rm mz H26!-I comm as KARNATAKA, BAi\¥G;£:L-1{3f;fEi_j’4″..’ ”
DATED was THE am EIAY or sEPTEaa3i£ §z~,2aa;s{‘« % T’ 1
BEFORE)
THE HGIRFBLE MR..£USTi{i§..E-i.;B§§..i.A§P,§ A = a
WRE’? PETlTiQN”§f.:i:;1682Tv3i2€§i3€i.7; V’
BETWEEN:
Smt.SLzb§amma. ;
Wish Late Byrappa, ‘
Aged aboatsfl ye:a.rs,-._ V
F230. Sugatoor \éi!!a§;9; V . V
Jarzgama Kq.te’:-£:%bi§–,. ‘ »
Shid¥aghatta’Taia§k’1..V ” _ «_ V
Koiar Disfirict, ‘ “<:;, '–;.:,VPETITlONER
(By Sri. ftsufuéprésafi
;wo;MV % X ' V
" " ha $.tata%_ofKarnaia§<a
'R-.=;ve;1ué iiepartrnent.
‘ Vvidharm” VS cU§:’ha, —- .
L”’¥3an’ga¥o’;a{;’–« ‘ ”
Re-p.”‘by its Siagrtétary.
L 2. The Chairman,
” — __ “The i..,an~:5,. ‘éribunai,
‘ .j~..Sr:ic2r§aghatta,
” if(‘i;;:rfl3istrict.
3f $0m€:s?1wara Devayu Temple
” Eugufoor Village,
V’ Shiciiaghatta Taluk,
Koiar District,
V
Rep. by 5% Maraaging
Trustee. KI Raapawmarsfis f i
(83; Sri R.S.Sa§hyanarayar:a Séngh, Héi;-.3?
far R1 &R2).
This Writ Petétierz £9. fried under :’}SértE:€”E.€’§’.S.”} 22a:’am-2:2″:* ~s:§Ie~.VV
wnstituiéon of inciia praying tovsei: aside-me order’ sfiaiefi E2342-.VVL’
‘£981 in Case Nc>.48119?’9~8{3 pagéed by r~&sp’.:>n¢§eni:, E’~2<§,2 védé
Armexure«A. *
This Writ Pet§ti<'::n' é".._§§§ning'_VAor;– ..§?r§*£E"ém§na:y Hearing in 'B'
group this day, the Court m'ad_fe.'tfie_f{:E§w§ng;’*»,V. ” —
‘rm Fu2.;§it%Qné%%’::é:§ pe:%::;;-;;A,M;;g§e § arficies 225 ans 22?
of the §;onsi§tl3$§§3rs quesiéon the order fiated
1s::2-‘:9$1_ »§hs§h’i;ar:d-‘ Tribunai, Siéciéaghatta in case
N9.48i1§?’9%&3 aside
imgfiugneci order at Annexure-A, the Land
“?r§§§ise§a;V§”Lfiaéjéfajacéed the appéicaéierz Fried by téae husband of the
“‘ péiifiahér :é*§=a;_irr€¥§g”‘occupancy righis.
” ‘The impugned eréer has been passed érz the year
” ‘A ‘%$¥:3}’ said jthr.-*2 geiifioner has approached ihia mart in the year 2888.
” “‘Th7e:é is inorciinaie éeiay of neasiy 25 wars in approaching Ems
-~–€iVau:f. The hzssivand 0? the petitienei’ has died in the year $85,
Efiasrirg his fife time, he has not queatéened the impugned erdet. it is
V
RAH
0:333; after the Lapse of neariy 25 years, the: ;pet§ti§§§’e:§ :’-,T:?ivas
approached this Court with this am! petéiion and 2?7e:*;e:°i?are#
be entertained. ‘Ike wrét petition is §EaE:»%e.1:e th-.~;2
ground af daisy and iaches.
4. Accoydingim is disinégsed. P
Wu. H