High Court Karnataka High Court

Shivanna vs The State Of Karnataka on 2 April, 2008

Karnataka High Court
Shivanna vs The State Of Karnataka on 2 April, 2008
Author: Huluvadi G.Ramesh
IN 'THE HIIEEH ITJCIUF-1T ELF }C$°.RNPL'I'AICF; FRI' BANGALORE 

DATED THIS THE End HAY oF.APRIL 2008 . * *E

BEFURE

THE HUN'BLE MRAJUSTICE H:v;5,RHfiE$fi'f '" 

W. P. N0. 1319a/:moAJ5,kcLp;:r

E 1 1 . 48 yearfi
$fa.lata Eamaiah
%fm.Hirakflflthakal -~ -
Kara Hmbli, Tumkur Talu L __ .__
Tumkur fli5trict-» _~"_f='=_1' ' ,[;.PETITIsHEa

ifiy Sriyuths_fi@v§"fihmHknEuJ _ ;,° """
'  anfi*E,Jaga"E;&hash;'adval

1nTha Statfl mi Kfi£fl§taka""'
By itm Rwvenu%'3e¢:&ta:y"w"
Rgwenua ma' % aߴ:'.' '"

_. 2.. .-.

Viflhana_$nudna, 3Tlot@¥i

   

 E,ThauLanfi Trihunél;"Tumkur,

*.Tumkur TaluR{aTumkur Eififififiu

J-.

'Ra@ta"B§¢§t3"Qhairman

Tia'fi33imtant,E¢mmis$iuner
Tmmkgr $um¥flivi3ian, Tumkur.

. 4'3.m.6mwramma, 50 yearfi
'";w?¢,Anantharaman, Rfat Na.199
.9"'Crm3s, Lakahmipuram
"Tmaviywram Guttahali

%.a-lid Mun sh-1 Ilrnflaflnh



Thia writ patitimn is filed unflar Articlés

EEG flflfl El? Bf the Cmnstitutimn of India praying,

_..i

_.
?1fi% #nnexura~Ji

1

..

ta quamh tha mrdar datefi 5.9.2003 passed §y Rfi2′

Thia ~r’t watitxan flaming an Ear fhaaxing
3 V X
I

thia flay, the Cmurt paased the fiailqwifig 5’*;
.Q!E!E~ _

Tha pmtitionax- has sau§ht’;£¢r .qugfihig§ tha

wrfler mf tha Land ;:iDgnaL;’3Tmmkur_ in No.0LRM
lE4flT%–?5 datefi fi.9¢2″fi3 gassed »fiy the 2″‘
I -|— – ‘i\ It’
%

2.,~~Th§* @éfiitivfi5£’ti3»mciaiming to be the
tenant bf’fiy;Nfi§i3f5 mi Hire Kdathakal Village,

Kara Hmbli; Tum%u: Taifi3 ta an extent af 3 acres

VEI gLfité3.1ncludifig E ggntaa mi Kharab land. The

;_~ee:s.-gm~J::ae;;_~.”4:: w.p.sa5r¢3,+’91, thia Cftaurt on 6.9.1991

u'” famandéfi Etna matter far fresh disposal after

“Ti§5uifig mating ta bath tha partias. Accurding to

. =_thé pmtitimnar, whan the mattar was aet dawn far

icrmafiwflxamination of the 3” reapwndent, the

Tzihumai witnmut intimating the furthar atage
/

13″‘

abrugtly’ cluaad tha matter and tharaaftar
fiismiased tha mafia uf the petitiuner and Hfiefic§g g

thia gatitimn,

4. Hears fine laarfiaa iCfififi¥éi_ far gtEfi__
pfititimner: learned Guvernmeht K ?leafie:”: EOEV

raamwnfiwnta 1 and E anfi learhgfi»cmun3al”fGr H-3.

Frasifling Gfijififif ér,fiQ9 ta égfia afihér Eééfifififi,
tha ma£tarA”mafi :3djauxh@d– frmm tima ta time.
flanawqmefitly, thé”TrihufiaL”haa gassed the impugned

firmer mej%:Ein@~thfi Glaim of the petitioner an the

‘”grmuhfl’th@tathe fiafitex haa nwt prmgreased from the

£taqQ~Qf¢fir@5s#axaminatian 9f the 3′”.raspmndant an

acéannt mf §mfin–appaaranca cf tha patiticnar. In

Uthia Mi¢wV¢f the mattar, to affqrfl an opportunity

“ta ‘m@mplete the mrcsa~examinatimn anfl furthar

-ߣn:ma1itia3, the imgugned wrder requires to be

W

:3:

.. Far the faragairag raasans, the impugnad
mrrflem r.3I.::a:ahv.=:r1. The m.attee1:’ is remanded
the-. Land ‘]’::=:L1;:n.maJ. t.1::- praceeri further
,:~si::ag’e eras:-:+s–examina1tiv::n -tlf
Jwrsarim and csiapaaa cnf tha 3.a:u.a;*irs
law ;a.fte.r a.tTfmrdi.ng mpp:mrti;m}:L._*;y fir jt’n.a_ VA

crezswmsaaxsaznine. the 3″ raspgqiixflaraig harééinv. ii