High Court Karnataka High Court

Sri D Pillegowda S/O Late Doddanna vs State Of Karnataka on 8 December, 2008

Karnataka High Court
Sri D Pillegowda S/O Late Doddanna vs State Of Karnataka on 8 December, 2008
Author: Mohan Shantanagoudar
         

  of 

. . : ? %  The --~I_.a1:Q Tribunal

-1-

IN THE HIGH couszrr or= KARNATAKA AT BANGALORE
DATED mxs TPE 3*" may or DECEMBER  % 
BEFORE:  X n A L  

THE HUMBLE MRJUSTICE MoHANys:~;AmAr¢A9ou:;gt2
WRIT PETITION No;._753ai2096    %

fie-tween:

D. Pillegcswda

Iwartl, __ -- I
Bangabw  f}istr:':(:t.      ..P'etitiom:r

(By Sri 'I'._ sesiiagjxi  

A * -Department" ef "Rewcnuc
R'¢p"by its 
Vidhana. Snuéiha

  * Qqddabaxjapux Taluk
 Bangalore Rural District
 by its Chairman.

Naznjnndeshwaraiah @
P. Nanjundappa
S/0 late ?i}lanna

 



% k%  - R3V--:;51ea aim:

  I wm=:1,"'Qa.aab;s13apmu Town

   «(By 5:5' mm,-; At:1v., my R4, R5 65 12?;
~ --« f  Sn' K. Ralmésh, Adv, for R6;
*  Ssityanaxayan Singh, HCGR, for R1, R2 and R3}

  ihe Constitution of India praying to issue a writ, order or

Aged 60 years

R] a Thyagarajaa Nagar

Ward No.2, Dotidaballapura
Tmm, Bangalore Rural District.

4. T.K. Prakash
S/0 late Dodciakailappa   
Aged 45 years 1

5. 'I'.K. Sumsh
SI 0 late Dotidakalappa
Aged 43 years

6. T.K. Ramesh . ' 
S10 late Doddakalappdw 
Aged 41 years

7. 'I'.K. Uzncsh  

S10   "
Aged :39     

8. 'I'.K. Baza:meshna%"A  V.  1

510 late beddakaiappa 

'  F1' Chadzrasékhmapum

 l".)istric:t. "Respondents

This Writ Petition is filed undm Articles 226 & 22′? 0f

direction for modification of the order dated 12-12-1978

-4-
Anjanamma as she was a Widow, having no children.

Thus, it is clear that the petitioner {lid not file formx

respect of 1 acre 10 gtmtas belonging to

taking pity on her. The Tribunai jiqhile disp£§fs§Lt:1’Vg:::ofV’~

matter has observed that the ;::a;etit.ior.t1§’=:ré

application only in respect e;i’.gacI’t§ gtn1!§S.i._i11.. L’

No.42. The factum of 1:;efitioncIi5fiii:1g_» in Form
No.7 oniy in respect T1. cannot be

di$puted as the. same No.7 itself vide

Axmexure-‘:A”. __ :”wt11<2 _""'1'.;*ib1ma1 on perusing the
material on concluded that the
p§_3.tition<:r_§f&&iS entitwleil afixre 10 gutnas of land in Smvey

Nit; *

3; facts stood thus, this writ petitian is

' " ffiaaé-»'9rayhigMV_fbr the folkzxwing relief 2

V _ VA To issue a Writ, order or direction fer
% modification of the order dated 12.12.1973

H one passed by the Land Tribunal,
fladdahallapma Taluk, in Case No.LRF'

avg"

..5..

Writ petition fails and accordingly, the
dismissed, not only on the ground of delay ‘% T’ V

but also on marits.