IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA 'V V %
DATED THIS THE 20?" my oF::'A{3c§AU,'gT%«.2org3.:_': _
PRESERT x'AL n V
ma I~£0N*BLI: MR. JUSTi€3;E"I§;"SRE.F#BiiZ5I% S
.'i5"4flD % . L %
THE HONBLE MR. Jusiiésg 13.' T-vs}§:é:E1i§_:§f£gs"§;_;_G0wDA
BE'I'\3l EEN:
_ --
Legal RepI1ésema'tives -~ % =
1.
Sid. ”
S] 0 Mtldukappa Ge).-W<ia',.
Aged about 36 years,
3 V' * ;~esi;.iin'g"§3i
V V Hana Viflz::gc,. Fvianvi Taluk,
43:22:; :
f – 1 sinm fieceassd
Sung.-zppa
APPELLANT
_ “‘(BY s’£é§._:. i3AnUBmRi MORAN RAG, Am.)
” , I3y i3is”LegaI Representative,
S/0 Baia Harijan,
Aged, about 60 yams,
Residing in Hmvi Village,
Manvi Taluk,
Raichur District.
2. Land Tribunal, Manvi,
Represented by its Chairman,
Manvi, Raichuzr District
3. State of Karnataka,
Represented by the Secretary ti) ti}:
Government of Karnataka, –. _
Revenue Department,
Muhistoriaed Building,
Br. Ambedkar Road,
Bangalore —– 560 001.
4. Siddaramappa, _ _ ” ‘ * ._
Age: 52 years, _2’%”]a¢_I?ia11fiV:$]1.Ei.xge;”»
Manvi {3is;t.__ . …RESPONDE3N’I’S.
(33%, SR1’; 3553.. A(3A ‘£59012 R-2 av. R433
This W1ii..Appea1.is’ffl£ri;4 of the Karnataka High Court
Act, prayiaxg to appeal by setting aside the
index tiéafgzd 343.5.2O€}7’%SS€€i by thc lsarned Single Judge in
%%%w;:>. N’a.312377~gr ZOOGILR}, afimv the writ petitinfi, setting
‘s3siz:£e the Qrcigr-_d’atc£i 6.8.1979 as per Anncxurc ‘A’ passed
by thé. “fI’ribuna1, Manvi in Case No.
zméa_§é::.,;;«.14IAR;2;c:,!j2*3-79 on its file.
“a§}’..A.v ‘growing on for preliminary hearing this day,
_.’ SREEDHAR RAG. J, delivered the foflowingzw
Jflfififii’
.’ ;Sri. SS. K , learned AGA wkes notice for
V V ‘éiesgfivéondent 1903.2 and 3.