High Court Karnataka High Court

Dr S Krishnamurthy vs The Deputy Commissioner D K … on 25 November, 2008

Karnataka High Court
Dr S Krishnamurthy vs The Deputy Commissioner D K … on 25 November, 2008
Author: Mohan Shantanagoudar
 

 

31 THE mam cotmrcn mammxa AT aaneapom

wm psrrrrmn m. 1i5;2_s c>r«f2oo7%g1<L§te§:21as)

BE 5 msmazt'-m1u*Hz  ;

2.35.3

SM :

AGEB AEGTJT f:,~a” ” . »
ERn V.
Rm:

zé:a:Vm..mRE-eaf-£.’:;. ‘V

{Ry 3:1: 3 Arm, 3

319.’:

as
3
§
m
:z
E
Ag
Q
§*’=°
%
:3
@
:3
K
§
3
§
§
2
§
fie
Q
#3
Q
3
§
Q
E
$3
3
§
§
2
E
fig
§
§
3
§
Q
zg
§
3

~ f}i:m{ms:£::.”n~I2:r:
2:: z~:j- rzIs;f*.r:§;3:’::*::._f,
zmwcgmcm.

231m 502%.; ‘semi
‘:::,{o FELIX L r:’s£:fi.m
,.j&<;2vL:¢Aaan

_ _ 'Exact…-'cmikca mm

% '~«-'8.?£Ll'IA'Z'TA
3.2:. awaaux-s

W%;;:;za«.x2;:az" W mmAmfiA.%.%§,»..==4.

&;:::;;:B… rmma, may ms. R1
5:21:15. sanmmnmx, RI2fi.?., ma R2}

E

3&5
Q
Z
§
E2
3
Q
3
3
§
§
3

Damn THIS THE 25» DAY 0FNOVEh€B;E*R.’;_5§§§’%§::::_ _

THE HUFBLE MRJUSTICE T

2

THIS wax’: PETITICEJ IS FILED

22% mm 22′: cm ‘FE-E F.f{3HS’:’I’I’I'{I’I’1if}hE~,.’:”‘*3E?._:’
Bmfma ‘:30 QTJASH THE GREEK 3:2*::°..1…1…’.’:__.’:::V,.2.’;’V:}’.2.? IN,
amzan N0. 3lE3:”2GiI16 §P:.5SEf?””-BY “E*£..»’:1E}1E,’ifAE*«Z?;*3s ‘

APPELLATE TP.IBEENAL, B.3%.NG.33s.’£.§3I3.E:.,.EZ?.€13E}f£I.!’J,E’}i} ‘.am%A2;*x+-
A ma QUASH Tim exam. m;x:rE:3:2O9′.3.m-;_ 1ai:;3s’:::%a,:ss{_

THE 9333?: s:m~smss1c=:,~r::B;_.__, I2;3:§.’ zmzszggms EVIDE

ANNEKURE-B . –

mm mgr V.-1..ss*:*:’§I¢;$i_;”– °”-.;::3:-zriérs-.. .-ésy mp.
PRELH(12«IAF.E£ mama; mi *2? “z;1s:..:;>u.:e THIS DAY, TEE

camm: mm mm E-anmcgfiexritaé.

0 R am

the order mm:

by tag Tribunal, Bangalore xrida
anal the mac; passed by

V’C.62;11;r_n..i::s»sis::ne:r, Mangalcra Vida Az1mIsmre:-

by which, reapandserzt; N62 is

‘dim agictxitural land bearing”

I’It;.,:H3/I ta an extent of (3.34 acras for nc;-3:1—

purmse.

2. The rcaords discioac that msmdent No.2

was granted mmupancy rights by the Land Tribunal,

iEGI-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH

Mangalmra {:11 19.2.1??? ever the Try in

\/7

as
:c
Q
2
§
1%
ii

3%
Q
§
E
E
E
%
§
§&
§
E5-5°
K
3
@
u
3
E?

x
§
§
E

:M:M’1m ‘i5<.m%fi'MVF!§E war" mmw§%¢&%§~mM. W%~<a:s<W %..A*».§*m,W W? mMmm"§mm M%%E§%*E QJWEJEW Q?

3

qzwsfian, Afim 1% {if 15 years, mpon&1fx1;__No.2
film aaypificafion hcfon: the Deputy

Mangalare under Sccficm 95 :31′ the
Ravezme Asst praying far of 7.

land £3: amt:-swan’ ulttmal *

Cammiasioncr, 1′:-f thflé
rmteréai, wanted No.2 by
passing the said
met at’ Mwm is
10,105.

3. by the pctixioncr max

‘ the tenant of the land in

sue fawzztzr the occupancy ugh” m are

Qhmmd mt be allawed ta cancer: the

= agiéifiturai Emma izzto nan-ammazmral land.
ta him, if the land is cacozzvaned for ma-

H awzfiturai pm-paras, it v:is:31a;t¢:s fiectitm 68 of the

»- — ; mm Revmue act.

W’

Said csntcnfian of the ape
3f3″‘~3’4%p§e,=c1.§ Ag aforementioned,
gafitad in mm: of rwpomjséfifi:”I’€9;’2
the ma mbuna1.

hy flit Eificputy of
amui. 27 yea1’s.. » ::aa:f;1’A-A..a 1xier1atio1′:: at’
land my a gamma by
for responadtnt
N552, * The provision of
applicable (31106 the land is

caamvaried pm-pa-ac.

r vrifiéfitended by the pefitianer that

get no right of way in the

5 in the property of the pctitbngr.
‘qaxggfién cannot be decided in than: prmedxfi .

_1f?li£§}iié§tiene’.z* has gut ezaclxxfisre right ever the pain»

Vh ‘ same: has to be: decided by the Civil Court.

New mwum wt” mmwmwetmm Wmmm mw.msm mm” mfl%m.¢%!Emi|Km m*W€M’*3’5 %,..;wmw<:a' WW §§fi%»W€%W2{§"m%.£% Mfififi HWUKE %';W'%«%%NfiIE"§%%& Mfifififi fiflififl Q? %s&RNA"MaK% Mififi 69

V

;mam;3%m"aT'vmm_ ' = – – . . . _ . _ % . 'W __ _
» £2 mmmm. mmwg QRWWW mfi Kmmmmma wmw mmzm 0% Kmmwmm wwm awmm" warm" Kflfiwfiffisfifi mmm mmm «W Kfl.§M'%¥%§"&%fi mam rm

5

§. In view (if the same, this Court dam not find

any aim: in the iwugncd. ardcxra,

same cannot be interfered with.

fails and agcortzfirxgly, the