliminary
hearing’, this ” J. delivex-ad, the
following: – — *’a w.*«~
L
‘”_¢bn§Q£fénfi findings at the order of the Land
‘ “».Tribu§1_ah§x£he arder passed in W? un.1s43o/2003
2008 are questioned before us in this
Appellants are the legal heirs of one
H -«..”1§§,raisi Bai who had filed an application in Form
before the Land Tribunal, ‘ifdzxpi claiming
occupancy rights in respect of 1–10 acres of land
-‘§-z/
4
after hearing the parties has dismissed the writ
peti ticn concurring with the findings {sit the
tribunal. Challenging thse ordar§{fi”§3§$ent
agpeai is fileé. ii
2 . We have heard the fior
Mr.Prakash Shetty, counsel
Govt. Advocate for R-3..
3. cn.1.y_.5’point that arises for
our intrawcourt appeal is
whether tiizgéi :””‘…_§3’_ng1e Judge was right in
_ .. V-mvzfit’ V petition .
23 fin of Form Rm’? produced beforc the
ccurigi that Form No.1? was filed by Narasi
occupancy rights under one fiandu
But the evidence discloses that she was
rent of R.s.10-00 per year to one Shyamaraya.
V”*»jshett. In Fbrm Ha.? she has specifically state
the nature of the land as punja anci in form §Eo.7
{V
This aspect of the matter has been
learned single Judge. In of’
findings of the learned 4′:
tribunal as the counsel fat’-,_’the 1
unable ta convince us ,3 “:~.§z’c+:.1;’::::i.:<%us:VVf%e1;'rx-eciating the
evidence by of the parties
before thigf to take a
taken by the laamed
single
4 . tizewfippeal is dismissed. l
Sd/-
JUDGE
sd/4
EUDGE
R/100809