High Court Karnataka High Court

D Kalaiah Dead By Legal … vs State Of Karnataka on 6 January, 2010

Karnataka High Court
D Kalaiah Dead By Legal … vs State Of Karnataka on 6 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
> IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6'"? DAY OF JANUARY 20.11}

PRESENT

THE HONBLE MRJUSTICE V.GOPApA" '  _  

AND 
THE HONBLE MR.JIJ_STI(43EA :A.V.S.BQ.'¥?;»3,1§II\E}\  
WRIT APPEAL :€'e.,:Vj286/2o09'<i,R*)e " 
BETWEEN: _       %'
K 1: D KALA--1,A._H ;,;:oLe:

Dead by Legal'  Ci; 6 , 3 _, 30 in
(a) Smt. Sak:«_1m:§1.a. .   = 'V  . 

B0tvhe'D¢391 by': 'Rigel. R613-sh--.... 

i) Smt. 'SLr.ShiIa§11méie;e.__i'}'5__years,
W fee 'Late VKun'da"iZ)yaViah.

ii)' Smt. Sunanda,  years,
  0 Late T{u,11;:ia Dyavlah,

'  "i.ii) --vSmt'.»_P'u.shpa1atha, 30 years.
  'D/Q LateV.Kunda Dyavlah,
  All Residlng at K.R.S.
é M..ad_dj;--1r File, Srirangapatana Tq.,
' Mandya District.

  (AC]'jM«anehia}71, 60 years,

_ ..SA,s"o Late Kahah,
 R/0 Kennaiu Village,
 Pandavapura Tq..
Mandya Distript.

5

«E,



4,

(cl) Smt. Susheelarnma, 50 years,
W/o Nagarajii,
R/ o Thayuru Village,
Pandavapura Taluk,  
Mandya District. ....... .. Aiipeflants

[By Sri S.M.Babu---- Advocate}

1. State of Karnataka,
By its Secretary, _ _
Revenue Department, '
M.S.Bui1ding.
Bangalored.

2. The Land Tribunal,' '  '
By its Secretary, "
F'ar1daVapuif"i'.a11,i1c,;',' , .4   ,
Mandya        

3. Smt. JaVai?.afI1nia ,' Magda," 
W/,0 La.té"BoriiaEi,   
Ke:nna1uAAVKi]ag'e,.%   _ .
Pandavéaptir   V' " 
Mandya District' _  4' V

4. Smt,..Yesh'odaiiima,,
Q..f,3017€1iSh." ' ---------- ~ "

 «__Aged,Aa1:)4oL1_t 50 years,

 :Ker1n_St1u"i'\[iil.age,
_ "~'i?anda'_a,ap1ira Taluk,
A _Mandya1.District. .... .. Respondents

{B3r_’§’;ri,’3i/I.Shivappa, – Advocate for R3 & R4
. _ Basavaraj Kareddy, GA for R1 8: R2)

This Writ Appeal is filed u/s ‘.4 of the Karnataka

“High Court Act praying to set aside the order passed in
V’ the writ petition No.43198/2003 dated 18.02.2009.

i

av-

.9-

contesting parties if the Tribunal comes to the conciusion

that amendment is to be allowed, thereafter the
consideration with regard- to the merits of the claim shail

be made including the said survey numbers also aiongi.wéth

other Sy.Nos. Order to be passed by land

said amendment application wouid form t_he»’:”L-;§3s’isi.”forthe_ ‘

ultimate decision by the Land Tribiuinial’ with -;rAegfa.~cji,,to’V”tije
said two survey numbers. ‘ V

5. All contentions with regard: to the of such
application are left openziiito be t:Vi_rg1ed._’b.e’fore the Tribunal.

6. In terms..of the~~above._ appeai stands