IN 'mm HIGH COURT GE' KAR1!IAT1fi.KI3L AT BANGAIQRE
mmn THIS mm 2?" mi: 93' JANUARY
BEFCIRE
mm H014' BLE I€8..JU5'£'ICE a1f3.'ea.1==i§i1m*.:f1? " 2
mm: PETITION 2z:3.23éL23/_2sé35'£jI§Ré
nil
- \-\II-I337 vi Ivwnlururrxnri I"1I\J'l'"F nuuryl UT RHRIVMIRNF l"Ii\.'"" V-§J'|JK" Lu" KRKIVRIIKKF ITIQW E90"! '.3?' KARNAIAKA [-
mmlmm mam
8 aisrmz. miazcsowna.
s/ "
%liI?;'¥.PxPUR.P;V..T;&?;I{,TK 3
HANIYA ~'b:'s*r3.:;1cT
(BY 33: f AEBVGCATEE
1--I$1
A . 1'- __BT£A}Rfi'
, Boas TEH}?I:I'$
'"gE'£a:"'B2*'ExmU'rIvE cyyxcng
NARA;¥mmpU2.A
.. POS'I'
_ HDBLI
" ymmvamm TALUK
Emma nxsmmw
PETITIQNER
WW §na§@W¥§mc§ Jfh E'MG":m*"Vn"& uammm mmawawnmumnu am. :un4\n :
-v- -- v--w---r war: 1151-15'! 'I-Iur\|\I"\ I lI\.1l'I N-Vl\ll\l \JI" I\f'Kl'5'!AKA F
«:2-
THE ETATE BF' T.§I{A
REE BY 'FE-E SECRETARY
REVEMJE DEPAR'I"bE1*3T
M S BUILENG
A VEDHI
RE'1
f-J
3 13% LAND 'I"R.IBU}~&I.
PP.ND§'§"&P%13§ '3?'~.Ia¥K
PANEHVAEIBA
§ DISTRICT
4 'IT-IE ASSISEANT C0lfi{ISSIi3!.',§EB;_v
Ewmvapm SH,E'~~.3:v3:'Si
Nn2»:3ER;E9:..V"1.;{F.. 13.65;"T4-'?5 IR mans or m
BRGCEEQIM-5'-'..V,_ '--Z~.3ffiIfiER magmas-n on 3:»: mm
=.__VVvAI.:TERFfA'I'IVE;'7L3.'1I{REC'I' B."'3 T0 TRAEKFER THE CASE
3:3 Banks' 2+;c'.~3.«114x74-$5 1'0 ans Amt: E'I'C.,
..'m__3:s "~.éErI:rIc>N COMING on ma ynznxmmar
, '.__"fi;'iIiIHG'~_.II*I 'B' GRGZFP mxs DAY, Tm CGURT man
ms; rozzownzra:
WW §.t&fl'M'a1in w....n.am..nn_mmmm mu. ..... .,.__
mv(r£"W'V"
wmnlwfrufiw 'M7?! zmnaumamgxu rwmri mwwma we" mM<'NA%AKA HIGH CQURT OF KARNfi.YAKfi HEQH COHEN 0? Kfla.%N&"§"JM(fi 3
ORDER
This patitican, coming on for
hearing I ‘B’ Group) , ia cn$id}e’5i;’Me”d” ~:
disposal .
2. The petitiony;-.,,..f=1agiki!:”. –:§§§ ‘h§
in respect of the land or
Narayaxxapuza, ‘ .. _V._13V’Tfa’J;ada.vapura
taint, liandyef belong to
re$ponden1;’V”‘bfd;7.V§ .Vi, to the
Karnatnka £963., ia the year
1974, nth; _pe;:L5;~2:.i_.V'<::1:1:1V'.-.-'V,1:AA'i»§"~""';stated to have filed
a::'V"app1-i_é2a;.L§ionA. ram No.7 prescribed under
the? Refama Ralea, 3.961,
::":b'VL»…g.gaxiI.z§' of occupancy rights. It is
. z;:,;;'t.t;ar "s~1:f§'~.:a§1 that, with the coming into
the Kaxtnataka fkeligicms and
A'.'V-bhfiiifablal Irmzna Abolition gauzendmnt; Act,
whereby, imam lands belonging 1:0
/é
fififléw Wwmmwfi mi? 1J§;%§"§fi.;',;'% Hmfiwfi Wmmwmw fifl iflfimffi %"%W.WM%W'% fifi mam mm
MWWW ;gm:g §»%am»§ %f§%W$,%"WW"% m M
_' M …….v WV q-m-as-um \txr'Rl\z1-1
a ..»m« wwflfffifl vr nnmvmumxm mm»:-1 v….,wUm Ur KAKNAYAKA H662"! CQUR3" Of KARNfl'?!§§{A FEEGH CQURT Q?' KARNATAKA !
151
dark as to his earlier application in Form
No.7. In the last week of February 2085.5
petitioner’: passassion at the land
tr: be disturbed. It is only th-5:1…,%i_2f%gt :t%1:}6b
petiticznezr lsarnt caf thié
proceedings before resp.csr;den£’*._i€a.4 V
his applicatian has an
ard-9:: dated 28.6.20;§1.. iéras no
scope for gragt :AEV_ under
Section “rm
M. i_’,’__§ .«’…§é’e:V.”%}:gro:2n;d that the
present mainly on the graund
that 1:-1~.axofiéisiifi’daté-d §6.6.2G£31 dismissing the
par ‘f:&I?:§i7§”jV:artiti<aner in Form No.?A on
his aazcliez application in
been rejaatzeszi, is incorrect as
"' –Ti;' «__i§h_g::¢ fiaéi no order passed on the apylicatian
VA 1~Io.'?,, which was ariginally zfilacl.
Wflflfiwfi fifl ifififlfi mm Wvmwwg fim ufififififl :~«m§§~§ W?Wi£W§’%&%W”§§ @Q mam Mifim Wfifiwéwmfléfifi m%%?,,W’N%W}E flw £2
mm mm
% 3 §§§,>§ Emx gcfi. § §§§§§ $3 fi§§§,, @% §§§§§ xwfix gafi 3 §§§§§ . mfix gfifi % §§»§§ $53 3
.. . .%
W. m. . «
w, m %
m ‘M…
6
fishy. 2 .m …. _.
.m m
t
. w a e
7 d .m r
. .1 X
o m 3
m 0 W.
9 5 %
t m i
n t
.1 in
. e
m w p
u M M m
f.. K t h
a W W W
n m ……
w §a§.2m§ W3 .§3$u mam: §.E.&zx§ $3 hmfififl 3&5 §§§2m<g .3 "K333 23.3 .§£.E$.«!..z£¢ L5; . :3… .. E55… 3:: .5 i. s 4 4