4,,
IN THE His:-4 com': or KARNATMZA AT BANGALORE
name THIS THE 5*' may 0? DECEMBER, 200$,
BEFGRE
we HCNBLE MRJUSTICE A&GH:§¢; 5;-aam'ar§%A5,c{2eARA,j * x
wax”? P§TITIOi\¥ No.1e46?/2&3? {*KL§.§g”_g%Lk%%%%% *
EETWEEN;
Dayanami Smitty
S/ofiajnaiah Sluettjr V ~.
Agcd 43
R[0.K02″aj£=; Mane _
Ncnandxuu Village: _ ‘
Paziakaje 33931;
E%€:1ihangaéi’§fal1;{;§£»V’ V .
sfimst. ” ,_.~PE;TI’I”1QNER
{By Sri :~;;;\;£.Na:ax§j;”.Ac§.§:;–;,_””
3′! VLThé ;§a}$Sj1daF .. ….. ..
” B;§:}:%;§j:éiI;g§aE£i—_
-.j3.:«:,::.5;s;t.
2;”-3I’i1»3_{;3;;®;{1iiti€.e= fer Ragzflrisafioii
F”Q1*L?13a11{h0fi3ed Gccu;)at.i{)z1
Btlihafigadi
A’ ‘ ~I}.I{.I};ist.
* 1_?€p.by its secma:-y :~2&:s?{);’€91§NT$
{B32 Sri Ritiumax”, ECG?)
*3,
‘:-
‘§’}1is Writ petiiicsn is flied. liiildfiii” fixficies 226 and .22? of
the COI13tift1’ii(3Ii «sf India, praying for d:§3.’\’2′.Ct the ‘$(+:c:<31":d
re$p<3:1d<:::1€ ta consider and (iiS}3OSf: of {E16 appiicaiziczsfi-.pf.._t}2c
petitioner pm»duc:eci at AIm.ex1:res~A within E;i_m_I"{')£lVSC'sI::8'ifl€i
§}€i'iO€i as {his Henhle Court, zieems fit, «tic. __ 5 __
Thig Writ petitimz enmhzlg 0:: far pmfimfiléfsi Vhéézgriiig ..
B–Group, this day the Com": macic:-£11i2'~fa}loi§ain:,g:fT ' -V
g aanERi"°
Grisvalacfi of the petiitiéifxgir is," uhgg '=g5,gpp}iz:j:3.ti§n' V L'
far regularizatian (Bf his m}au%i}';r::&:s:$<I £$£E<:z2.:;;aat§an of the
iands bfiaring Sy.Ncé."f;§';' EC ;'1P, m@asu1:*i:r;g 2
8.C1’€S.~ *a:c:«:1_ 2..:3 éi;§ér3S..V:T’e$p€cfi1rs;}y’ cf Nalimidm Viiiage,
Be1thEa:1g$di’£’é}¥,1};,; sfiatisidered E33? 1:336 respandents
thaugh Imig back.
L_€:’a:_’11e«:i G0v€mn1ent Advacate, on instructisns,
_ ‘i1bin’i%S« the lands in questimi are mfiafit for
r:1i75;t;’i¥:;’é.iIi:§f1 to {i€:f}I”f3SS(*§d class and as the petitioner is
:r:e+-:}_t beianging 1:6 depmsseci class and he is net
“‘._Ci:ifivating unauiizm-izedly, his prayer cannot; be
“‘g1’2a”1tad. In thfiii statematzmt uf abjectiems, the State
W5
,3.
Gmzernmanii, iii paragaph–?, has submittsd thfi
gmtifiwner is neat ciigibksz for gant, it is n&c<:$S3;js%_~ 'éxkict
him afifi the lazid W33} be takefl in Qt'
€30ve:r11meI1t after disposal of thfs Wrifi fpétiiigfi'; " ,, f
Be that as it may, Si:2._§Ea_%t1*1e ;a;3;)ii1:_1. merits of fin:
matter.
Acc¢1″d’ir3;g;§y, ” ih锑v’L_’1’§sp§0fi§i$11ts are di:’&:¢t{:d to
éiispqse _rJ:fA’ &ppii.g:iai:,i_=::31.’ filtiid by the petzifjozzsz” in
a{:C0ré2i3:1{‘:::% with iz?iW,_ an 13163533, as expefiitiously as
pa:-gsiizkz, fear mtmths fY'(}”i}1 the date of the
:Q£13tiifi{;?:i§h._{>f the Ragularization Cemmittee.
A Petiiiririi is tiisposed of acca::\r<:Ii11g1y.
Sd/*
311693