" A3 are I"','..a.I*{i11'a!-ihalli,
_ Hubiii
" " 'Nélaiaangala Taluk,
Rural District. PETITIONERS
as per Court
Qrck-:I7dated 12-2-2008)
Sri.T.N.Raghupathy, Adv.)
IN THE men oomrr or KARNATAKA, ~
narrm arm TM arm pair or Q
THE I-ION'BLE mz.JUs*1f1¢E ' VA
w.p. !€o.3712[200;'€L34.3l" V %
semen; -
Srifveeregowda,
S/slate Nanjegowda; . _
Since daceastzd,
1(a) V. '
aged about_.55T.yéars, :2; -»
w/ 0. late V¢:e1*eg_dw;n1'_a.w
1(1)) Smtvfaghodam'
aged about 33'y§ars, ._ A '
d/(mate " "
14¢) %
aged abm_1_1;*2Gy'ear3,
3/
V,
5
7. As against this, the learned eouneel for___tI'1e
seeenci respondent submitted that form No.7 A'
the petitioner ie not tenable in law. He ‘
that the leaee agreement was onlyefer. a
Further he submitted that
was given, the petitioner
submitted that there is éielgxy ef four
years in approaching the writ
petition ‘V ‘
8. Pleacler submitted
that the call for interference.
He ipetfdzioner has failed to avail
the
I 1″1ave carefully considered the submissions
counsel fer the parties.
‘TEE point: that arises for my consideration is,
H H K Whethervtfie impugied order calls for interference?
V.
I 1. It is relevant to note, d
W.P.No.5664/1994 has Iemandied mane; T
Tribunal with a d.-zreceon topermitd paitgesto f 3
addifional evidence. 1 sent to
the petitioner to
on which date, _there also,
there was Tribunal has
ordered to However, the
order has not participated
in the . JJTribuna] has rejected the
applieaimn, or: the ground, the petitioner has
and has failed to establish his claim.
not participated in the proceedings.
V dd _ Therefore,’ wifllout going into other aspects, 1 consider it
.. , ., éxnper to remand the matter for fresh consideration.
3.2. Accordingly, the writ petition is allowed and
» ulfthe impugxed order passed by the Land Tribunal vide
Annexure~’M’ is hereby quashed and the matter is
V .
remitted t0 the Land Tribunal, with a
reconsider the same, in aocoitlaxfitié
opportlmity to the parties. ‘.’i’_he
of the matter within six montf1%jfron1Vhtfss:V_ (‘ia1″;<-: 'V
of a copy of this {)I'd6'I'. pf are
left open.
.% % Sd/Q
% A Iudge
Bss.