High Court Karnataka High Court

Late Laxman Revappa Ravali Since … vs Revappa Pawadi Pujari on 8 July, 2008

Karnataka High Court
Late Laxman Revappa Ravali Since … vs Revappa Pawadi Pujari on 8 July, 2008
Author: N.K.Patil
m THE axe:-c cauér or-' KARNATAKA
caacurr BENCH AT GULBARGA

DATEB ms "ms 8*" DAY as JULY, 2003
:3:-$035: %_ _
ms Ho:~:*sLE MR, JUSTICE ELK. :=Am...-  V 

W.P.N0. 32393 of guess (I_._;§31«T * %

St’ ¥WEE§’*~3:

1

‘$5

‘$8

35″‘
. as;

__3D

LATE LAXMAN REVRPPA RAVALI ‘
SWCE 38.35% BY %-{ES LRS: .

Sim’. Dzmaawwa W10 sé4Aa5Ar§A;>P:x.j_a;a%&:<:E ' ' %
«:38 YEARS, 003: mm. Rm RAENAP-L???

saw", saaamawwa winséHw';«,én§;sA;'N§RvuT§V' "

43 YEARS ace}: Ae33;_'–a1G:MA$2w,. A V .

sm. MALAp.§A'J:éwgaa'A3:~'a:esav',=*~..:gs';"49 vams

SR; ;,%«:*.*§ BHéEasg%~4§i_éaw§'RA§§:;;:: i£2AVA§._¥
swag DE,$;:3..svv 2433 ';.__RS;–._ S V

§fiL'A.PPA §H':E¥€¥a?1_;§;§§~;§\.:A RA'*JAL¥, 5@ YEARS

« .$é:. 9§i:§a9éA.sHEaMAwsvA RAVAL; as yams
gm; Ta.,L3Re;9P4;:§Ta§«_;.EEMANNA RAVALE, .45 YEARS
' *s;:=;#'T. KALL;%;\f;rm%A W10 MALLAPPA ums;

43..yaA__§2$ 53:39; A(3»?§%. RIG GUNAK%
SR5. §?.€g§J%3URANG MNGAPFA RAVAL! 35 YEARS

” : éE.-.T;TsowERs–2,3A “m c we 4 mg A$R§CULT¥..!R!S’§S
M:_::; are A¥%h.§L§TA€3!, TALUK: ewmxx
EMST: amaua

PERTSONER8

‘ ‘ ~ .::é~’~r sag ASHQK R. §<AL'2'ANA3HE'§"TY asvacara

-§..

éwc basic ingredéentss have met been satisféafi by the

Tribzznai; Therefore, after carefui peruse! 03′ the im;:a;§:2a§é<3._

erder, it emerges that tha Land Yribunah

candustad pmpez' enquéry in Sim':.¢czmp§Ea.%§ceV' 'w§?§§ "§%.:_zj§;e V'

17 of the Lanfl Reforms Ruies. '§i'§w;ef%¥:?§G§'e,'[['3~ ski

eorusidered View that, the %mf:fi3–§}"33d fifdaf 'pa §$ei§ by' {he
Land Tribunai, éndi canvfiojfi be"~2§i:§$f£':§fé;:5.. ._;arfd {?1'e game is
fiabée to be set aside, en4'%e_.vi€%'3s::at gazing
further inic the anfi d€é§fter§%i$:»'L'é$ *!.*§f.x_s_a:V.f'<: ase. '

S_ féfb'§s}and cézoumsianses a'?
the case °as1$tat%§':;é§Q9é;;'§5§irfsfant writ petiiéosr flied by
petitieners §'i3§':§d5, d §'s:;:§é$ed sf, with the faiiawémg

wréé pei%'ii:3'r: ffiad by $$'E§'%§fi§'1$%"S is

:*3.«iV§ox.%.§'e;<,;"- Afizart.
4' z :{ié) The ardar passed by the Lana
A "'f?§'bunaf, indi dated 28"' March 2033 bearing
: Ne. 'E'NC:8R:2579 vide Annexure-D is hereby

set aside.

further, in comptiance with the directiens issued

by this Caurt as above.

Laamed Government Pieader is permitéé-§§~.v§:.¥:::fi.%e ‘

memes of appearance fer responden:’cs-2; ’43:._.w§thi§#”‘%$.:§

weeks from today.

‘Mfudge

tang’