A '1'HE§;*'£§SIS'T"AN'i" COMMISSIONER
T " SWAMY S/O LATE BALARAMA Bear;
.1.
xx TI-IE HIGH GOURT or KARNATAKA,
DATED THIS THE 3:12 DAY OF JULYv,~«»2$f)f{;1§"'~::: _ Q H
BEFOREfl# u H %<
'ma I-:fON'BLE MR.JUSTIC3E.___}§AM' 'Is._'§(}I%1AE»fV: %
WRIT PETITION No. 1595o»k2009{s{:/3'15)
KALEGOSDA S/(Z1, LA'}'E V' "
occ:AGR;cuLTtjr;c'r
E'se§YS{}RE.
.. A H'i}NSUR SUB BIWSEGN
"HEENSUR
' MY$(}RE DISTRICT
AGE SQ YEARS
C)C€3:AGRI(3ULTURIST
R] 0 MOGKANAHALLI
-€13?" Sm': M C NAGASHREE, AGA FOR R: as R2)
,2-
KASABA }i{)BL§
HUNSUR TALUK
MYSQRE QISFRICI'
4 MALLESEA
AGE 48 YEARS
S/0 LATE BALARAMA BQYI _
OCC:AGRICULT'URfS'I' ' " ,_ V
R/O MGOKANAHALLZ, KASAEA. HQBL: " « "
HUNSUR TALUK %
MYSORE I3ISI'f2IC1Gf"~~._
5 LAKSI-{MAMA -. =
3/0 LATE BALARAMA-R}:0Ys '
AGE 46 Yf2z~'J3_3S. L §
occ;AGR.1C;rL'm'R,1'*ST' ,
R} 0 M;.)G!{AN-AH.aLL1-~,.. _K;x.$}\B'A HOBLI
Huwsmg Tgggrx .
MYS§{3RE';)IST2S?ICT-.'
5 SRKPHVASA , " __
3/ 9 1,m"E% BA§,ARA*MA---,B'GYI
AGE 44' ¥EA._RS . ' _ "
OCC:AC}RiuTZULTURi;%"fi'
12,10 Mo0KANA1»§A;L;, KASABA HOBLI
iJ{}NiSI}R~'j'ALUK "" "
. 'wM'x'S()RE.4f3'§S'l'R§C'I'
7 " ._ "BAs;9;*afA;Bmri'
S/0 cgigfmsow
AGE are '(EARS
G{i:t~"3:AGR£CUL"f'URIS'I'
' .. 'R/0 MOOKANAHALLI, KASABA HQBLI
V HUNSUR TALUK
'M55soreE msmicrr
- RESPONDENTS
“‘(§;.;¥’;é*,::i ; GUJJARAPPA, ADV FOR 0/ 93-5 3
UK
-4-
not ‘Bovi’ and that the grant being under
which did not contemplate a cI1di£:io1fi_: ”
aiirsrnation, nevertheless would not pffe$S”.TTtIi1§;’ .’
cantenfions in the light sf of
holéing that the ‘Boyi’ is the
decision of the -v-
Hamhammafi of the
F113} bench r :§é conciiticm of 11011..
a1}.eI1ation. _ 3 A’
~ ‘(:€§ufi{:;*~/el furthar contends that if the >
the 36336 by order (it. 6.9.1966 is treated
éis 28.12,1959ti1e date of gm: 0:” the
‘ £3356 3;¢éi1:”$:””to the gantee, the petitioner Woujd be
H H ” to a censiéeratian ever the claim of adverse
p_<'§S$es$i0:1 agains: the trus awner, the Staia.
'ELR 1998 EAR 245
.'E'.
E5. Looming at it from any angle, the orders of–the
authorities are W
Cali for interference.
£11,
{:3 mezétéd, fuiiy justified