" '
xx rm: man comm' or KARHATAKA AT
Dated this the 5"" day of *'
BEFORE A '_ V % A %
ms HOIPBLE MR. &x:s!r zcnA'H
Writ Petition No; 1.1o72£5f
BETWEEN: %
Shri Anjenappa "" W'
8/0 Nagappa j__ "
Aged abuut 5SV3{ca3§_is =_ '
R/atBasaVvax1kétcT,L'JilIag;c _ '
JagaiurTa1uk~ ' V % _
Davangere I}istrk:t ' ' " ...Pctittonc.r
V Pinto, Advocate}
Jagalur Taluk ' ' L:
" 'Z3avaug"é.-~.--re I}i:5i:ri<':t ...Respondent
» Smt. Asha Kumbargczimath, HCGP)
Wnlt Petition is firm under Articics 226 and 227 of
fhc Consfitution of India. praying to dimct the respondent to
“»»£n:£t:iate pmoeefljnga 03:1 the basis of the application dated
9-4-2007 filed by that petitioner and pnxiuued as Anuuxun:-A
k/
is a very poor man and, therefore, he made a _
Tahsikiar to Iegularize his unauthoxized ” =
steps are taken petitioner has preferreej in} : f
3. Annexme-A elearly the the
petitioner has been The
petitioner clajmg occupant of
the said land. ‘§g’hé:;ef¢re,:1–.pei;iie’i§3n’e£:::i$,éisveg fight. If the land
belongs to over to the Formt
Depa1’t3:1«;.*:v1’3′;f–,VTv be granted to the
P¢1itionexV* ix;” am; of the Apex Court in the
case of xmomzmw as mm our
is next a case fa}I1n’ g under Section
take Land Revenue Act and, therefbre, no
apfiIi.»<:':m«:i<3;v1« prescribed form as contemplated under the
is filed. Under these circumstances, when the
jjefifianer has no right he the land in quesmvn, the authorities
* itijiéler no crbligatien to consider the zmumt of the petitioner
" pass appropriate orders. In that View of the matter, no
ck}.
wxit of mandmnus can be granted. Hcnoc, the
dismissed. ‘ M’ N %