High Court Karnataka High Court

Bhimarayappa Hanumanthappa … vs The State Of Karnataka on 7 September, 2009

Karnataka High Court
Bhimarayappa Hanumanthappa … vs The State Of Karnataka on 7 September, 2009
Author: Ajit J Gunjal
WP N033634 of 2004

IN"TH$§H1Gf[CCHHTTIDFILARHEATAJUR
CHfl3UHFBENC%IATIMiAR"HUD

DATED THIS THE 7TH DAY OF SEPTEMBER?   _

BEFORE

THE HON'BLE MR.JUSTIC:E A..j:fr*  é 

WRIT PETITION No_.33634/_2'0o4 
BETWEEN:   "  M

Bhirnarayappa Hanun2._a§f:thz1pp;_a, " 
Aminabhavi,   
Aged about 78 years,   _  V
Occ:Agriculutris3t;-.  _,   =
Residing at Egvaieipur 'vi11age,_ .. 3 V
Baiihongal;'Ta13;1k;""3!._ ,   
Belgaum District, N  a   ...PETITIONER

(By Sri.,._ Shetty, Advocate)

AND;

 

 =  1.  S~ta1.eA0f Karnataka,

, 'why its Se-cfe.ta3*y,
 Revemge »vDepértment,

" . _ MB . E3u'i1diI;;g',

13_angaEor"e, '

  =2. The"L§ii1d Tribunal,

" Bajlhongal,

 'Represented by its Secretary,

AA'-Bailhongal.

 



WP No.33634 (£2004

3. Fakrusab Davaisab Bugatikar,
since deceased by his L.Rs.

3(a) Ameerbi, W/o Fakrusab Bukitagar
@ Attar, Age: 80 years,
Occ: Household work,  V
R/0 Devalapur, Tq: Bai1honga1..g 

3(b) Davalsab, S / 0 Fakrusab    J,  
@ Attar, Age: 56 yea,r*s,4__ ' "  *
Occ: Agriculture, 

R/0 Devalapur, Tq: B 'V;1i<1er1ga1. "   ' 

3(c) Mohammedan,  L  .  
S / 0 Fakrusab Bukitagai' 
@ Attar, Age: 53..--yea'rs,'   V
Occ: Lecturer, R/Q B«e1ga'uifn.,VV ' A'
Tq &_VDis1;f?'B.e1gauin.   ' 

3(6) Ra.meeza;".;_.g   ~  
VVDV/eo--AFfét:1<r1i§~:ab 'B.Lgikitagéif" V
 Attaiq-" Ag_e:» g 50 3, 3
"Oct; I~lousehoVITd« ._W'o.1f1.<.-,
R/=0 1-Iaiasthi"; .'g1'q:V 'Khanapur.

3g(-:3) "GAu1shadb_egumV,

V'  D/o~vsFakru's'ab"Bukitagar
 @.Attérr, Age: 42 years,

'' _  T.  éflgiisehoid work,
  R,' £1-De,Vé1lapur, Tq: Bailhongai.

3{f) Imaifiaii, D /0 Fakrusab Bukitgar
'Attar, Age: 50 years,
4' Occ: Teacher,
 R/0 Hirekopp, Tq: Ramdurg.

%   _g(_R§3[a) to R3(f) impleaded vide court orderdt.19.06.2009)



4. Mailara, S / 0 Bhujanga Kuikarni,
since deceased by LR.

4(a) Bandu, S / o Bhujanga Kulkami,
since deceased by L.R's.

4(a)(i) Smt. Saraswathibai   
Bandu Kularni, Major, '

Maclivalar Chawl, 13ai1hong"a1_.  'A J

4(a) (ii) Gangadar Bandu Ku1affi~;,

Major, Tilakwadi Post offipe-,_ 2

Belgaum.

4(a){iii) Prabhakar      '  
Major, Madivalvass   _ V

Bai1hqn4ga1'{- _

4(a) (iv) SmitQ"N_:i'1°rfi'éia :R'aai1eSh.iiiljlikarni,
Majori 'Fa1._g1; O_f:€iee~, Haljyal.
r:anri;;c1a District. 

4(a)(V) sdmt.lv1jayg*«:5;ahea.:addfao
Kuleujni; VM'a,_j_o"r, R   K. K.Koppa,
Vl_3_e1ga1im_ 'Dist-ric:'t. 

 d Asa) {vijdd':s1n.t. Chaye Satish Purandari,

_  2 ., _V M,_ajQr--,._R~/Q Chikka Munavalli,
  "  'E<r1a:;apu_;~a.. Taluk,
~. A ' ---.VdBeige;_u_rnT;=District.

   -(By sfi. R';vK.H"e.tti, HCGP for R1 81; R2

WP No.33634 of 2004

...RESPONDENTS

Sri. ‘V._3.’f/E.Shee1va.nt, Adv., for =L.Rs. of deceased R3

A’ 81*-.i_.A Ramakant Charan, Adv., for R4(a)(i)
. _ ‘ “Sr1″_..5 Rav1’.B.Naik, Adv, for R3 8:; R-4a(I–ii1′))
‘–«(R4(§a)(iV), (V), (vi) — served)

WP No.33634 of 2004

4. Having given my anxious consideration’.-£..’arn
of the View that the impugned order passe.<.:i":V:1')V}2':44:tt§1e.V
Land Tribunal cannot be faulted. A V

Petition stands rejected.

Mr. R.K.I-Iatti, learned!Goverumerxt is

permitted to file memogf appea1;a§nee.jn foufweeks.

Kms”‘