> IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6'"? DAY OF JANUARY 20.11}
PRESENT
THE HONBLE MRJUSTICE V.GOPApA" ' _
AND
THE HONBLE MR.JIJ_STI(43EA :A.V.S.BQ.'¥?;»3,1§II\E}\
WRIT APPEAL :€'e.,:Vj286/2o09'<i,R*)e "
BETWEEN: _ %'
K 1: D KALA--1,A._H ;,;:oLe:
Dead by Legal' Ci; 6 , 3 _, 30 in
(a) Smt. Sak:«_1m:§1.a. . = 'V .
B0tvhe'D¢391 by': 'Rigel. R613-sh--....
i) Smt. 'SLr.ShiIa§11méie;e.__i'}'5__years,
W fee 'Late VKun'da"iZ)yaViah.
ii)' Smt. Sunanda, years,
0 Late T{u,11;:ia Dyavlah,
' "i.ii) --vSmt'.»_P'u.shpa1atha, 30 years.
'D/Q LateV.Kunda Dyavlah,
All Residlng at K.R.S.
é M..ad_dj;--1r File, Srirangapatana Tq.,
' Mandya District.
(AC]'jM«anehia}71, 60 years,
_ ..SA,s"o Late Kahah,
R/0 Kennaiu Village,
Pandavapura Tq..
Mandya Distript.
5
«E,
4,
(cl) Smt. Susheelarnma, 50 years,
W/o Nagarajii,
R/ o Thayuru Village,
Pandavapura Taluk,
Mandya District. ....... .. Aiipeflants
[By Sri S.M.Babu---- Advocate}
1. State of Karnataka,
By its Secretary, _ _
Revenue Department, '
M.S.Bui1ding.
Bangalored.
2. The Land Tribunal,' ' '
By its Secretary, "
F'ar1daVapuif"i'.a11,i1c,;',' , .4 ,
Mandya
3. Smt. JaVai?.afI1nia ,' Magda,"
W/,0 La.té"BoriiaEi,
Ke:nna1uAAVKi]ag'e,.% _ .
Pandavéaptir V' "
Mandya District' _ 4' V
4. Smt,..Yesh'odaiiima,,
Q..f,3017€1iSh." ' ---------- ~ "
«__Aged,Aa1:)4oL1_t 50 years,
:Ker1n_St1u"i'\[iil.age,
_ "~'i?anda'_a,ap1ira Taluk,
A _Mandya1.District. .... .. Respondents
{B3r_’§’;ri,’3i/I.Shivappa, – Advocate for R3 & R4
. _ Basavaraj Kareddy, GA for R1 8: R2)
This Writ Appeal is filed u/s ‘.4 of the Karnataka
“High Court Act praying to set aside the order passed in
V’ the writ petition No.43198/2003 dated 18.02.2009.
i
av-
.9-
contesting parties if the Tribunal comes to the conciusion
that amendment is to be allowed, thereafter the
consideration with regard- to the merits of the claim shail
be made including the said survey numbers also aiongi.wéth
other Sy.Nos. Order to be passed by land
said amendment application wouid form t_he»’:”L-;§3s’isi.”forthe_ ‘
ultimate decision by the Land Tribiuinial’ with -;rAegfa.~cji,,to’V”tije
said two survey numbers. ‘ V
5. All contentions with regard: to the of such
application are left openziiito be t:Vi_rg1ed._’b.e’fore the Tribunal.
6. In terms..of the~~above._ appeai stands