IN THE man €OUi~?:'I' 3? i{A7'1'€.3%siA'E'fi..i€& ¢:1*2::'i:I%:iVV;%:_jfi§i'~.i.fi£x:
yr BHARWAI3 _ " _ -J
Dated this the 591 day Qf.D¢¢em§jE:f;
J25sL«:EI'0z§E'; _ " A 1' '
THE HOBFSLE naxi.-4q§rsé4zc:.'é§ H._Ki.fiv$E,§E.
Writ Petition No.
_B€¥:W_eeI1; A
Affiamaswamy V '
S/0 Armugalrn f _' _ .
Aged 79 "
Dec: Ag1*ic1_}1'izir;£si¥.._ ' V" ~ ' '
Residing at P.L.''{3a§:{p* ' A
'I'.B. Sam, 'I'a£_1ik'i?;5;p_spe:" ' '
{District Benmv. ;-- 52:3' 240:2," . Petitioner
-- VV ~»Suresi1., Advocate]
§.3:.2§-'_
3 E:x'£:cu§£v<:'--~i':',::gineer
. V HW 3:; ELLC Division
'Z7.V_B.~VDam,.._f£0spet Taluk
'B¢£}.f3u15y" W» 583 202
2 A 'f'hs:~E§{::£§utive Engineer
: Warks Department
Darn, Hespet Taluk: --- 583 202
Sficmtarv
"'rungab11adr;§z Baard
TB. Dam, f-iospet Taiuk
Bellary District Respondents
1./%
(83: S11 B.G. 31″”idh3I[‘3_fi_, Advocate i'(>rR.’¥f;_»
Shri K58: Azihyapak, AGA for R2 am-;’L.R3)A’ .. _j V.
Tlzis Writ Pfitfitimi is filed u”:iti é1″r’u7_fiL:}€s’ _a::£3′ 2’£V? 0f __
the Constitution of Endia, praying tp czgtié. –‘iibr’ th_t: “rs°:éoidSV’:’?1f_I’em
the Principal District Judge Iv€i:~*,:::6E§a13;e{>’!1s
No.1,*:20{>:2,. ‘ . *
This Writ Petition comiI:;ig”w«§§i1 fer hearing in
‘B’ group this okay, the Qourt :;=3;azc1c :the3-~fp11nWi:1é1gA:A
‘ ‘I’h.e pefiifit’: Ij§tir zias =ici:é.{ié1;§e;éi”‘i1a…:fhis Wm; Petiticsn the
order pasiééefii-“”}:}.$§ Judge at Beflary
him against the order of
c:victi<)i1,« '
'r§i2e._peiiti<§iner filed 0.55;. No. 224/1999 agaitxst
'I'.B.£)am and its officers contending that
I 'I:hr:§; "L1j)v.n1;<§' -Way concerned with the suit schedule property.
Sufi ~ §(§'l\%CiUI€ property is a Government land. Katha
-»s¥:andé the name: of the Government. The piaintifl’ is in
‘V’_uo:*c:_13¥j;;ati0n of the land fizz-1″ the East 30 years. His name is
VA elitsred in the revenue records and, thE.’It’3f0I”€3, they have new
right to in.1:t:rfc:3:’e with his peacefui posgession and enjoymfimt of
h/