Karnataka High Court
Sri Khirappa Jyotiba Savant vs The State Of Karnataka on 22 October, 2008
H: mm man mum or T} J cmcmr amen A':\nmRwA:)' »« DATED mm mm 22!» am. PREsgHf %_ Honrnw ncn.Jns1':§:m3mgrAi< I-IOH'l!_LE um: Amiga; ii6,u2xg_9'"br~"2£oos jg) nsrwnzg-_§:----V%. Jyotiim "t_.__" . Aged about 69 r Occ: Agricuitugtist, ' ' " R/o Ba}.-zanur Vfllagé, 'pm : _ ..A.Prm.L.Ax1'. ' (By Sahukar, Adv.) V «VI. of Karnataka, '' : L.DmcparI1nc:J.t of Revenue, I§2i.S.Bmld' m' g, " Dr.Ambedkar Vccdhi, BAHGALO% -- 61. V The Lanfi Tribunal, Bclgaum, represented ; By '13 Secretary, BEIILGAUM. 7% Smt Laxmibai, Since deceased, by her L.Rs., Sri.Babu Rama Savant, Age: Major, V R/o Tudiya, Tq: Chandgad Kolhapur, T&. Sri. Sadashiv Murgappa "' , Since deceased, by his L.Rs.,'=. Smtzsulochana, --_ W/oSadash.ivBa1:i. ' % _ D/0 _ Pushpsé DI ' Vifiya V ' n " ~ ' " D/osadashiyz Rajenérg % sm~m_1:iv_ $,'9 Sadashjsi ' -"€3h2.n§dmshc1§ha1~-~sadashiv Bali, % S,lo"Sadfé::s}v1iv Baii. V .I§?c:'-_;V5(a:1é:%1d4§§:nt"1*5os.4 to 9 are Majors, - " R/o 'Mi1na'Ma'11i, ' »..Saundatti Taluk, mam. nmxmuu. _Sri. Maruti Ramachandra Patil, V Vflge: Major, R/o Tudiyc ' =-Chandagw, Taluk Kofilapur, 1flA. T' (Sri.C.S.Patil, AGA for R-1 as R-2, Sr:E.Chandraka11th R. Goulay, Adv. for R--IO) *_*__-k_1I2__*__*___*_ -E .. RESPOHDEHTS. This Appeal is filed under Secfion 4 of the High Court Act, praying to set aside the Order passed No.35616/2002 dated 19.12.2007. L 'X L' d on ' This Appeal coming on for nmrnx vmmm J, delivered the foliowin-g_:z -;.LH...1.3.....S.3o E..!§;.;,.. a......._. Sri. j " counsel appeared for appellant, Government Advocate Nos.1 and 2 and Sri. counsei appeared for respondent No.9"onA.¢émreate, - d
2. With éogscni; heard.
arrayed as respondent No.4 in
decided by learned Single Judge on
19;22t;+2’oo7f.n.d-dti Petition under Articles 226 and 227 of the
.4 ‘.Qonstttuti§;n of India was filed by respondent No.10 chalienging the
– ‘B’ dated 22.04.2002 passed by the Land
Belgaum, with regard to R.S.No.27 measuring 12 acres
” guntas situated at Bakanur V11lag’ e, Belgaum.
4. Nodoubt, it is true that this is the fourth round of litigation
between the same parties for the aforesaid piece of land.
“®