AND*1?OST,_MA?»IGALORE D.K.
{By ADVOCATE)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED mxs THE 18"' DAY OF NOVEMBER 2003"-.fj~fz_
PRESENT
THE HON'BLE MR. P.D. DINAKARAN, CHIEF
AND %
THE HON'BLE MR.JUsTIcE'v,G.:§AsiLaHI'1f"
WRIT APPEAL No.2545 of 2009 m=z~R£S;;RR
BEKWEEN:
w/o LATE' MO"i'HI__
R/AT BALA H'QUs_E,; "
BAJAL V1VLL.AQE.RAN:;;:Apos-i' ''
MANGALORE D3,, H
1 CECILVEIGAS
2 MRS FLORENE _ .
D /0 LATE MQTH: D' SOUZA
R /AT BALA HOLISE, . EAJAL 'VILLAGE
. AND PQST;'~MANGAI.OREvD.K.
3 R" "~.R('A)I\l'1\§RIuI+; $oU2:A
S/0 :4_A'1?£;"2~._{ro.mI 1,7 SOUZA
R/AT HOUSE), BAJAL VILLAGE
... APPELLANTS
1 THE LAND TRIBUNAL
REPRESENTED BY ITS SECRETARY
MANGALORE 575 001
2 THE STATE OF KARNATAKA
REPERSENTED BY ITS SECRETARY
REVENUE DEPARTMENT A.
M.S.BUILDING, DRAMBEDKAR VEEDHI
BANGALORE 580 001 2
3 SMT CELESTINE D SOUZA
W/O LATE HENRY D soum
BALA HOUSE ' ,
BAJAL VILLAGE AND POST , *
MANGALORE. '
{By Sri: B VEERA"f'0PA.;:.t0.AGA:_:_}§QR R11f.j&_ SRI AMANDA,
ADVOCATE FORR3}__ A
THIS EELED U/"SR4 OF THE KARNATAKA
HIGH COURT ACT: -pR.AY1R-O ASIDE THE ORDER PASSED
N THE WRIT PE'E'1'1'ION'1\§O;111107'/'2'.«O09 DATED 23/05/2009.
THIS WRIT "ARPEAL A"CO1\'/'ENG UP FOR PRELIMINARY
HEARING "THIS "DAY, THE COURT DELIVERED THE
FOLLOmN_G:._ ._ _____ V4
JUDGMENT
,{De1′::, ered by P.D.Dinakaran, C.J.]
app.e_Tiants–writ petitioners have filed this appeal
O}:’d€1′ of the learned Single Judge dated 23″
made in Writ Petitien NO.11107/2009.
2. It is the grievance of the appeliantswwrit petitionersis
that while the learned Single Judge by the impugned*’:ofd:ef*.uA4
dated 23rd June 2009 has declined to issue a ”
issue Form No.10 on the ground that “there
direction issued by this Court in Writ ”
disposed of on C 4″‘ December, the
Mangalore to issue Form Cmatter by
recording evidence, he has faiied-to fact that
the time has iapsectp direction may
be issued fixing the the direction of
this Court made in i5etition’v—Nc,t~’30830/ 1996 disposed of
on 4th December,’ . it it it it
3. Heard the iéamiéd counsel appearing for the parties.
?1–_._ In t11e”‘circui1v1s.ta-nces of the case, suffice it to direct
ivvtiie.first’i’esponden.t’jLand Tribunal to issue Form No.10 to
” ‘i:aipien1.ent thevrorder of this Court made in Writ Petition
No.30830/ 1996 disposed of on 4″? December, 1997 withi_1_f1
ninety days from the date of receipt of a copy of this order.._’
The Writ appeal is disposed of accordingly.
IndcX:Yes/N0 …. :
Web Host: Yes/I130 –. ‘ V
121