E
IN THE H¥GH COURT OF' KARNATAKA AT BANGALORE'
DATED THIS THE 3131' I}AY or JULY 20{)8w_ 7
PR ESENT:
THE HGNBLE MRS.JUS'I'iC1E MANJIELA
AND . "
THE HOIWBLE MR.JUS'}'ICE K.N.KEsH.AvANARg§';rg39:AW;,,HT
w.A.m3.2e5g i"2Qt1~.7_(KLRA)_ V _ T'
BETWEEN: '
1 JAYARAM HATWAR _
AGED ABOUT 53 YEARS --
R/AT BEEJADS, KOTEVSHEVARALV
I{UNDA¥'UR'TA£;UK[ * -
2 VAADIRAJA'-"£iIAT1VAR_§,__ « '
AGE!) 5.3031' '4é2.YE=AR-S,
R/AT BEEJADI, .\ '
KGTESH~WARA,:_ j '
§<f;{i?~5DAPUR %mLUK'
é; 'A _ "NixR';ix*5.a;I'e"A MURTHY,
MAJ_OR, AGED ABOUT 40 YEARS,
.;-RfAT"5§;.*3dA.?3I, KOTESBWARA
f<UNDAfS-UR TALUK. .. APPELLANTS
(I3y M13; 'i}M§':5EvA:AH 82; ASSOCIATES, ADVS.)
CHANDU
--_ _ W/O LATE {ZHANDU DEVADIGA
V "AGE: MAJOR
3 "2. SMT. KANAKA
D/O LATE CHANDU SEVADIGA
AGED MAJOR
R)
3. SMT. LAXML
D,' O LATE CHANDU DEVADIGA
AGED MAJOR
4. SMT.GIRIJA
D/O LATE CHANDU DEVADIGA
AGED MAJOR
5. KRISHNA
s/<3 LATE CHANDU DEVADIGA
AGED MAJOR '
5. T.Gov§NDA _ 14
3/0 LATE CHANDU DEVADI(}.Af'»
AGED MAJOR V H" ._ T '
7. T. GANESH
S/O LATE:.<:§~2.aN:}.:;. DE__vA'D.;GA V
AGED MAJOR:
8. T.sU£:V13A.;m~% --".V--~.__ *A M .
S/O mTE..'§:LVR '1jALUQ',~m,KsH:NA KANNADA
;$$'§'AT"£3_V C}? 'KA'Ri\EATAi{A
13.TEr~?A;<z'm'EN'T'.s)P REVENUE
'BY-ITS SECRETARY,
Vi-£)HAN;A.SOUE)!~IA,
BAN {}ALORE» 1
T10. LAND TRIBUNAL
_ ' * KUNDAPURA
BY ITS SECREARY KUNDAPURA.
..RESPONDEN'I'S
mom;
SINCE THE 339 AND 475 RESPONDENT IN
W.P.NQ.37725/2000 ARE NO MORE OTHER
9V
4
the application of the applicant. The said order Vt”-as
qzrestioned by Clhandu Devadiga before this Court.’
present Writ Petitierz. The Writ Petitioner it
thereafter his Wife and ehileiren ‘ err reejor-‘:.i_ and
pursued the matter. By order
Single Judge has quashed the ofifltlie’ ‘arid
remanded the matter Vie… ‘VT-»riburrei”*Afor’: fresh
enquiry with a direction {,5 ticgziisméere available
or: record and a.1Sev–._te to lead fresh
evidence?”‘if’é:1y,;.:ii, V
3. Itie the «the learned counsel for the
appellant iar1de”vare:iI’unja iands and therefere the
it Vapfglie-‘;air1ti,.Aeer2:ret c§eiru”‘eny tenancy rights over the same.
was raised before the iearned Single
‘ ~3ud’ge_iéi1Isc:p the matter is remanded to the Tribunal
fz’es1*i_erL1quiry, no prejudice would be caused to the
afipetieirit as all these cententiees are required to be
—-.”V’eon’eideree¥ by the Tribunal. He can urge all the
ie-onterztiexxs available to him.
W
4. Under these circumstances, we see no ..1’i’.n’€3’1′”i’.Z_ ‘I’1V]:I
this appeal.
sal-
1231*