High Court Karnataka High Court

U.M. Thimmappaiah vs The Land Tribunal on 27 July, 2009

Karnataka High Court
U.M. Thimmappaiah vs The Land Tribunal on 27 July, 2009
Author: K.L.Manjunath And Malimath


IN THE H183 counm Q? KARKAEAKA Aw $§§e3;éafiT;”y_

DATED wnxs TH 27″‘nA3woE_au;Y;”2QQ§vf.”g

THE HON’BLE M.JU$ric3 K L,Max3ua$¢H”fi

THE HOIVBLE

W.AufiCl1426?fiFfl2@G3CKLRA)

BEIWEEN :

1 U M mHIMMA§pA;Aa;_’, . «
s/o MAN! aanafiaxaflp ‘~*
AGE;m?3″XR$Q,,– ‘”ummx
R/flfi ILIBEELU, $flAR_TALUK

snigoaa nIs¢RIc?, m_ … APPELLANT

(By sr1:M;3;KRiséH§mfi3THY, zssxnx ASSOCIATES FOR

‘:*V§Hs LA2§.igIBuuAL,
“_’sgaaajmA$K, saaaa,
‘$HIMOGh3fiIST. BY ITS sscnawgnx

<,_"»2 THE émamn 03 KARNA$AKA

".3 max: SUEBARAQ s/0 KRISHNEAH

"_ REVEHUE nape.

» VVEDHANA sounga,

g’£rLona*1

gnznssznwzn BY ITS SECRETARY.

Aenn ABOU 82 YEARS
AQRICULTURIST, R/0 NITTUR,

HO TALUK, SHIMOGA DISK’.

4 sum LAKSHMAMMA -m,;g =.«
D/O LA$E HAN: CHANDRASHEKAR_RBO _’=Q
AGED ABGUT 63 YEARS ; ,_ :’a’ ‘
R/Am NITTUR, BOSRAGRA TALHK”
sazuoaa nxswnxcw V ‘H ‘

5 sax RAGHAVENDRA ,’ _ *
s/0 LAEE MANI qHANDRAsH®xAn_RAo”
AGED ABOUT 37 2235: :_f»_,f.
R/AI RITTUR, KosRAaARA6rALflK,’–
saxuoea DIswRICTW ._v =*.”4=w

6 sRI.GANEsfiAiAK;t } ‘,”**~~
SINCE £3cgfisgn”R2pRnsENmE BY LES.

6ta)BaAy3fiAaMa,w/QfLAmz~GANEsH£AH
AGED ABGUT 75 33333 _-

R/c_sANKAh$HAmABgGgA’vzLaAeE,
ILIEEELU,’_SAflARxfELUK,
sHzMoGA*n:sT3xcT.j~ … RESPONBEN¥S

_ (By $fiT;.ASE§”MQ§pMBARGERIMAwH, ace?)

‘»iHI$: w§$w_ APPEAL IS FILED U18 4 or was
Kasxamaga HIGH sonny ACT PRAXIRG we saw Asxna wan
Ofififlk pmssmo In THE WRIT pzrxwzon NO.29?53/2001

_ __VpAmxn_9/552593.

‘$7813 ARPPEAL COMI’.bIG OR FOR PRELIMINARY EIEARING

4 fH:$:DAx;”MmNJUnAra J, DELIVEREB THE FOLLOWIRG:

NT

” V’ The legality and correctness ad? the order

=_ §.assed in W.P.NO.29753/2001 df:.9th June 2008 is

calied in question in this appaal.
‘Qy,

production of additional document has “been

allowed, it. was tha dtlty of the

Authority to consider the additianal .

But. on” account of the V

Reforms Act, the Appellate

aboiished. Therefore, said’

bound to be consiagred i;.*ar£§i_ iiribunal
afresh. Therefore, ‘w.:–~;T’ rtgxi; merits in

this appeal .

4 . _tia_é*—a;;>§;*.éa1 is dismissed.

sa/-J;

« ….. .. v

Sd/-r
‘Judge