High Court Karnataka High Court

Kalegouda S/O. Late Kalegouda vs The Deputy Commissioner Mysore … on 8 July, 2009

Karnataka High Court
Kalegouda S/O. Late Kalegouda vs The Deputy Commissioner Mysore … on 8 July, 2009
Author: Ram Mohan Reddy
 A '1'HE§;*'£§SIS'T"AN'i" COMMISSIONER

T "   SWAMY S/O LATE BALARAMA Bear;

.1.

xx TI-IE HIGH GOURT or KARNATAKA,  
DATED THIS THE 3:12 DAY OF JULYv,~«»2$f)f{;1§"'~:::  _ Q H  
BEFOREfl# u  H   %<  
'ma I-:fON'BLE MR.JUSTIC3E.___}§AM' 'Is._'§(}I%1AE»fV: %

WRIT PETITION No. 1595o»k2009{s{:/3'15)

KALEGOSDA S/(Z1, LA'}'E  V'  "
occ:AGR;cuLTtjr;c'r
E'se§YS{}RE. 

.. A H'i}NSUR SUB BIWSEGN
 "HEENSUR
' MY$(}RE DISTRICT

AGE SQ YEARS
C)C€3:AGRI(3ULTURIST
R] 0 MOGKANAHALLI



   -€13?" Sm': M C NAGASHREE, AGA FOR R: as R2)

,2-

KASABA }i{)BL§
HUNSUR TALUK

MYSQRE QISFRICI'

4 MALLESEA

AGE 48 YEARS

S/0 LATE BALARAMA BQYI _
OCC:AGRICULT'URfS'I' '   " ,_ V  
R/O MGOKANAHALLZ, KASAEA. HQBL: " « "
HUNSUR TALUK %    
MYSORE I3ISI'f2IC1Gf"~~._

5 LAKSI-{MAMA -.  =  
3/0 LATE BALARAMA-R}:0Ys  '
AGE 46 Yf2z~'J3_3S. L §   
occ;AGR.1C;rL'm'R,1'*ST'   ,
R} 0 M;.)G!{AN-AH.aLL1-~,.. _K;x.$}\B'A HOBLI

Huwsmg Tgggrx .
MYS§{3RE';)IST2S?ICT-.' 

5 SRKPHVASA ,   " __
3/ 9 1,m"E% BA§,ARA*MA---,B'GYI
AGE 44' ¥EA._RS . ' _ " 
OCC:AC}RiuTZULTURi;%"fi'
12,10 Mo0KANA1»§A;L;, KASABA HOBLI
 iJ{}NiSI}R~'j'ALUK "" "
. 'wM'x'S()RE.4f3'§S'l'R§C'I'

7 " ._ "BAs;9;*afA;Bmri'
S/0 cgigfmsow
AGE are '(EARS
 G{i:t~"3:AGR£CUL"f'URIS'I'
' .. 'R/0 MOOKANAHALLI, KASABA HQBLI
 V HUNSUR TALUK
 'M55soreE msmicrr
 -  RESPONDENTS

“‘(§;.;¥’;é*,::i ; GUJJARAPPA, ADV FOR 0/ 93-5 3

UK

-4-

not ‘Bovi’ and that the grant being under

which did not contemplate a cI1di£:io1fi_: ”

aiirsrnation, nevertheless would not pffe$S”.TTtIi1§;’ .’

cantenfions in the light sf of
holéing that the ‘Boyi’ is the
decision of the -v-

Hamhammafi of the
F113} bench r :§é conciiticm of 11011..

a1}.eI1ation. _ 3 A’

~ ‘(:€§ufi{:;*~/el furthar contends that if the >

the 36336 by order (it. 6.9.1966 is treated

éis 28.12,1959ti1e date of gm: 0:” the

‘ £3356 3;¢éi1:”$:””to the gantee, the petitioner Woujd be

H H ” to a censiéeratian ever the claim of adverse

p_<'§S$es$i0:1 agains: the trus awner, the Staia.

'ELR 1998 EAR 245

.'E'.

E5. Looming at it from any angle, the orders of–the

authorities are W

Cali for interference.

£11,

{:3 mezétéd, fuiiy justified