3N THE HTGH COURT Oi? KARNATAKA, CiRCi§FT BE2§'%Cf_}H.,V_:
AT GU LBARGEX
Daffid this 11:16 14th day Gffxugust, 2008 "
Bafcre
THE HQNBLE. MR.JUS'I'ICE L NA§z§x3f;§;szTé;'TSvi%A:sQz'Y., «. JA
W P No. 3292 9:" 20§§._('LR)." %
BetWee11:
1.
SR1 SANGAPPA
3/0 HAN{}MANTHAPPA BAi_'3éAGi}f€E}I
AGED ABOUT 543352,
OCC;AGRiCU¥;}T"Uii"ES'[', . g
R/AT HATTAm~.i2vi1H;a:.;'_v::$::,{"3}3:, .
BASAVANABAGE; " _'.ADI'*TA¥;;UE{ ' -
BIJAPUR D;SrR:<i:<_%i;:-..
SR1 MUR'1'H'E P9PA _ . _
S/Q BYAMAPPA KA.¥&JG°L,
AGEITJ}. ABGUT 39'YESR,V
" "vt:}c<:;.p;G,i~3§.c,0é;-3 BYRI' VIBE aN'$~E--c CGNSEQUENTLY DIRECT R-1 ANI)
R-:22 "I'{} "»(3VU!'§F'«§3E':_V'GCCUPANCY REGHTS §N RESPECT 0:? ma
i,A?~J'§Z}S__-IN' .$*{,:s:o;~:eo:3 MEASURWG 9 ACRES 16 GUNTAS 0?
HA'i"I}\RAK£HAI;'»-._ *,vI:,LA<}E, BASAVANABAGEWAQI TALUK,
' BI.}APi§z;j_ DiS'Z'R§'§'-'§' TO THE PETETEONERS.
'§'his "w19ii: petifion csmjng on far preliminary hearing in 'B'
b§_f<3re'"th:;: Court mday, Court mada '(ha fofiowing:
ORQER
T "This Writ petitien is filed being aggrieved by the erder dated
p' 1i':3/8 /2305 wheresby the Kaxnataka Appellate Tribunal <:0:1fi;rm€d
V the ordmr dated 10/5/2901 in Case Ne::~.LMR/'?A/CR/ 129,13o;99~
Gt) passed by the Aasistant Commissioner, Brgapur : V'
rejecting the Farm No/7A flied by the petitiomssrs.' '
2. with the advent of Section 77-A391" me,i;{g;c;§a£s~;1.:a"'1;a_11a:1VT_A'
Reforms Act, the petitioners filed Form-
rights in respect of land baaring R S %§':i"6S 16
guniias of Hattarakihal village'. 'Th¢vé)e;"i'{ioners
had shown Respondents 3 5:. 4 ;a"1 $_ I'TV." is ::1e'ticc:d by
the Assistant G0mmi$fSib’£’3.¢§*V¥}}.f;i_i Marmtlzii Devaru
and r€:sp»!1:vA Kaxnafaka Certain 1213313
Ahzrgfiiion’ i’fi1:=:i*:=;fore;V «£215 ‘viiaxnataéca Appellate Trihuzxal has
‘V A.g:::-E:f:ition€rs cannot have any claim over the
: iw:1:{d 11/ S.’ ‘7_’f¥A of ‘f;§.§:A}KaInataka Land R€if€>I”i?i3i8 Act. Even theugh
. i€i_–g.§1.}7’r¢f:’presen€”af£i;ves sf f’flE§p(}I7id{i’I1f No.3 were brought an }f'{‘:::;’€)I*d
Karxzaiaka Appellate Tribtmai, those L.Rs. are {mt made
the prtsent Writ peiitian. T}f16I’f:f03″€, s0–cas11a}I}; Writ
V ‘ patifiaxi ‘is filed.
‘\
3. There: is mt: iilegality in the impugneé orderggg
petition is devoid of merits. Writ Petzition is_rejgctc€i_;’ H ‘ ” -i”; V VV
akdf’