High Court Karnataka High Court

Khakesha Guru Mohdinsha Bawa @ … vs The Land Tribunal Hukeri on 27 May, 2008

Karnataka High Court
Khakesha Guru Mohdinsha Bawa @ … vs The Land Tribunal Hukeri on 27 May, 2008
Author: N.K.Patil


– ..-.. ……… .. …………….. ruvn 5,…_….. ur mmnmm mun COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA mean t
,m

V!
§..«…t
Mr

3:): ma HESH cczazsm ax? zmmemmm sac? smmrggaz.
mama: mxs THE 27″‘ am’ GE MA’! 2*:3_’r’.3=$.. ‘._”‘–. “‘–__
: EEF$R.E : A ‘V I
‘EE§E HQZ~$’EE.:E §fl?;.».}'{1?$’EfEa-i_.Z_E
$22.1? 931:’-:*:*:m§ 2~zQ,.;§1’z5§’:€r ‘2.®é'{f:E.§[}_,\,,_*’.;_
§§?§E$§: ‘ R V. L

Efisaiwaha 53.2.3312 }:smina2a»a5″%’L»§;a%wa @
Makanfiary sinaa §acaa3afi_by’Ei3
Eegai Rfigrazentatigsag ”

E: Babalal.

2: fiunwar. ~w- =

3? Mafiafiaghg

é; Eamélfifia, _ . , ‘W
5:: A%§:;éz:;’:._a§;’–»-v-

Eii~§:%”$fdfx$§ak§3§a Bawa’@

kan’a&;flggé&V£3gv5é, $4, 51 and

E . aab3£w3fii”Rgé§;

Efikezig §ist,EelgaQm.

‘ . . . . . EETITICNER

:3*:?”‘ia;§::–«.”w.e*: 3 szmsm, 3%I3’3!’£3CP;TE.3

‘= %§§; *

‘K E; ‘?§%:;3né Tribunal, Hukari,

‘3y$i:3 Cfiairman, Bukeri,
‘,3i$:: fiaigaum.

§ ?hé Etgta mi Karnataks,

” By itg Secratary ta the Revenue
Eegaztmant, E S Builflinga,
§r.£ab&dkar Eaad, Bang3lar9-1.

3. fiagarat fiahibsfia aargah, Hukari,
3? its Wahiwatdar, Hukazi,
fiiat: Seigaum.

HIGH COURT OF KARNATAKA HIGHUACOURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H161′! é

§u fiéamalghfi Guru Enaaha Makanflar,
Agé Hagar, Rfa.Gsjaharwa6i Raad,
Hakari, Bi3t:Ee:g3um.

5. fiahfiinsha 355$ znafiha Haws Q _ _ g
Eakagfigr, fiifica éeceased by h§s”&.Rg=

agfitagiz fiahéinsha Bak§v§’MakanfiQfi;OVO*7
age fiajcf, Rf$.$ajaba:wa§i Raga, ‘- ”
figkari? Bi3t:Balgamm.’ ‘. m

5. fig Ksrnataxa wakfOR$ad,”._ .u _ ,
3? ita Eacretary, $afiningham.R¢3fi,g
§afi§alar&. ,M “-‘Vu ‘”~-.MJ

v_~, ; _La_VO;,. REEPBRDE§TS

gm’ ;§:§11.sz2r-mm f3’§§1s:ma:;.;E:aP§;:;;..»z£$s:= fear R1 5 R2,
fif$.?fiEAKfiKAfi A$55C:A?Es,_A§va¢A?Es for R4,
? 2z~:mf’§.=.=ws_r, 35:55.”-§’ca: R6,
‘ ‘ figfi asfl R,5e3§rv§d.)

*. %wfi§.J

A»w?%:$_$%£? ?§?I?IfifiWI$ FILEB SHBER PQTICLES
M ;§a§”;:;:? <<:;<E' ®®¥'a€–$'f'I'E'i3'I'I£31'£ 1:3? Irmm PPJEYIHG
rs 'r..;;u..'='a;S'é–:. :a3m':e~3;"'1=*;:.5;3Em av '3"HE warm wmsumn,
"EE?E'~E§".fl%$£_'%QLEERfSRfE56§ + 1122 + 3&5G +
;:~"'_;3$§31 + 295199-91 + 3539 mwn
$5 '–.VAfi£Exa%E«a $35? IR 30 FAR as If
r fm_ TEE cnazns as LATE xnaxssaa, THE
"2sm?$ 'wc;é Amy 3, Aflfi IN 39 ERR. as 1?

in ' r f5'. :2
WA
gmb

2
1*».

“V.’_’V2.E;:=;$:i;*7E§$’~..%_;°& THE £.:.P:£=¥E3 2&3 $j;*.%3cs.282f2, zszihfz,

– 2?§£3g_A§a.2?9f1 GE EUKERI vznnnsa, TAL: HUKERI,
,3a:§._”»ear§é, Ewe.

y ,~?$é$ war? EETITEGR cmnzmg aw yam 033335 THIS
E§?;,IEE $fi§RT Efififi ?HE Ffifihfifllflfi:

fififibfifi

aeazaad Saunsai far zhe §etitiGners baa
fiiefi a Efime fiatgfi ll.fi4.28fi8 saeking leave ta

ggxmit him? ta .retire Exam the cage an tha

.. ….. ..1.n…-. . ..-.7; . -y._,s.gAu:u ur l\Hl(iVlI-llflfil-\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH *

EU

graumfi tkat, ans af tha yetitianera has taken

mg ehjficii and ?akalath fann ta éfigégé the

5gr¥i¢93 af anather Saunas; anfi t¢’tfi§t §f£eét

fig hag grgfiucefi the raseip: vi the ¢ase §a$ers x

szlaizaii ::§,::2z.2a:.3a, azang ‘i«;i£;3::”the”–1s£;am;>, “?.*§’&3ié;_is=

glaagfi an zaasr&.V.3égrna§.’fiafinsé1″”E¢r thg

§$ti$i@R$EB $ri,Ravi E Eaiikai ia»petmittefi to

r

ratzxa fram apyéatiflg fa: t§a §atitiQner3.

5. fifi, 3§ité””sf_ flaking Eb Gbjestian

fextzfgegia ta $fi§a§QVtEaV3axvicas af another

fi$$§saE;§th§[p¢rEg hag mat mafia any effmrts in

thafi Kegazég It éhflwa that, petitisnera are

mm: fiiii§émt’t§ giesaante tha game.

N.

‘J; Hausa, the instant Exit Petitien filed

rxfiy tbéugaéitianexgs standg dismissed far nenw

fixaégfifitian.

Nfiifiezed accmrdingly.

Sd/:1.

Judge

*l’53f3§<e'<f-333 E353 .