High Court Karnataka High Court

Hanumantappa Shankarappa … vs State Of Karnataka on 18 August, 2008

Karnataka High Court
Hanumantappa Shankarappa … vs State Of Karnataka on 18 August, 2008
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA, c:;R<::U1'r BENCi?,I: , 
AT GULBARGA     

Dated this the 1833 day of August, 2{}(}8,  

Before   '

THE 1-10N'8:,E MRJUSTICE L NA--RA'{AN A SwAI§r{:"  

W P No. 3441 2396 (i;R}’ .

Between: L» b

HANUMANTAPPA SHANKARAPPLXB1_RA;_Dv.A}€’fw _
S/O SI-IANKARAPPA BERADAR * = ” ‘
AGED ABOUT 60 YEARS, . ‘

ADAVI SOMANAHALAVIALLAGE, : ~.
POST;HULEGA3A1,,i_f”rQ;i>MVUDi:}!3::S3:HAL ”

DIST. BIJAPUR PEJTETIONER

(BY safix KANT;€1fi;j.%j;1>AJA:’;’»«A;2:>V0(:ATE)

” A1 S’}’A’I’E”‘OF KA_RNATAKA
‘ RE::9RE%sEN*r.E13..§BY ITS SECRETARY
D13:-PARTMETN. cm REVEN U13}
M,.swBu1L:x;–N{.?-1», BANGALORE

THE LA:an.f:’t§z:3UNAL

_ MUDi)E».8IHAL
DITSTRIUF BIJAPUR

” KAGAMMA CHANNABASAPPA
QESHMUKH SENSE DECD BY HER
LRS NAGALENGARAJA CHANDQANAGGWDA
“”DI*3}SHMUK, HUNSSYALA, TQ. BASAVANABAGEVAD1,
DISTRICT BIJAPUR V’

–€.’J

4 BASAPPA SUNKAPPA
GOWDARA SINCE [3303 BY HIS LRSM _
PARAMAVVA W/G BASAPPA BIRADAR _ ‘
AGED ABCJUT 40 YEARS, ~ ‘
R/AT ADAVI SOMANAHALLI, _ *
MUDDEBIHAL ‘rQ., BIJAPUR’ E*I_ST,.

Ca’?

SUNKAPPA BASAPPA BIRADAR

S/O BASAPPA BIRADAR

AGED wow? 28 YEARS,~.__ _

R[A’I’ ABAVI s0MAN;mALLI,_T_” . . ‘-
MUDDEBIHTAL TQ, }3.ZJAPU[R Jiaxsxf, ‘ ‘

5 DYAMANNA ”

s/0 BASAPPA«’B’iRAD».%–R” %
AGED ABOUT’ 25;:YEAR’$; _ ‘_ ‘

R/AT ADAKL,s€3MA1%gg_HALL;,__
MUDDEEIHAL Ar:_5;a,v, B§.,JAz?U*;?A_ Ij)I$’I–‘.

7′ REJNAVVA’. 4. g *
W/O PADMAPPA RA’;§KA..sAg};f-»
AGED A13OUT”23 “{EA’;2s,’=.

R/AT Agjavix SOMANAHALLI,

– v§uaUi)I)jE:BIEHAL;V%_TQ., BI5z’%PUR mm’.

YAM;2NAwJA–.wf 0 . .;.3:RAPPA AGASARA

AGE?) A80 U’?-QSJYEARS,

12/ AT 2-.;:)Asg: ‘S-.(}MANAHAL
MUDDEEEIHAL TQ., BIJAPUR’ D1ST’.

8 ERA;P}=A B;4§S1XF’P;5& AGASARA SINCE £35200

_ “$g%NGA§’-?PA S/O ERAPPA AGASARA
=AGT¥_§1T)..A_13OU’F 30 YEARS,
Rj,iA’;i ADAVI SCJMANAHAL,

—–.MVUD£)E}BIHAL ‘I’Q., BIJAPUR DIST. . RESPONIENTS

4: _ (j3Y SR1 N s DESI-IPAMDE— HCGP}

THES W? FILES PRAYING TC) QUASH THE

0933312 93*. 14.10.05 VIBE ANN-D BY THE LAND

MUDDEBIHAL so FAR AS PETITONER LAND BEAR1;s;§}–.s:,Y§A.:§L.:i,s9;*7 V

£8 CONCERNED 3:3 ALLOW THE APPLICA’Ef 0N :,,§r»s__m;-, ‘-

This writ petition coming on {::r3j_ hséixriijvg V

Group before the: Court today, Court the fofia-Wingvj:
The iaetitioner i$ a rival the Land

Tribunal, Mu<:{aefiihai%5;g V He flied an application
seeking §nter®.'~§x~c1e§~ be rejecteci on 14/ 20/2005.
Being aggxicvcd, tlzfipfescfit '&fii";§e:;aon is mad.

V. 539 :;#§:fi5IE,$F:':£lj€;'1'~'ti§3I'1V.Hi¥3""$'é§d(i on the petitioner's side. Hence

the materials on record and passed

'tliazi pxesézygfiuxwdcr.' T,

'ffhfi hnpvfigned ortier is only an order mjecting the intmim

41 9;aya+%% 'passed by Land Tribufial, Muddehihal. It is neat

as 129 what happened is the main matter after three

: '–y{::féii3 flow. Hence it is agsgzropriate to dispase of 'U516 gmtition

efifizecfing the Land Tribxma} to coasider the main mattaer itself

"f

within. a periad of six months fro

III the date of receipt of c0_§ij?"i2f A4

this order. Ordezred accordingiy. Writ petition is dispcssfiii. '

akcfi'