IN THE HIGH COURT op' KARNATAKA
cmcurr amen AT DHARWAD »
DATED THIS THE em DAY OF AUGUSI' 1:
BEFORE A u H
THE HON'BLE MR.JUsTIcE 'RAV 1I ' '
WRIT PETITION NO.162f§vi--OF (GN:§RAE;s;--Vv
BEHNEEN:
M ,
S/oImamsabTambu1iYe§dga1j* V
A8656 Years, _. v _.
CmmAgimmnm;
R/0 Shiggaoh
Tq-Shiggaon 'R ~ . %
Bistzflavcri; *5; .. PETFFIONER
(By M] s:}'v--.R.i{}=§'d~:7§>¢atcs)
AND:
, 1. édznmissioncr,
-. °Havé:I'i Difif. &
Havvezj-331.%11c;V _
* V Ciommissioncr,
Sub ._9n.savaz_;ur~581 1 17
V . Distfiavtfifi.
- " 'The Zilla Panchayat,
' ".i_ts3?}xecutive Engineer,
__ T~_Z;'P.Engineczing Dn.
A'!-Ier;reri--581 110 .. RESPONDENTS
9&3…»
submitted that without any acquisition the respondents are
attempting to interfere in his possession over
without any authority of law.
4. Having heard the learned counsel for t]:;e’i”p:etitioiici§.i’ K
do not than’ I: it is just and proper thstia’ writ of
could be issued. The petitioner
altemative and efizicacious fi1ii1g–.a’supi_”t, to
protect his right for possessi<i5n_. ovei14"flme-iland in
question. A Writ of ii fliiemfoze not an
appropriate mngcefiy in V"
5. For I do not find any ground to
entertain this petition is rejected.
flowevér, the-. leaxiied counsel for the petitioner
” «–.subv!:1jii3;s;>_t1:1at he iiss’*-b–een now advised to file an appropriate
remedy under law.
ML”