….. .?_A…Vgu.u vr- :\MluVH-\U~\I\A HIUH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNI-WAKA HEGH
2% $33 §1§§ mama? Q? KfiEfi&?%K& gr gggsaaoaz.
fi?E§; TRIS vag 2%” SA? 9? Jawa fifias.
‘: EEFQRE :
EEK EQH*3LE ER.J¥STE$E N,§,EfiTI§L= f»
%Rzz yzzzrzag §s,2a@§§ $3 2$a3§L§.”= *§,=~
BE’?§’EE§é:
$§I.Efi%JA}AH ALIAE wgganyan, _m_._ u
fiffl §E%§fi§§AEAB’%éEA§ §§§§§§§R,’Vu
Rfififi F§.BE§?.?’E’ €32′ ‘£’ERF:S,
REA? afiififififififi ¥K&&%G, _
fififififififififikfikflai Pfi$T, »». =
TH¥MRQ§fl§fiLQ H6851; ¢ ;’ ‘ ; _4-v._ :
%Efl££%fi§&§E ?aafi£,is=V.’; i ‘ 1′.”””w’
anxaxzaxa §:s§x:a%:a-g ‘,,
“,1. ?ETUflG§ER
2:3?” ,;%S’:&:: ; #2:; géskiégfiggz-:$:»$RAzA:-§, }>«.B’a”GC}7\’i”E . ;
&§§:
$33 §?A?E%$§ xaggafazx”
a? :?£”sa£Rx?A&¥?
“=,§E¥$§§§,§§$AR?HE§?;”
%Va,§aza3:§§,
‘V,2£§$aLa3Etf»
%%E aA§§’§g:2§§AL
E? Z?3 ?fiE3§EEMT,”
figagxmaaaaa wxaux,
“-w_”@EAM3wgaaA.
“=éa;.g&&As$§§¥mA
EEEKE EJER5? 5?’ H13 LEE’.
‘um;
3%: . i-‘?F*..i”€§e?s.@.?’s Cf’§€’2Ifi..T”2’.a3’t;E2′:E”{£
SSE . %..}%§§33~iI-{E }{»§:§ ‘5
3&3 . E}. Kfifififiififif
fsé. }€.§%;?é’§s.?€T}{.§Ifi.§-ii
SEE . C}’§§§?i’-D§.E(3%f}’§§§3-‘*.i
’69 ilk 9.”; 3;? gm
V.-m V-mi’ uh-M’ ‘¥ou9.
.. . .. ……n..–…..–. » man uvufil ur RAKNAIAKA HiGI'”l COURT OF KARNA’¥’AKA 3-HGH COSRT OF KARNA’§’&KA REG?
1: 9
Pk}
,3’*.;’.§;E..: –,-*¥:§iE $91:-Iiifi?-13 ,
SEQ Eflxififififih KUPEE,
?w%§u§ waavx a az5?§:¢?. .”,-._g
.,. RE§?3fl§EfiTS ¥*
3% ffiE.§E§E$%.3§1VEA§§fiE?E¢ 339? yen 3.1 ; z;~V
3 .
. .?2¥EflRCRELA? Afi?DCA?E §0R R.3(awC;»f ”
RE$F$§BE§?§ 3{a§ 5 {é§~fiRE §ERVH§;} *
iriiiwi
?hi$ §rit ?atitia§ :3 zzgaa un§a;v3¢ti&;é3~’
aad 3?? af aha fimn2titutiafi*g§.:nfiiaaprayi§g
guazh thé arfigr gasséfi by thé~§afi§ Tribfifial,
.Lamangai&, dateé E8H3,3$fi3 ifi5;th$’.§r§tae§ing$
fi$.L§?{L%SE§f?3~?§g. in 3$”uf$xV=a$_’§£§$&iing the
Farm §a,? far ;§r3fifi éf i¢%c§ga§&ywmrights in
rasgaat sf :a§s§gi§g[_3wgg¢$g§_V$.jguntas vifia
fingfixm fimgmu%%$ma€a3~
Afinéxmra~fi gnfi gig} 7
fi2§Q 0% FGR aznnxms
F§Laa¥EfiG:
THEE $33?’ %§@:%z§§.”
~Th3 V§&fiitimnez claiming t¢ ha tenant
héixg’a§g£;§%sa by thé fizégr datad :3.a3.2903
VV._ ;n. glafiaefiinga E¢.LRFfL§fSf?§~?é gagged by
~£%a Lamfi Tribumal, Néiamangaia, by rejeating
*, “his miaim f$r gzant aé acmupancy Eights t9 the
2axten% sought in Eamm $3.? in $yuRc.6§
aituatefi at Eflkkaaandza ?ii2age; mgaauring é
…_ .. …..-.9 . ..v. g \u\I\Jl\F ur av-\mw»uAI\A HIGH LJOURT OF KARNATAEA H¥GH COURT OF KARNATAKA HiGI§
F!
{£33
I!
3. I have heabfi the Eaarmafi fiaunsel fa:
%%e ;etit1@n$r and Eaazaed fiwvsznmant ?EeafiéfiF F
far zgfigfinéanza 3. and 2 aka ieaxnga ¢§fin$$1C=”
fa: t§a z$a§¢nfient fisaufi {a :9 5%},
§. .%fter* aazefal $va3uati@m Qf5A the i
z3¢$x@$ made availahla hfE fiha Ga?é§hmént
Fieaéar apyearing fez :&ayfihde§t§ i,anfi 2 and
the flrflea paaaefi §y th§”3afi¢$d”r§3§¢hdant «
Lawfi ?:ik2nal¢’ fih&t:li§’5efi$:§$sm§that the
gatitiengr {hag , fil§§f E$:fi”‘ 33.? fax
ragiatrazfian fiffgcmfigagag righta ta an extent
Qf :wa;Wacx$a’jj{f§yQ§$:%§ txa 23.12.l9?%. The
remmmflvafurightg fivéilabia ix tha file shows
hia*fia$E ig the ¢fiitivat¢:”s ficlumn. But, the
“:t:’;:.::~;2;n»§j;a»..;2~:5;’e;-;T.éassm the impugmcsi Order withmt
Etrigfi fifiglianme sf Ruie 1? mi Kazmataka Land
TR~¢ Eafc:m&$ §nia3, i§?fi zaafi wgith. Eeaticgx 34 at
‘A iY:;x’;:a-:»3.,_ fiiazrzataka Lanai Revanzm fiat; and witltmut
u”= §$éigning _any ¥alid zeasans, gxantimg
fficmggancy zights in zesgect sf 1 acra af land
malyy Tharefsra, the imgagned. Grder is net
austainahle in law and thg sang is iiabla to
u–.
«A _-A…-in-……. V. nuanivnlflnfl nu.-:r1 LUUKI ur I(AI(NA’I’AKA HiGH COURT OF KARNAYAKA HIGH COURT OF KRRNATAKA HEQH
fkg agaanfi zeggamdant W Lang Tribunai is
ééxsmtefi. ta xefleiva 333 sa and prQ$éEfiHA
fuzthmz in ammgliamaa efi the §ireatiam$7i$$2§& “~’
by this Saar: as statafi augisyw-
firfiaréd acafiraiagiy.
%” f Iudq6
sd!~