,......m wwwnr m..n- nnwmmamnfl mam?! wwum Ur KARMAT?-\%A ME£3§~E COURT 0? §€fi:fiNfi3fi%{afi Hfififi CQW
3: THE mmicoum 01-' I«:.AmA'rAKA, BAHGALbR:«:kkk%*Ffj if
mama T;-m'rHE 17% my G1?' DE(.TE_MBER " 'V
BEF@E
THE smmx MR. JUs'r;§:g_.,g;.s;B{§E.a1§r:gé
WRIT mmg 11 Q %. ' «E1
EN: _
SR1S{IDHALEA'*E§_EBE&1iR'*.."A ;
510 mm x
AGED - V
cm: AGiRIC_U"I.~.TUE'E * --
PEQTHGHER
{BY am ,r§r'1€, ai:*sv.',;
-.2-----n.n..... ~
THE $%T2;r$%"9F mmwraxa
" E? SECRETARY
mivazzatmgtm cm REVEHIIE
M a mgxnama
mm Tnmtxm
- VEEL I
mp BY rm cmmum
A BELTHAI%'(?aA.DI '£53,133
1) K DIBTRICT.
SKI HAREMRA HEBEAR
3;' E} E1533 GAHAPiiT'HY HEBEAR
i
WW ,,,,_,,,7.,'_, ,,,,. .,.,,....,.,...........,."-.,.....--.. umiwnflnrt wwwmm wan rru-mmmwmamwwwa rvnwm MWUKI M51?" mmmwflmtwm WEWW %WW%'§' Q?
AGED 76 YEARS
CJCC: AGRICULTURE
RIA KOHRNGE HOUEE
ARAS F03'?
BELTHAJVGAIJI TALIIK
B K I)IBTRICT,.
[BY 3121 mmcmmm R max,
mm WRIT PETI'I'§GI€.__$~ F11-LEI}. IJ£'?€3'E'I-Z« ARTICLEE 226
as 227 GF THE coHs'rr1'u''rzQH . .1531?' Pkavuxa T0
QUASK THE omzamz I)A'£'£1_)_1i,G9.1.98"I'~ Pi§S8B'D BY 'I"HE
R2 LAND 'ra}BUN5L .11? $0 'm:r:_ Ag__C£)l~.'§3r'-'REG THE
QGCUFARCY 'cw '1'I~IE' 0.34
scam m S _Y;R'O.i.QO1g1 .;s:;>1r... I§;A'L'h'.Y.&DAKA muss,
BELTHABGABI éramx, £'3..K.BIi$'IfRI£T ANX-A.
mas' " i$E*i*¥if3x;)N'7'§. 51? mg PRELILERARY
mama :-:5 '5' c}R:::';:£§%r§11*s_I:Aa',-THE comm mam THE
mamwmce: - =
_ %o"3 R
" 'QM MMMM R Ram harxaed Gmmzmmz
for rmpondents Ivlcul and 2
V Vvsince am umapxfited. Tim third'
AT 'Ike. mtmrm im befczzra thiw Caurt making' for
af writ as mrmm tn quash am nrdm* am
I1.Q9.1§81 in 4:;-aw N$.LRY 341' 7'4-=75{2)! 7€'r-'3'? pamad
«é
up
a
.
mans nmnammfimmm Maw?! HWUKE Ki?’ mnatmmamnm Mfimfi uwwm W?’ W55%N§°’vE;M5fil.i’§.M i”‘§i§.$fH RUM?
by firm smond mspondesnt-Land Tribunal
grant ef umupancy ts in V
maeasursng’ 84 cenm Em Survey HGJVCQ/’ a ‘ .
wnaga,Bentm;gga1’ra1uk, K R
3. The ihcbs which that the
padfigmr and mg and in
wet cf the
firm” 5 ~ 1 V V Subsequmxfly on
naming ‘ t Act,
that ;:ve’::itisn:«x1.te~aV:;;L’fiJs;-245?. A 1%.? £11 raw: 0!” the mom
to his share, while the third
ma” wwemflan mwwrnw
filed 3 aeparahe Form No.7 in
W,A./m&pwg% % ¢f which had beam gamed ts his slmm.
— an rival zzlaim w§.th ward tr: any of
nuwzsm axrwngst the paifianar and the
h rmpaozltieexztf, separate arm held’ in
cf rawpeetiw Farm 210.?’ which had bmfikxi by
42
no
mom-w. mwxmvuu umwvmrhuu warm
xummnwmmnnww unwrri ‘%m«’w!”%»a9W!fi WV mmnmménrmn Niwfi fiafififlfimi WW KMWWWEAKFK H553
claim at’ the petitiaonttr hm-ein, the Land Tribguiéiét
granted amtmpancy right in :respe__Vc!;.»_:_:4f ‘V
irxdioated in the erdex dam 21.10. aLf;~4L’5_;11r>:e:«:1.:x~r..:
‘G’ ?x: the petitizm.
pefiizionar is alac trm cf 1
mmurixg 1 acre 32 had
mt made any % Survey
Hum/1. caqpysf Razz filed by
the tltairci ‘N’ would indicate
that the %rm had made cum in
rmpect af ‘ 34 cantas in Survey
fv?a,A11C# [i°1.5>_ wlufle considmxng the Form
of the same E5; arm :iam&
aim are ‘A’ while mticm the claim
far 84 cam: in Survey Ncnllfif 1. Hewavezr
V yamizg the Iand at: am: af $4» cents in Survey
k%F%&%«%k%%%::’e.1oo;: has new gm-mm imsead of 119:1. The
é
*W”*-“””n'<'~n WNW" N-N-"Mn! KM I\Hm*veM:Hu\M Hymn Luufis Ur nnnwmwmm Mimi': MUUKE U?" l&MKN'A!fl§£M MEMM LOU!
petitmer mwm mt being party to
Pmme&i% was not aware ofthe H ' ' : " . "
4. One other aspect of
be netioed ‘m that am r¢a;§§:1am;; fact
was bafom thk Caurt ‘qrcier dated
11,09,193: ha Gtthmr
cmjmmt in fifLéi_ _ –
Caurt in v.*.P.N§.S2¥i;.; ;i”ha..:*rrm~9a’§’ nm in the am
‘ $ of martaxxd survey
nummrs far been made. Therefore this
tn the Trzibuzml cmly he
arm the said survey numbem
‘»…v,f::r’ bmn made by the third xmpondant.
& fin such &i£’et:1’3′.oz1a by th’m Court,
has disposed at’ the mm qr its ordm”
V 22.123392 as at Anrmzre ‘Q’ 13:: the petition. A
gr the said arder Wculd ir1dk:ats that whilcz
passing the suhswumt ardmg Elm Tribunal in fact has
«i
‘-1
2
w::t”‘v¢w»r’1tm%uv’fi. vuaaumcnmw wwwnn wm mmmwwmnmawm Hymn MMUK! W? fiflfiwfliflfifl NEW” Hwwfiui 5}?”
gantacl ‘ths: attmzt of 84 mans in Survey I’i’o._J.~Z§i§I’
t}mth1rd’ rmpondent has:-min’ gfthé ‘4 ‘V
111$ Pfititioner hmwmx’ has 110 ‘ A
5. In the mm: of the:
qumsan whiz}: new sex» is xzmly
with ma;-d -no % %[L%:;:f s<~ Survay
HGJOOI 3. ciespihe
than the same meraesno
than erda: Tliw sequent}: netioed
fact that the third respoxfient
iwriier and an mend has lame;
91' 34 mm 233. sumy Hmllfifi and
– saxnée itxzuciicam that the thirfi rapnndmxi 5:11
X had mt cxaim the pmmty in Survey
A zmmsurirsg 34 camts. ‘rum-gas:-5 having
the we Farm 1%.? namely me filcad by the
wfifiaxmmfionefikdlytheflfirérmwndmnmfiakfl
§
4″,
rs
W Mum» mwuna wr nnmvnanma mmzm LUUKE KM” wmmmmm HEGH CQUR? OF K&RNAYfiaK.fl%’% HIGH COW
the gm: af Survey Nc>.110,I1 msmufim 84
thud” respondemt, it apyears that_ “. u ‘V
mmm-mg” 84 cam in survey Nov.iOQ'{1~:V
dated 11.99.1981 by the
rmpondmt E an obirfiaqg the
said meat of land rm: in the
tam} extent of I vs;r,:§c__32 gamma’!
tn the 21.10.1973
which héé been queettioneai
by the A
ixmafar as the grain: of the
84 :.’.e11m in survey
dated zmgggm m fawur cf
mxflmt he augtaixmg In the ma
‘A the oréer éated 11.39.1981 stanfis quaahfi.
V cztlrzm § the said murder 311311 stand
i.
#3
3
In mm ufthe abaw, the petifion stgzzfqtia .4
of.N<:rdm:*astz>caam. V F ‘ ‘V
sax»
ca/..
gfifiu 33:; §§.w£§K§£ £3 mE§§§ Emit ggmggflg .33. 35333. §§uw_u fa§a..§.rar¢€.9L.§ 53 :.?..a§r3 __:._§….§ F3..s…§_..:.s{.s…§. .§…..,u_.,.§ii .7… ,