L Bistf"'A&f%€§F ::«*;*2B§eur;;r{i2*,
BE§0RE; » A}
THE HOWBLE MR.JUsi';<§E I2AM"MC:iEi}§N f€EDDY
WP. I'~.f(5;'S 1 1721 2008 4L1_E;sRESz
BETWEEN:
Fathegir _ .4
S/0 Raznagif "
Ageé abQ;1t'6\.;81;?¢3;é.fré. '
Gee: AgI'i<:Vu1€_1:?0_e "
Ta}: zilhitguppaw 2 "
Dist:"Bida;r.' V'
% _ ..PETI'FIONI'3R
(By Sri Sagjay Patii, Adi'. far
; Sri Pravcr;i1"Kuu':ar Raikote, Adv.)
I)
u 3
u
.m...........-....._.., .
%?rz1¢A%ia::d *§*:r1;3g3:na:
H1;133:2iiabad" 7;
. RESPONDENT
THIS WRIT PE’I’IT£{)N IS FILED UNSER ARTICLE 226
fam—22? OF’ THE CONSTITUTIGN OF’ mm». PRAYING TO
=QUAsH THE IMFUGNED GRDER A’? AI’~ENEXURE~B DATED
” ” 13.2.1994 VIBE NOML I,-“AS8139 BY ‘I’I~fE RESPONDENT
LAND TRIBUNAL. =
n%
*:’;/j \
WWW W mm: COURT or KARNATAKA mew COURT or KARNKI;
-23..
THIS WEE’? PE’I’§T’¥ON COMING ON FoR”E>RL§}i§é;A;~é:”;aG.
THIS nay, ‘1’I~iE2 COURT MAB8 mg F’0LL<3x:s:_;1§.-:3; ._
The petitioner claims to he1§a%:_ t"i1ed aV:1"V'VA.23p::1)}ica§ié;:i<:;i1
Farm -1 under the iikzgolition Act
far grant sf occupancy?' pf th€~:w1")<$i;tion of land
in Sy.No.94 ef Maéergééfl Irzamdar, which
when r:<311sic§;3:réV¢:¥1 Vi*3;3r fléfi rejected by order
dated 18.2.' this Writ petition fflfid
on «fi;~f5§'ic:'-'if§i,a£eci 18.2.1994, a copy }of
Whicfi–.wa$ gfétrifionér on 13. 1 2. 2005.
2. .. It ié; €vlAsex%?h<=:.i*'e that the discretion ta
='};¥¢;ndgue—- £11e.z3e1g;; like :;fi5%'o:her judicial discretion must be
€Xéf{3iS£dV 'v.ig<:¥}.af:1€t3 and ciztumspection accordirig ii)
' *-.,__,3'1;stiCé; .§3'®m3 ::§fi?;sé.nse ané sound judgment. 113. the instani
;:1¢g}ig:.=v:vn€i-,:'s, inacrtion and want of bouaffles is imp1ztab}c
ti; t§*i€.;§éfi;fion&r. Writ petitien is accoréizlgly dismimefl
sail
3699?'
Bide .
3 Ham kmvtwmxvv ..:n l}lr’u”‘\’\ ucuu