H»: *m;.«: Hi(}H CUUR1' 01+' KARE\JA'l'AKA AT r:;A'r«3:<;'§A1.gi}1<:}s3
J.)A'I'J:C£_) 'mm THJJ am pm' 01+' N0v1:;n«2..i;§h:.k2,
*m1:: HON '15:,3:: MH.JLjS'l'lCe.¥$ gem 191;; "
W£<1'1'Pt:3"1"£'l"lUN N¢.=4§3';zo 0:4' you-f Pzgfashizramapura Vfiiiage,
Uhaliakere *i'ait2§<',.§}h1tradi1rga District.
-- " . . . . . . PETITIGNERS
Amy S1é{1'§£§QVEv1.SIDiJA%'PA,ALJVUCATE.)
'.~-..__{'£"hV_.a=?~: gaifrépiztjv ilorrzmissisner.
ifihifiadurga Districi,
AA _ £2f3i.i3:adurga_
V The Assistan: Commissioner,
Chifiadurga Sub~Divi5i0I1,
ilhitradurga.
?'fl/<'""*"
3. SI1"1t.ThiIIlII,18_KKa,
Wfo Maiiajia,
Aged about £32 years,
Nzgyakara Kapiies,
Parasnuramapura Viliage,
Chaliakcrc Taluk,
Chitradurga £)1st;rict.
4. iianumanthappa,
S / 0 Late &amia,
Aged about 4'? years,
.:'3xgi'iC11}tEiX'i5t bypgtofessioii, :4
Reszdent 9fKara1-19111,
Pavagada 1"-Qoafi, T V , .-- «.
Parashnramapzira' .
<;:n1u~g»\c:m§g;§,_L2:s:::igt: .
Sgt»:g;J::"~;n.;§;cE;;;gca:s;:s:§;;.BY i~111$% gm
fig}
" V 'Eff
gfigcci abeut yyears;
~ ' 5§}{ V13)" Sznt. 1;a£{,$_i1;nam:na,
" = 3,96 Late Iiaidummqthappaa
'«.AgE: Late E--Iaxmmanflzappa,
.. Aged about 39 years;
n ' 4»as(ci} Sri.day*a.I'a.m,
S/0 Late Iianumanthappa,
Aged about 3'? years;
me} Smt:.Rathx1amma,
[}/0 Late Hanumaiithappa,
Aged about 34 years;
4(1) Smt.SaKaImna, ;
D/0 Late Zlanumanthappa, _ "
Aged about 32 years; " i A '
4(g3 S2i.H21nuIz1aI1thara}§'§1_;"'
S/0 Late Ifanumantheggajza,
Aged about 2.9 yea;r$;_.._
Respondents Ne; 4{aj; ?§f~{gj' are % _
Agicultufist by pr:3f::$s£0n’~~.,
And residing at ‘ I
Pavagaéi’;?1,V-Fioazii,
Pa?as§!1_1iIfa1;31p mtg ‘fir10bii,’–« ‘ V _ »
” 4i;Z;i*;_1;Ttf;f£1ci:1″1f”-{,’g;;2’«2 iiistric E. ” ‘ ”
– ‘ . 1%Hs:3PoreDEm’s
gm’ sie1;2§’.x:Aj<A£i1éA$}uj:,' 23mvo<:A':';2: FOR R.4(a) me (g).
M S1'f{";M.'{3,EQAGASHREE, I-Ice? F0212 R1 85 2.;
….. -3-*1–*
" VA T. Petitiorz is filed under Ariiiclss 2:26: and
' :'3i3? of' the'r:_ Cgénsfiiution Qf lnciia praying to quash the
iz11_pug:1€:dL' —-;';«'i"dar passed by the R32' dated 'Z832'. Z980
producedézs Anz1exure~A and the arcier passed by the
R1 dapé-d 2 1.2.2{}G'7 pmdiiced as Annexura-»D and etc.
H v _ This petition coming on for preliininmy hearing in
7?" Graup this day, the Court made: the f0i}wiI1g:-
3 2*” ~..
W4-
At the request of both the czomtzseiss, the matter is
taken up for final dis§0sa£.
Being aggieved by the order “£3163:
Assistant Comxnissioner dated 28.7.
preferred an appeal to the £3-lepuljy T_w}i”1o
by the Qrder dated 2 1.2;.,;’,_(‘){‘)’.%* mgéeted axe’ .é;a};d
Hence this petition.
” ” — …:§:’§éhiy’*’,V¢Qfltéfifi0fl urged by the learzled
(:ouf1.<s飫. Vf01"_ V{§s€;.§T"'–.§€tjtioners is that they having
§ilIfCf}aS§f§{¥.V_ f§'1€..§aI§{1 x%&?ere the owner in possession of the
" V' A ";§einI.r:.a5; Q11 datébi" the proceedings before the Assistant
.«_T(it);11{m__1sSie::'§:r. 'I113 Assistant Gommissioner should
}:1_av¢.~ tfiéréibre issued 1]0f£C€S and heard them inefore
AA Tpaésiiig 111:: 1'111pug1eci order. Failure to (ii) 30 thereibre
' -35:35 ied to Imscarriage ofjustice.
/CW…H
_. 5 ..
4. On the other need the learned eounsei
appearing for the iegal representatives of respondent
No.4 submitted that the petitieners’ vendor fies been
made a gnarty to the proceeciings.
5. After hearing the ceu;1sels,._,’Vit-»..V1swA.1j1sstZ
necessary that the impugéed »_Q 1*c_ijei”§5 “I 4’1feqti1I’eL 1:ej Ebel.
intertered with on the sale geese’ Etha£=£1e, o19c£ei;’ eulfid
be passed Without f1ean”I’i§;w._V’VAfi1e person. 11: is
admi.tter3£y on rec:_{§1′–:1 ‘petimoners are the
pure’i1aSf:§’$y 51%;, ‘the-._iand'”‘H3″:q11esfio11. The Assistant
have issued notice and sheuid
have g1iren”t.t;eV1nAA’:3gzi’~~–€Spp01’tur1ity of being heard before
V-§3é§;ssi11g~vs.§§1e iifiputgned erder.
* ” =i§i_j3…*;t1<31.1t going into the merits or demerits of
A the jar the contentions urged by both the ceunseis,
AA }:.I:1e -Dixnpugneci order passed £35: the Assistant
V.(':§fiII:1m1ssie11e;' dated :38.'?.198{3 and the erder dated
21'2.;..2eu? passed by the Deputy Commissio er are
L'-……
here by quashed. The matiier is remitted to the Atéfiistant
Commissioner far flesh disposal in accordanm: Ciiaw,
The pefiitiorzers shall appear before_ 2
Liomnxissioner without any f1n*t;§1er’1fi§>t_;i.(i€1? ‘1_f§’.’,1.’i€,,_§f,§:!UE$
and on which date the Assistant Co:11m1ssi6:*:ri:f_ shafgfl ‘I”e_-° L.
hear the matter afresh.
Writ pei3″t1oI’1 d’1s§;nse:i 0:1″ v’¢%.3″{3{‘,_{)I;€Til>*,I’Igl:S/.