IN THE HIGH COURT OF KARNATAKA, 4' %
DATED THIS THE 06TH BAY OF' NQvEm §;;R was 3 A; " J
BEFORE
THE BONBLE MR.«J1}STI(:§1?3A»}%£,zl3ILI..A;'?f§A = "
W1'. No.1768&()Og 1" '{3}
Between: V' V' ' A V'
W.P.No. 1768213002. ' A' L&
Kdagadcesh
S/o.N.P.Mum3'a, . K
Kmavoor b V'
P.O.Krodashram,1'V.;_.' '_ '
Utiupi I")'i8f:1"i1;'tLg "22; " PETITIONER
W.P.No.3'Z527[2(}() 1: "
&
"I4ZoII£t13j¢"l'io11sg:,
mu 'a;_1:'>.vo_. PETI'IICNER
%s:i.VVb:;ié:;:;ki;4a:Lar Jain, Adv.)
And'; 4%
,1'. 'State of Kamawka,
" .By.,_it$' Secretary
2 _V iihsvenuc Depanxnent
M B$angalorc--560 O01
2. The Land Tribunal,
By its Chairman,
Karkala Tq. as Udupi District.
¢./
3. Smt.Padmavathi,
Since deceased, mp. by her LRs.,
(Amended as per Court order
Dated 21-242003 in WP.No.17682/02)' ._
(Amended as per Court order dated,
2640-2007 in \vi°.No.3752?/:20o1)'= A
3(a) Chandmvathi,
Major, 6./o.Padmavathi.
3(b) Yuvaraja, . t _.
Major, s[o.Padmavathi. » _ :
3(C)Pa1shWanath,. V
Major, 3/o.Pa<§h°;.*a§ra1thi,l;_
R-3(3) '33 R-3(0) ,
Padmakripa,~._ «-
(}andoty'£1",'T'NaIi'ur V'i§iagé,.» '
Nallikeir P.(}_., V _ '
3(d} Bharathmj. _
major, s/ofiadmavathj,
PaWr.m-Genera}. Starts, V'
Sh{1r'§i,Np.O1, A.G;'Kha;1Road,
" . 'M,P;Na'g§éI'r. Véqrli,
..
-Mafgavfifandifii
W I 0,
Kolya Hoinsc,
~ --. K P.().
* Taluk.
major, w} o.Jincndra
~ ' 'Pandilu House,
* P.O.Andinje via Venoor,
Belthangady Tq. ,
D. K. District.
L'/L,
4. Amaraji,
Since. deceased, map. by her i..Rs.,
(Amended as per Court order
Dated 21-2-2003 in WP.No.I'?682/:02) j;
(Amended as per Court order dated';
20 10-2007 in wp.r4o.37527/02001) _
4(3) Smtshakuntala,
w/o.Rathna.raj Jain,
major,
Muiikar House, - V f
P.0.NooraIbettu, --
Karicala 'I'aluk_,.. - ..
Udupi Distrigzf,
4(b) Smt.SarasWa{_hi, "
w/o.Mai1av0ec;fé: V -
Dramaitistaa Ll'C'.-fAgE'.E3t,'2._ -- '
Aiiampuragj '
Chickmaga_1ur% Dismm; J
4(0) V "
Tcachgr, . .
V " Sri.iv!un§i3aY§..aidcd riiéhcr
Sclwvigv ._
Ida'_0P.€).v,:"Ka1ka].a.i.TaIuk.
4c&;0sma0aamtin,
. W/0.}'rCIi3k1iInaI,
'vmcmha'nt,A3~
.Hc~smar 15.0.,
Taluk,
_ *_Udl1'piADistrict
" 4(0) Jnancndra
{name commtcd as per
' C/O. dt.20-2-2007)
Teacher,
L/_
Sri.Munji1aya aided
Hr. Primary School,
Idu P.O., Karkala Taluk,
Udupi District.
5. Sunanda,
W] o.Iate Jinaraja Poovaui,
Kayaradka Hosa Mann,
Sirlal Village 3:. Po, _ '
D.K.Di£-trict. V _ j CC-.lIyi'MQN RESPONDENTS
(By Sri.R.B.Satyanarayana_ Sihgh, «*HCGi?, for R- 1 8:. 2 in
both petitions; o o
SIi.G.Balalc1"ish:f;a 'Sh£xstI*y," Adv, for R.43+(a) to ((1) and 12.5
in w.P.No._3752?ii;3oo1; Qfxiy) V»
These u/A226 8; 227 of the
Oonstitt1?;ioI1VofwIz1dia,}:rajyi11g to quash the order dated
18-6499 passacad by iifievrézspondent No.2 vide Annexure--
'A' i:r;'snL far as the petitioners claim is concerned and to
V. A_ allow'; of ' petitioners.
' coming on for hearing this day, the
' moi}: folIoWing:-
ORDER
~’:n those writ petitions under Axticlcs 226 and 227
V[ ” “of the Constitution of India, the petitioners have called
in question the order dated 18-»6-1999 passed by the
L’/.
W15;Ne.VA1é’€»é52:f2§§Q?:’«1*’have filed form No.7 claiming
ee%%’tscc;1pa;}.<,~;% respect of Sy.Nos.53/6, 53/7, 53/8,
5M4/4,%&eL5o/2, 50/4, 50/7, 50/6 and 285/IA of
V the said applications have been rejected
V _ therefore, this writ petition.
Land Tribunal, Karkala, in case No.TRL.N'o.2V;3ié3:':(i5ea8I
vide An11exm'e–~'A'.
2. By the impngied ord¢f~:r'””ai;« K ‘V
Land Tribunal has rejected the
occupancy rights in respecte/8, ‘V
53/13, 54/4, 50/2, 5014, aedeezse/1A of
Idu village.
3. tlxaf, .::1fif1e’–pe1ifioners have filed
Ewe, . ‘
these/\wnt petitiorxe. * .1’-~ % ”
4. are, the petitioner in
i\}’€),3e?€E’>iZ’?f/ 2001 mother cf the petitioner in
£,/
father of the petitioners was the member of the family,
which is at
order has been passed by majority _
members have not expressed
my considered view, the impugned. <)I'(ie1,r51 *'
sustained in law. _ _ A_ t
10. Aecordingi§g~…the_«’5wifit-igefiiiiien is amiwed and
the impugned order at egaasm by the Land
%L<Eg'ex1*eeL Apart from this, the
Tribunal, r~:;;.*r:2L.r~:o.23/sows: is
hereby quashed axxfii ie remitted to the Land
'I'ribu11a1,_with 'a ;1s;+e¢mn reconsider the same, :1;
"" "B3: giving opportunity to the
– jeéj
S55-9
fizégé
LL “Bé’V.Vs.