High Court Karnataka High Court

Annasaheb vs The State Of Karnataka on 17 December, 2009

Karnataka High Court
Annasaheb vs The State Of Karnataka on 17 December, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 17TH DAY OF DECEMBERe;._'_Q;QQ'§:'f ~

BEFO RE

THE HONBLE MR.JUsT1:::EH_<BgLLAP:=5A"  

Writ Petition No. 56455/_2CeQ§ (LI§)_--. . - . «. " 

Between:

1 . Annasaheb, . ,
S / 0 Tavanappa 'Paf}l, 

Age: 70 years, _e   

R/0. No.338, PatilV_G;aE.li, ' __

Halaga,  , 3'  _  - 
'I'q:Distf    _ 

2. :VBahubé;lvi.,, 4 _  .
13/ o. '~ra.vanfa-913a, Pati'i','* ' '
A'ge:'6O years}. "   
R/V0,_NCo,33'8_, 1~'ati].«C_3;a1li,

   
, . 'I'q:Dist:'Be1gaum-.

_Su1<ufI1ar,
" C. 8,! 0.». '1'a_va§1appa Patil,
. V}-Xge~:.._53jyears,
R /o. §T\¥d.338, Patil Galli,
--- I-ialaga,
~~ Tq;:Dist: Belgaum.

 4;  Bharamanna,

" S / 0. Tavanappa Patil,
Age: 48 years,
R/0. No.338, Patil Galli,



(By Smt. K. Vidyavathi, AGA for R1 and R2,
Sri.Raviraj C. Patil, for C / R3

This writ petition is filed under Artic1es.226 of

the Constitution of India, praying to _di'r'est~th.f: 
respondents 1 and 2 not to consider the --.--)pinVion"t-videfi '

Annexure-C given by the members of the.L.and._Tr–ibu.na1,”

and etc. –

This petition coming on for””pre}i_minary

day, the Court made the following»
o R _

Heard the 1earr:e_d’~CoL_insei

2. In this 226 and
227 of the of Sought
for respondents 1 and 2
not to of members of the Land

Tribunal, ife. ,_VAI1I1’E:Xt’1-1’6 “‘C’.

learned Counsel for the respondents

._st1hmi’tted._thai;””no final order is passed and therefore, the

writ. pevtiition cannot be entertained.

4. The petitioners have challenged the opinion of

the members of the Land Tribunal. No final order is

5/

passed. Therefore, the validity of Annexure~’C’ cannot be

considered at this stage.

5. Accordingly, the Writ petition is it

reserving liberty to the petitioners to»-cguesitiori

of Annexure ‘C’ as and when/xfinalzbtrdeiri peissiedi

sa/i

*sub