High Court Karnataka High Court

Cecil Veigas vs The Land Tribunal on 18 November, 2009

Karnataka High Court
Cecil Veigas vs The Land Tribunal on 18 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
  AND*1?OST,_MA?»IGALORE D.K.

 {By   ADVOCATE)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED mxs THE 18"' DAY OF NOVEMBER 2003"-.fj~fz_

PRESENT

THE HON'BLE MR. P.D. DINAKARAN, CHIEF    

AND %
THE HON'BLE MR.JUsTIcE'v,G.:§AsiLaHI'1f" 
WRIT APPEAL No.2545 of 2009 m=z~R£S;;RR 

BEKWEEN:

w/o LATE' MO"i'HI__  
R/AT BALA H'QUs_E,; "  

BAJAL V1VLL.AQE.RAN:;;:Apos-i'  ''
MANGALORE D3,, H  

1 CECILVEIGAS     

2 MRS FLORENE _  .   
D /0 LATE MQTH: D' SOUZA
R /AT BALA HOLISE, . EAJAL 'VILLAGE
. AND PQST;'~MANGAI.OREvD.K.

3 R" "~.R('A)I\l'1\§RIuI+;  $oU2:A
S/0 :4_A'1?£;"2~._{ro.mI 1,7 SOUZA
R/AT  HOUSE), BAJAL VILLAGE

... APPELLANTS

 



1 THE LAND TRIBUNAL
REPRESENTED BY ITS SECRETARY
MANGALORE 575 001

2 THE STATE OF KARNATAKA
REPERSENTED BY ITS SECRETARY 
REVENUE DEPARTMENT   A. 
M.S.BUILDING, DRAMBEDKAR VEEDHI 
BANGALORE 580 001    2

3 SMT CELESTINE D SOUZA
W/O LATE HENRY D soum
BALA HOUSE '   ,
BAJAL VILLAGE AND POST , *
MANGALORE. '

{By Sri: B VEERA"f'0PA.;:.t0.AGA:_:_}§QR R11f.j&_  SRI AMANDA,
ADVOCATE FORR3}__      A
THIS   EELED U/"SR4 OF THE KARNATAKA

HIGH COURT ACT: -pR.AY1R-O  ASIDE THE ORDER PASSED
N THE WRIT PE'E'1'1'ION'1\§O;111107'/'2'.«O09 DATED 23/05/2009.

THIS WRIT "ARPEAL A"CO1\'/'ENG UP FOR PRELIMINARY
HEARING  "THIS "DAY, THE COURT DELIVERED THE
FOLLOmN_G:._   ._ _____ V4
  JUDGMENT

,{De1′::, ered by P.D.Dinakaran, C.J.]

app.e_Tiants–writ petitioners have filed this appeal

O}:’d€1′ of the learned Single Judge dated 23″

made in Writ Petitien NO.11107/2009.

2. It is the grievance of the appeliantswwrit petitionersis

that while the learned Single Judge by the impugned*’:ofd:ef*.uA4

dated 23rd June 2009 has declined to issue a ”

issue Form No.10 on the ground that “there

direction issued by this Court in Writ ”

disposed of on C 4″‘ December, the
Mangalore to issue Form Cmatter by
recording evidence, he has faiied-to fact that
the time has iapsectp direction may

be issued fixing the the direction of

this Court made in i5etition’v—Nc,t~’30830/ 1996 disposed of
on 4th December,’ . it it it it

3. Heard the iéamiéd counsel appearing for the parties.

?1–_._ In t11e”‘circui1v1s.ta-nces of the case, suffice it to direct

ivvtiie.first’i’esponden.t’jLand Tribunal to issue Form No.10 to

” ‘i:aipien1.ent thevrorder of this Court made in Writ Petition

No.30830/ 1996 disposed of on 4″? December, 1997 withi_1_f1

ninety days from the date of receipt of a copy of this order.._’

The Writ appeal is disposed of accordingly.

IndcX:Yes/N0 …. :

Web Host: Yes/I130 –. ‘ V

121