High Court Karnataka High Court

Smt Bidugu Moolya vs State Of Karnataka on 17 November, 2008

Karnataka High Court
Smt Bidugu Moolya vs State Of Karnataka on 17 November, 2008
Author: Mohan Shantanagoudar
HIGH COURT OF KARNATAXA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H15;-| {

N!

'Lu? L

 #3 we

1

$3 Efééa IEQH $GUR'E" C3? K£RjE¥fi'i'APCA AT EB.l'3Gfi..J}GRE

GA,'§"§'.,.$ TE: I3 THE 1'?"'~'H BAY GP 

BE FORE

mg I-szalmmtr Magasficg  K "

P:E%'IEW pagzfiars mt. 

'E, % V V_ ,»,W;
wgw PETITIGN Eggs 01+' 2693 {LR}

it
 *

52%;’: Bznrgsazg }£c*.sj:;:€-E’: _ _ .

:25 :7: :L:;’rE’~;.3.u%z::?*s.A: :-::.:;m;:.z’a–.” ‘V

$3333 «-’33;B£¥”E;1f3,5_*;’. ’25 V .

:=<:;::";'a::L*_ .§,'§.§z;"?3$%I'2"i » *é:I:;§$;;3E, ?J'§EI§I *rALu1<,
é3%.':s::€§:*v.,%:'.;:E:*;:£<.:r.:.:t*,1'___' "

}.-.4

§*'{31T{"E'A"3z'£'{f3?3*3'l'i'a?3g ' —
L.«'-%:'.i.'EZ *'z:nsas';3.a* §i'i.Ii1':E;§'§:e

:'§B:ff?';TfI'_ '?3 E"E.?=.R$;,
£2 fiJ'_.E"*.£*'€.f£;'21'€':.,_» *2::.2;:,z&;%E,"'I§IsU§I TAMK,
::;"s:z*g:r:Fz=.&.'V _

'.33 in H3
N 13,} 'M, 33:3
12%;? tiff'; iv-Ni

~.. .

$33
.. til:

%°.’.;1 I»? €53

53:» _E’..IE.JLT . % §%;zfié:’.::L_f:’A

s-smzm

;w3;?’t:.,%*£s3*:::?:%r..
?:I.a.E?¥tf§:Z::i V:;L.»§E, mam: TAL’L«”I{,

.V :g:>:;P”z .. ::.’;:3″m:sT;,

. .. . Pfl’I’.I”IOl&3

HIGH COURT OF KARNATAKAHIGH COURT OF KARNATAKA BIG!-I COURT OF KARNATAKAHIGH 1

HIGH COURT OF KARNATAKA HSGH OF KARNATAKA

2

KE?fi£$EHTE§ BY IE5 §ECRET&RY
EE?Efi§E EE?&RTKN?,
M.§,B¥IL§IRG,

Efiwfifififlfifififl RGAS;

Efifififilfifii 1.

Z@fiE ?REE§N§L
§EU?E ?flL§K;

¥¥§§E

33 E?$ SECRETARE.

N1

3 .%%Afi?E?fiEfi§fiEBHfi 33%?

§ Wfifi EECE&SEB BY EXS LR

3&5 SE~§,’I2«I..%¥.Px.3.*’:’-1″;Ii%fi«f3~’g/”””‘
‘z»2’.9.r:c.:.6′;€2″$;;G:’$>
gnezm sgzzmgm 32 $23′ L33
:; 12% :€:,1v.V:=zaa.3.fi.6-,a’v2.&:z:r;. ‘

35:1? 3:-mt
,;%.:;’;§§.m’ii__A3;:::avi*’ ‘

1- }$’;Q§}§ ‘=E;I:EVOC3’§.;…R=”;ZLL.%GE
:’..::;_:s*;.?:’§::_.V ‘:f.3.4L’5’E{4VEa%€1’: _;’i2’2_I3E’RI€T,

3%: 3; $2. ‘ Hm?

z=::-‘gem ?>.a€:.a:.r.%: V413 mags,
_ :.;;%.*:”§ E §ABHA2¢£EHA BEAT

3:5: mas, Azgvcsm vzzmsg,
*s’:s’:::’%:’sf3:. mnux Arm ms’mIa:’:::,

A ,3′:~2. s: 1;’: 3 ;:::A;’r.§€:svI:»:mm§

*”$§Efi fififlfif 38 YEARS,
EKG LEEE EfiE§THE§RQfiRN£BHk BHET
Rffif fiflfifi, E£EVQQR Vfifilfififi,
§§fiPZ T§L3K ARE DESTRIST,

i Eaiiv} Smflfififififfi

fifififi EBQHT §§ EEARE,

SSS LATE AfifiNT§APAfiERRfiEH% §HAT
EFRT Rfififig ALE?GfiR VILLAEE;

¥§§FE TALUK fififi DISTRICT,

4 ‘%:.z_’T.E”‘.zT’..Ea§& E€EL”&.’T.?Li’A
LATE ‘.E”.3«iE.{.1’§13 MSQLYA
YEEE. ?:.§i}'{.’?T ‘-éé EEAEE;

-5:? F~.3*’.;E’«.?%;”$€3§é.. VILLAGE
E ‘E’§s.z’I;?J’Z<Z EEQB EIS"E'R.'ZCT.

* 3:43 'Ira 22";

r

431%

I

A

my ‘:.==~.:z«:: R… 2€.§w., E-13$? 3 I

-.-.-..-.—-.«~.».-a..-a

F.E”i’I’£E’E§ PE”fETE€3;~_f”‘-I_S–.._E’ILEI’}}.Uffi an RULE

2. {:23 523%, ymyme F233 V”-:~;Ev:E:e” ”’::§’ :33
as.BE’as’.I;¥.mm:’:£ a2<i§::.T' .%D}§$1'i~i§.E "'-.fS:§'l'*F;D 1'z—-s'.?-2&0?
@5533 ms: 9? m£"2<,3t:.s:3:f:g:é:.': ';..E:{LE GE 1%
zzazras' * mg max»: =$€..¥{I?;*}?""f.3'§-' jji.2;3ms.§_:a;;” gmaamm .

€53-3’»v E54; 2’e.a’z*13;*.;%f:;::3s2e. Wcmmma ms: F03.
Amzzsszgrg –:j_%2*;:§z:s5’* » ;;.::;_.«1″«V.::=z–§}.?; ‘mtmsr MADE THE
::*”::,§;m:ea*z2::;.’s’:VI_ –

Egfgj ‘fiéigig pemicn, the pwstitiancrs

I am arder daiimi: £327.07 pasmd in

$9 far as it ralatas to Sxzrvey

fi’aa.’73§:2*,E3v:II%::i éhe axtent «of 4 Garza is comzexrned.

I ‘The gefifianam fified application for gani:

éf 9m:”§.:§a.r1:::§’ rights mar varisus landa including;

‘cétéa Rand ‘amaring mzwey §’3£.’¥.’?3f2§ mawuring 9.29

HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH C

W

HIGH COURT OF KARNATAKA HlG1’|A G0f3RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

Q

i’.3€I’1i3§ Ehe Land Tribunal grgnted

@csu§:xam%3:*” rights 3&1 {away 0:’ this §¢titi()I1a’ifé}:f’$.!:l:’;f” T71’1¢

lewd avmfizr-Emamlaa Paémanabha

¥éZPJ’€m2.?%532,F8§ qumfianigg fi::g*,’.

iané Tri§§3.2itai. Said. wrét_4’p¢§fi’;i{:§fl

numemmz. as §£;.F.Nc.2io’;7§*[9;ag93%%%ai;c r want
:?m~sug’§ varisus “‘ i’:é%’:*1,1:%’;_s;.:_’ N Refarrm
fi;.p§r:£éLaita=.:. this Court
sat asifig” Tribunal in
back the matter
3% again) by ma order

fiaggssiii? wcupancy rights in favour

” V. the ¢1’1tiI”¢ extent cf 29 cams
:’?’3,/’29. Qumafiening the erdcr sf the
Lagié; §2′.R§a.3.fi}’%3 was film befera this
Efiis Court, by film Q-rdar da.teci:17.’7.G’?

caf aha “writ pefifiank While dispmaixzg ef,

{imifi ardamd thai iha pefifinnma herein are

HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH C

7

::.{3z:s»=aq3_:r3mTl3«’} ihfi mder 0f the land Tzfiunal

§aimi:2?15,Q2 is restnrefi in rmmxst

af 29 mm 32!: survey r¢u[m;i2~§

Caiicfiffifii. Ream: $1′ thfi ordcr::”§’aV.1s§::3¢:i”*«.by’A

&a€¢d:1?.’?a§7 in wm~zedOO:O§g§3

£%.$C$rdi3§g1§F; ~;§Zicv%§é?’€,?:’£_’.fitit;én ?E§”3;1l0’Wfid.

‘$2312 . 12 . 05