Karnataka High Court
Habbedunnisa vs The Land Tribunal on 16 June, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO. E5146 OF 2004
-1-
IN THE HIGH COURT or KARMA TAKA A r BANGALORE. Vj f A
DATED 11113 THE 16TH DAY 01-' JUNE, 201$." A * it r.-
BEFORE
me I-lON'BLE MR. JUSTICE ~.K:=A A A
W.P.NO. 15146 O'Ff"2O04"';'-L'_E£_}V
BETWEEN
1
HABBEDUNNISA 1' V
wxo LATE ABDUL KALAAK @_F,'v'ARE JAN *
65 YEARS A '
RIO KRP. ROAD, _ .
KAMMAVARIPET
HOSAKOTE TOWN',HQSA.KQTE;
BANGALORE DIST . . p
HKABDUL RAHIM » _ A
310 LATE ABDUL KALAAK Q PYARE -..1AA4'
RIO K.f2_P. ROAD, _
KAMMAVARIPET
HOSAKOTE TOWN, HOSAKOTE
BANGALORE DEST * ,
H K BA€3U_ @ A J-A53' "
s/o LATE ABDUL KALAA;-_<__@ PYARE JAN
'A " . 3B"'z.'.EAR'.S.
' ' I{By_VS'ré:
, F?J.OKF2.P.,R€iAD.,
KAAr¥MA'v'.AF-i!PET
HQSAKQTE.TG*«NN,--vHOSAKOTE
BANGALOREDIST
" ' ' " PETITIONERS
xv wsHwA}~4ATH ADVOCATE ;
V" THE LAND TRIBUNAL
BANGALORE EAST TALUK
BANGALORE
REP BY ITS CHAIRMAN
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WPNO, 15146 OF 11004
'?§~i:E-Z HEGH éCi£?s§.§"E?L.'§' GE? AT B.3~}E{Ei§§.,£}RE, '$5 15 E45 Cit? 2E¥£}='E
3-
2 §_v .. V . _
'%"H£S xxx? {2.a.,%.%.'T_.3
i'=é.§®E TE"-SE ?*"{}¥..i.3C?§'2"§§*éG: _
:GR§ER:
Learned aenunsei aip;§Vé:}ar§z'§g fieceased 2"':
reaponéenf has fifecé Vxa mém-:::.~f: 1.»/;}"L:ne 3908
stating tha§;'._A2""§_ :"e$§§§'&2§ier§§+i{f'§§?:h3ppa has expired an
'!9.2.'2G{}?_ 33$ jrac3a:e:$t1e;dA'~':;{$:"~:;31V¥ace the game an ramrd in
,if'?:'e':e~.i_nta{s§§; gzf gkzstéce '73'n;*i**equity.
2, petétéeners nor the Eeamed coamset
L "'3pp$a:'A:a'«'.z.;Vg far ~'§§éti{§ene{s have taken any steps to brirzg
" " ' if4if'::==:,iVVL§'<a=,;¢;;;aL% réprésentatives of firm deceased 2"': respondent
within the prassyibed téme. Hence, the writ’
fieitiiéén fiéed by gatétieners stands dismissed as; amteé
rt-of taking steps ‘ respect of contesting 2″
:2-sz Can??? 52;? KARNATAKA AT }3s5».3-‘€T 25:45 rm: 2%:
\
fim RIG}? COURT QF §§Ps.EENA’§I=%KA 5′-J?’ B:;%E’~3GAi,G»REV ‘€5e7P.§\EO, 153.63% Ii}?
~3-
resp9ndeni:_ Consequen éy, the writ peéfitém fééeé by
petitéeners stancab dismissed fer nan» prwesutwrz.
W TSd!+s-
ix Em gm}; CQEERT «:21? KARN:%.1’A}§A .551′ EA}-£{},3gLOE’2E ‘®’P.3;’€{§_ 1:31:45 0;: 2m: