High Court Karnataka High Court

Smt Bachi Hengasu vs Smt Susheela Shedthy on 3 April, 2009

Karnataka High Court
Smt Bachi Hengasu vs Smt Susheela Shedthy on 3 April, 2009
Author: B.S.Patil
 

-1...

in THE HIGH COIIRT or KERNATAICA AT Bmaancffis

DATED THIS was 3w DAY 01-' APRIL, j?-  " 

BEFORE

THE HONBLE MR.Jus'r1§;I-;"B--.s.&r%A'1:1:[f  

vmrr PETITION No.16263 oi:~.2o§)8%£Gn§-_cr»c:«. "  

BETKVEEN:

1.

Smt.Bachi I-iengsu,

Aged about 270 years,

D/oiiaya Hengsu,

Residing at Hotiabaii V .

NoojaciiV1″]Jagc &s.Post,
Kuudapma Taluiég,

Udupi {)istri<:_t.7__ gf' . '

2. Sri Raju lf.31;3vari;£ga;~1.;,_ _

Aged abbutiifi. ‘ _

S/0 Sm’$.BachiVHéagVs’u,»T

Residing” :-11: iioflabafl W V b w. __ T’

Noojadi Vfliagefis Posf,. »– ”

Ktmdapura ‘I”a.1ui«:,_ ._ ‘

Udupigiiisjtxict. ., _ V PETITIONERS

I-‘{V_a§,%”:”;:1 H..,ia3}a;:é:a._shea;y, Adv.)

V 31111:. Sliédthy,

Agsd abouf ‘:’$1{}ayéars,

.. i; 12. of mag” Chixkkamma Shedthi,

4. .VV&Rsé;;ig1ii1g—-3t Hotiabail
E§–0C{§adi_Vil}aga 5:. Post,

£iu ;1da_pura Taluk,

‘ ‘U;d_z1;3i jaismcz. Rnzsponnmm

This Writ Pefiflan is filed undsr Articles 226 & Q31′-the

the application filsd by the pefifioner finder of CF53″ ”

seeking far stay of the suit and gra;:1t*«.w:e}:£;:f s3r;’r_1 igh: thé
apgalication £.A.N0.32 by ailawizlg the f$aI11(i.é?’1.}§’€1 ettc.-. ”

This Petition coming 01:: fax’ d3y, ‘

the Court made the foiIowing:-

R D.’1«§r§ 5;

1. Petitioners SEE:’Ch8l1€§flg§.fi§”‘ihC.’d–i$fi;fi;SS%§U’»”(if I.A.No.12 filed
by them in the prcsccadings in

the suit.

2. Pc:fifi<:}ncz.rs V€1leffé1§_{_fé£i:'§t$ in the suit. It is their case
that Sines fi1e_§;L'h.*§vic Vfi§;:£i'.gzp33L1:Cati0ns seeking mgulafisation of

tha }a11xVé’ gtojgtiniiféfi.

“‘;’Ijh eflCourt beiow has rejected the application haldizig that

V t1’;.,<¢:gVt5é '1;;'s no pmvisien of 33W to stay the proceedings in the suit

[the gmumci that the apphlcation is penémg before the Land

Grant Cemmittee fer regularisation of :111auth.or;ised occupation.

#.