High Court Karnataka High Court

Sri Gopala Shetty vs The State Of Karnataka Rep By Its … on 20 June, 2008

Karnataka High Court
Sri Gopala Shetty vs The State Of Karnataka Rep By Its … on 20 June, 2008
Author: N.K.Patil

‘ii? . 9%}. 2?3??. 23395 {BRE

W
%
§
Q
Q
3
i5;

E

§§ Tifi Efififi Cm3R”i’Q§’ ‘%%ATEAfl

mygfi we 13% mm mym’ Jam, 7i’ =. K

BEFQRE

sga mm m:>e;s%%§3a§<;a~3z; %
R; 3.'? % AA
I3¢I{.I3IVS'§_a;,.'

aw %ri= K

…………–_.__.–

a ww-aw vamwwwmm \w»a'* MMWWMEMWW. WWW"? mwwm U? %flKWM§"MKfl WWW fiwwfly W?

% :$.'lA'";'i.'TI."E 9? K.€sR1*I1%TAI(.A mp BY ITS sac?
@:5?5.aéfm@NT OF REVEHIJE,
. aimiamn scxmaa,
Bawcmmm.

w-cwmauu wrmmgrfifimmflfi

wmmmmmvuan
&m.::.ms*r.,
3 zeaaavrrssgcmraay.

u’«~v we-rn

3 31:2: mmm musmya
Sm Ems:-iava KALLURAYA.
MMQR
Egg? mmmau vmmam

ma fiwmfi §R.¢§i}8’§¥§E”‘V¥I§’.I{.P;§k§’II. V

-wvuauwsnu warn unrIlwn’I#”GII”‘ma\F”I V

is’. P. #30. 2′?3’3′?.. EGGS iiafii

P1}’E”I¥.3R TIKLUK,
ELK. DIS’%CfT.

{By mama saxvmmnamsa, H1361″-“‘ R2 =
sE.Hm§ ARE sR1.s.s.sRImTI~r$; 1:33? R3} V *

‘mm W? FREE Uz¢:3§1:eLAm%1c:I;Es ;235.:5a%32:’ 012%

am {T-GI§3’I”I’1’§3’1’I{3R as? mmzsa Qmsm
mm :;::»Em.R m. 53.35 mf*»R::2_vmE«.AH1w:A mm
nmficr mfi R2 ‘£\C)v(‘§E’;%1*Ifi’ ‘rI–m_Lm’*ID R: S.Hc::.237/1
1’s$A$’i,_IRE§G :12? ACRES O5F*;«.’E$ME:zQIi€JE VILLAGE IN
mvmm mprrm mnnmmfig

‘mm wra:’~T%kTPati:ionj Pasmamimv
I’EAR§§G gag’ the fellowmz-

-_n—–.—–

amm

‘fik the csorrmtnms esf than

um.-am «…wwns_,~.a5a- mmmwmrammm waww mwmma war wmmwmwmm WEWW mwwm we” mmmmimm wmm mwum U3′ mmmflmam WW5″ amwmi

U §,,9L25t35 wide @wd?ma

on the fiic at’ the swam].

Trihrunal, Pszttur in respect of
. 1 V measuring G22?’ amw aituateé at
L a 2551i; Puttur T&1k, has prmmfi the writ

2. ‘fix my yfimrxm of ah: petitiener in tha ifnatant

mfi wtitizmt in that, pefiwmr claizrfirzg cmcupancy

Q’. ?. fit}. 2733′}. 2995 {BR}

MGM CQUW”

righm in rams: cf Eaend in queetimi had filer} Form–.Re.7
afi §*5§ia-mag, the vmupancy

Lanai Ermnal A 3:6
msmwen: hmfein 193.2. In
vim as thaa Act, the
wgit V the Land Refiorfi
agpe;:%sa«ba5 wmucm cmufiy,
when said beam the Appenam
&ntf39§ii3′- §uz-% fixdmnm of t&

”’ Appallatxs Axmmrity was

E
§
§
fin
§
%*
K
3
§
Q
E
§
g
S
a
3
E
Lg
§
§
3
5
3
a
Q
3
E
«£5
E
§
§
E
E
§
E
3
E

‘ ,, S:-Lfitapals Kaflaaraya filed writ

M \wm’ mwwm

1993. ‘gm said Writ petitien was
V1Tf V amia passmi by the Land ‘§’1’&11nal was set
% « % 1 mam: is xmm hack ta: the Land Tribunal
mrmidwafinn. In pummm of the order

fiasargfi W thia mart the semnd gwpondamt soak up tha

mafia” fit}? mmmfimamn can 5.§.,2;’GG5 and without

fax’ Eegfitrafimz af Gcxzupazisy Rights.

appfiaatiara, has hem eevmidarefig by the Q

mama ahatzgr aawa 5fi12,:%a;*23€s%.%%%%

mmmm af the mdw kk

R”. P . r~w.2″:3?*: . 2&0?) {LR}

a%.ua:%’£:x*% prropfi ¢t1qui13g in flfiifit amatprliam of

3? afmrfi Efixtzna Ruim ma wit§1%n 34- 9f V

kxmaa Act and withesm asséagnizzg say

the application fifi by

Wm’ ‘ m1m9%:eaumwm’=A«%%.§mmk ‘

am I:5.a3:~x1fi[ azfi

4% may % :’ , 5:; is

….. affair and pr” ta

mntrazy tn the relevant

‘;: §’i’V£s’..__!’,¥.3ii’J3iA’1S4′– %T mam Act and Rum It ‘a

‘ that m C and anzather

% epmw tmt. rm petmam is not entitkzd

fiafim m withmt &m1.$z1r1g’ ‘

wm mmm ma Lami. Tribunai am mm” 2

…s…….u W. .m..u~m.m.wm amww m.A.:ut&#_.wfw” mwamw-mmmevs wiww wwum um” wmmnwmemwm Wfiww’ Lwwm W?” mfiwwfififlflfi MEWW émwwm my m.mwm*2amm% Wmfim mmm

afaralmzd ® evidenm has statfi

mwamm wwumw ‘4MW”‘ mmmvmammm Wswm MWMKE U?’ mmmwfiwmwm NEMW hwfiflfi U?’ %W1&%.W.fi”§W%1% WEQM Kzwmm

$2. P’. N3. 273’3′?.. 299$ (QR?

in am: Pm ‘that, the law in qumtion is nmb an

agfixfimrfi ism. whmfm-e, rm mid

is mi in mrwkanc’ e wiih Gm relemrzt

and Act and Rtflm. ”

aisasae 3,212: arm pawad by :11;

tsfiate. Blame Ei h set mafia.’

fig IQ. the fight of of the
cases, am w~::t x inf The nzrder
panszazi 1;-.3? aamd 5.9.2035 vfie
=*;%éQ*:?’? an the file of the:
mm is hsrehy set

asidfl ‘fled hack to firm 3ar:.:3nd

A’ afiwsh and tr: taka an

in acamrazlanoe with law afier

VV’.; d afl’@rfi1’n”g’ ‘ czpporalrzity «bf ‘ 15:: the
ara ramparndaem and decide the Mme in

www woqrw >uvum’mmu.umM””mI$%””#.&’I:aW’%t was

of Ruka 1? amamx Rarsrma Rules read

.34 afmm Refine Am; azfi dispose ad’ the

as expodzt” mush: aa gassibk heep1ng’ Ea arm’ that

an ?.:~.:<2. 27377. 209:: cm;
é
mattar is penxiing adiudiaatien betwe-5:1 the
asmw" Vsmrfiymm. . ..

$m§3J 353$ a£§§..§_£g .33 mafia”; §§:§ Qsigfifigfig 5&9 “$333, iafifi §§g§?§§ 2…? #333) §n..;E. §§,§rm£§ ,a_.w…,..+a..33) 53…… £a;__£_.£¥.tr.3._ .3 .:…\!.«