IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DI-IARWAD DATED THIS THE 17TH DAY OF DECEMBERe;._'_Q;QQ'§:'f ~ BEFO RE THE HONBLE MR.JUsT1:::EH_<BgLLAP:=5A" Writ Petition No. 56455/_2CeQ§ (LI§)_--. . - . «. " Between: 1 . Annasaheb, . , S / 0 Tavanappa 'Paf}l, Age: 70 years, _e R/0. No.338, PatilV_G;aE.li, ' __ Halaga, , 3' _ - 'I'q:Distf _ 2. :VBahubé;lvi.,, 4 _ . 13/ o. '~ra.vanfa-913a, Pati'i','* ' ' A'ge:'6O years}. " R/V0,_NCo,33'8_, 1~'ati].«C_3;a1li, , . 'I'q:Dist:'Be1gaum-. _Su1<ufI1ar, " C. 8,! 0.». '1'a_va§1appa Patil, . V}-Xge~:.._53jyears, R /o. §T\¥d.338, Patil Galli, --- I-ialaga, ~~ Tq;:Dist: Belgaum. 4; Bharamanna, " S / 0. Tavanappa Patil, Age: 48 years, R/0. No.338, Patil Galli, (By Smt. K. Vidyavathi, AGA for R1 and R2, Sri.Raviraj C. Patil, for C / R3 This writ petition is filed under Artic1es.226 of the Constitution of India, praying to _di'r'est~th.f: respondents 1 and 2 not to consider the --.--)pinVion"t-videfi '
Annexure-C given by the members of the.L.and._Tr–ibu.na1,”
and etc. –
This petition coming on for””pre}i_minary
day, the Court made the following»
o R _
Heard the 1earr:e_d’~CoL_insei
2. In this 226 and
227 of the of Sought
for respondents 1 and 2
not to of members of the Land
Tribunal, ife. ,_VAI1I1’E:Xt’1-1’6 “‘C’.
learned Counsel for the respondents
._st1hmi’tted._thai;””no final order is passed and therefore, the
writ. pevtiition cannot be entertained.
4. The petitioners have challenged the opinion of
the members of the Land Tribunal. No final order is
5/
passed. Therefore, the validity of Annexure~’C’ cannot be
considered at this stage.
5. Accordingly, the Writ petition is it
reserving liberty to the petitioners to»-cguesitiori
of Annexure ‘C’ as and when/xfinalzbtrdeiri peissiedi
sa/i
*sub