_ Udupi Distrixsf.
. V A ~ iietvashc, Karkala Talult
_ ' .Udupi District.
-1-
m THE 2-axes-s COURT or KARNATAKA AT amsaggjtge
DATED THIS THE 10*" DAY OF bE<$MBER_.--§b®.' 3 ji
BEFORE:
THE HON'BLE MRJUSTICE
wan PETITION hb.44'9:£'*:.1V_Ol2' A
Lmm:
KR. Kamik
Contmller of Accounts
Ministly of Perspiuicl I~"'*-rxhlic ' V
Gncv' anocs and Effirifiifiélis " ' V
Ream No.71$;-'TNi1Vaché£3~LSa{ian *
Ashoka Roafaui, N-g3W'v})e1}1i«_I1£} £301. _ -- ..Pctition¢:r
(By Sri v.v. 'Ugadhyagfi;
sun: * -
J1.' ~Mucid1': Shem; """" "
S/'GS-'wry
fiéttu
1<m.asne,L Taluk
'W/V0 Poojari
_ -_A'ge:"'£viajer
Shanubhagara Bettu
- 5 -
Deju Poojax-1y and Raju Poojary. Even before this Cami, it
is contcndeci that the said land i.e., Survey No.68)'*~1B,
I mieasufing 1 acre is an uncultivable punja
therefore occupancy rights should not have _
by the Land Tribunal.
The said submissicn ._I10f'*- kme
respondents as they havfij .
B3 ,, vorder of the Land
Tribunal ‘. is- 1’ in the statement of the
petitionersfiaihar; ‘the Land Tribunal in so far
as it szzfirvc’-3-y $30.68] 1B of Kervashe village, is
have to be quashed and the matter is to
be’%r¢::;§:£eci%A%%’io& Land Tribunal only in Impact of the
Sam may%number. Accordingly, the foflowirlg order is
The arders of the Land Txibtanal, Karkala, passed in
M1828/81–82 and L.T.No.830/81~82, dated
}~”‘>
-5- ‘
28.9.1981 stand ccmfirmed in raspect of all the mlrvey
numbers granted to the tanants, except Survey No.68_/ IE,
measuring 1 acre. The matter is remitted
Tribunal for fresh disposal in aecordanqfi
respect of Survey No.68] IB, 1’ V
village only. The Land ‘I’ribI1n_a1 iaissue
1:43 the legal representatives of thé ‘V
petitioner before A ‘V V’
Wait’ J” ‘
% 301/…
Judge