9:.
IN THE H}GH COEERT OF KARNATAKA AT BANGALORE WP.NO.4€}i6§' OF Zfifii
-1-
IN ms HIGH com: or-' KARNA TAKA A T SANGALORE'
namxzs Tms THE 23:21: DAY 01? MAY, 2003
BEFGRE _ _ %
ms HONBLE am JUSTICE' :g.1<.PA m.% I
W.}?.NO_ 40169 015' 20a; {§;.*'I'L«.}i':.Ii}_ ..' 7
BETWEEN V 4_
1 NAR$| moaamav mo MANJU Paegkiav
MAJOR, §21Q.YERMAL OF TENKA ViLLfi;€3fE
mow: m:_u:<: {ELK} _
" T . 4. '-- §gPET£_TtONER
(By an; VYASA RAG K SADVQCAf{E_...js_ ' V' " "
AND 1
.,...S
THE ma«r:» 5{R£8UNfi.L;. mow: av §TS"G3ri.R§'RMAN
uazm TALUK.{'£3_j('} .
2 KAvu'z?<:<m.F<T§~+¥~«,'-'.
o.mre:A:m.,:u PiQO&A_R":'«. '-- _
MAJOR, R!i'}.YEFiMA.L 05 TE:;~_4:<;A ViLi.AGE
i..F'.I}LE§?E TALUK{D.i<.) '
W»+~A 8?+.n.rx?"" é «
" . V 3.§Q.Rf3€E'J3A BHRT, L3§..|YARGOLi VELLAGE
» 'f-?'.._§§);%<.§§tii? ;:z:giHA,
EANGALQRE.
~~ V '1. RESPONEJENTS
' "--{Sféi; §x£'z%.DEéA SHQVANANGAPPA HCGP ma 521 & 4
_' .N{)T3€}E TO RESPONDENTS-2 AND 3 GESPENSED wrm)
‘ TH!S WP. IS FELED UNEER ARTECLE5 226 AND 22? OF THE
“»…?’4ST¥TUT£{3§’~E OF EMMA: PRAYENG TO: QUASH THE ORQER DATED
£36 TEE HEGH COKE??? C}? KARNA’FA§€’.A AT B§tNGA,LORE ‘9s”.P.?\E{I3.:£i)169 C}? 2091
IN TE-IE HIGH CTQURT CEF KARNATAKA AT BANGALORE. \i’TP’.3′-E{},4£} 169′ OF 2116}
-3»
2. 1 have heard ¥eamed ceunsei appearéng fr/gr
petifioner and %earned Government Header appearing
respondents-1 and 4.
3. After sarefu! evaiuatien 31′ gm »3rig%:§a £. .%§£%§f:¢f&§s4–‘.i’.V
availame in appeai bearing
including the urder passed by
what it emerges is that, ‘the ;;’é? t1′:,’§.I/j’.”5;§’ ‘ii3_:,:.r2a$’fiéé mt
ccnducted prapar enquéry s3z§§f$«§3;.§fir:e ef the
reievant pmviséons’. ‘éf§.L. 9:.’he “!._a§?§::%’ R”ef,o_’r§€’3Ts~«Act and Rules
and the e1££§!%é’éTfi’cn.é;.f;}f p§:’t§§s net been regarded
and it has ‘Ap§Qiceeéa;::.i4’:.}i.i;e» a nun speaking arder
oantrary the Eééa-‘s_.{_’a’n% pfmgisions czf the Land Refarms
: !r;A..8;Eew sf net canduciing proper enquiry
stricfly Rule 17′ 51′ Land Refarms Rwes
féad wiffi’ $3-:§t.§c’fi.V’34 ef the Land Revenue Act, the arder
€2.35 tfiéz Land Tribunal, Udupé, cannot be sustained
~V%a; _t2€§ fie éfime is Qéable ta be 5 t as§de.
HE HEGH CC)i?R’T {BF KAREVEATAKA AT BANGALORE W,P.}\l’O.éG169 (iii? 13:96]
EN THE HIGH COURT GF KARNATAKA AT BANGALORE. W,P.NO,4{¥169 (‘SF 208}
.5-
Regigky is directed to return the entire origivr3a £r._V
records to the Land Tribunai, Udupi, immediatehfl ” » A’
With these observations, wrifi,..pgtit§o§1′”‘fi}éc3 “b§I _g
petitioner sands d§sp0sed of.
3N THE HIGH COURT’ OF KARN2’~’aTAKA AT BA.’N{}AL(‘,)Ri?, W.P.NO.4€§1§£3 0? 200.1