IN THE HIGH COURT (3? KAREQATAKA AT BANGALORE WRNO. 2618652093
is: me HIGH comm' or-' KARNATAKA AT aAMeALo§z5
E
DATED Tms THE 25TH BA? or MAY, 2oia3[~ ', '
BEFORE
THE aoume MR5? JusT:s:£'%%§:f;<;9Ar:L% [j% in X
Wm? rmrrxax No.2T618614{)F'i093 '€L;I§j = "
BETH? E-EN:
'1
1 {A}
2 {B}
age; ,
aw SHANTABA: @ N1s2:gaALAaA1V___._"'j'~.__ 2,
W20 DATTATRAY KULKA§3.§ii @ !*»z"éL.iTALii_<; V ~ -
szmce aacasxsea BY Lés' _T - "
KUNDA, ax: Dfi;TTA?RA\"'?vit;iT£i;LiK; rages
0CC:HOU8Eb3f¥L_E§"¥.NOF:K, Rrozzsaarépj ..ABHf»';,
e0KAm'AL:_.::<§£»;3'::ag:x3Az4m _ '
REP ear QP.i"HO'u.C:ER NA,%?2.AY-AN C:i!{)--«i;2AT"3'~.»°\TFZAY
MUTAUK
sR2$<A:~'m"--. _ 'I: "31: V
Sm aATTA'r:'.~:;w_'Mi;zfrAa.1x.;~«4? vgans,
QCi1:A$R¥CUL'F2,3E.§, a;o'x3HmAPRABHA,
TALL3K:GOKAé(, aisfr:,8EL.cj;;xi.:::a--
REP 3% (gm HGLDER' s-e:,ARA§mN
3:0 aaraarkav MumL1e<..~
.:_'§}iMACHAN£5R.'%. V
V. __1s§0,_z3iA'rIA'rRAv E\aii;3~"%"ALi§{, 44 YEARS,
OCC;:AGR2f3_ULTURE_, we GHATAPRABHA,
' -V ..TAi--_L_.IK:f3'Qi. 2618652003
5
3. The specific case of petitioners is that, they ere--.._
claiming to be the owners. of the land in queetien__"er§§i'r:"'VA~
centend that, respondents 14 to 18 have netV__fi;ie:du % 3 1 V
F arm No.2? far grant of occupancy _v
iend in question and the serd conéerwtiorr beerr 3
accepted by the Chairman of –:V}£he
second respendent hereirrjjend eenelxreion
that, there is no Form 14 to 18
for registration ref if4’v1*1<:31.$)e§rer, the ether
members ef..?3fIEv%' that, reependente
1410 18 are rand in question and they
are not dispeeeessed' Air)" erzeordance with few and
vtherefo{ej«:.tt3ey are eratétieri for registration «of ecrsupaney
majority View expressed by the other
.;'Ve"r…r.vmemt5ere'Aef Tribunef, eccupancy rights was
« –r%.1.1'_j'errjered toregietered in favour ef reependents 14 to
aggrieved the same, petitioners herein feéf
L
EN THE Hififi COURT OF KARNATAKA AT B.r5u'~3GALC}RE 'W.?.z\§a.3tS18é?2{}G3
iifsi THE HIGH CQEERT QF KXXRNATAKA AT BANGALQRE \'¢'Ii'iN0\ 26E86i2i}93
6
necessitated to present the instant writ petition seeking
appropriate reliefs, as stated supra.
4. i have heard learned counsel eppeei*ie§’._’fei:_:v”
petitioners, learned Government Pleedez’ _eppé:erii’:gj fer ”
reependeete 1 end 2 and iearned:=pou§ieel i4eppeerifi~§_;:w.p§er..;vpi
rmpendents 3to18. ‘ V ‘ V _
5. After careful perueeiV_v§§.filer__greui:Vi§ie’j’Au:fg¢3ed by
the petitioners i£1Ci{}dif’l§–….i;{3}g; the Lend
Tribunai, Beigaere, __en:l – ireeporzderite
in their frem the
same is;lie€,, have in fact, filed
Form eccupency rights on 38*’
August _v19’i7’£iv’~.reepeetiV<ely~~u"iivide Annexuree R3 and F24.
'*Furtrie"r, si,ibetei1ti'e'teVthe stand taken in the ebjeetiene
14 te '£8 are cultivating the iend,
learned appearing for respondents pointed out
Ferel'Na.7 flied by them was no? available in the file
.,.,….._………………-…»-……»»
i._§~:iiee–Aihe matter was :74, up for eeneideratien. The
V i?'~§ THE HIGH COURT OF KARNATAKA AT BAEQGALGRE W.F*.}«ie.2i§I 8x'5f20D3