.850′ P. “flagging:
L , * A 2»:ad;;m:~;; Ruad
FEE (SEE Building
V’ Vira}petTa1uk
:2»: THE HIGH COURT 0? KARNATAKA AT ,
xgzwrga Tms THE 15*” am?
THE H{.)N’BLE MR. 1UsT1c Ef§é;Na}z1§
WRIT PETYFION %2e3k
1- P.
Qfa RC. ' :2. P. Sh;;3§5§§£;a; D50 3. P. sha.m:d;3;' ye-4;-.~; 'L Sig»;-';~ Cf " }sJ} i$f 3:51; izessasng at - Sid£i.apz31'a'Vi1Iage A' Kédagu Distriat 4 .
Madikcri Taiuk, Kodagu Dixirit:-E were Guvemmtsni lands agzd thai
this t}W!’It3!’i-3 ciaiming (he iamig have no pmprieiary righfi
lands, the Chizzf Scurciaty in the
appoinicd in huid an tznquiry bi: i§1t:*’. L’
sea:-and mspundcni has aff :};:3;’).iAi¢:;;v$:i¢;n in the:
{irst rczspundcnl, seeking v~:’gf’;f:1.!§§,:3,iii}fl of {he i:-ands
which Wtfiftt this <2;-.:;b:je:s:_i pefiiion and £9
iramsfcr the R favuur of the State:
Govemm¢fii;’ – T. i’:~.rae; “”m§m.~eq:,§é1:’i up¢3n the Chief St’:(‘.;’t:iaI’y
having mésié a Rcpui=£ :Ea; :[§3§ €1:§;¢r£ ihai ihe lanés inuimiirzg 1123: of
£311: iitiycrizmifézi lands. Them wag no fiaxis for the
figs: imving figiiiaicd pnmexsdings tmdcr
VS.i’.’;VtV’.i§i{33’V1” the Kmnaiaka. Lzmd Revenue Aci?
i9é%${7ner§ina§%:rT rcafcrmd in as ‘the .Act’ fur brq*:viiy)3 the
Had resisied the samtz. Huwttwsr, that 353$ msptznticni
to changcs the entry in Cuhxmn -6 of ihe RTE {mm
~ bani: it} urzmdettmui sags; maiai. Thfl said unitsr is wiihuui
: aufihuriiy or basis. The {ands in qiwsiion Wfifl: iniiiaiiy granted if}
$
6
Qfdfif. Accutdingly, the wrii pciiéétm is aflmveed. Annc::u_:r_g:- E is
quashed. The rcvttmst: tsnirittts in ihveur 01′ the miiiis,§::.§ir*.._4i:at
qiirccicd £0 he rcsiurcd.
{XV