IN THE3Hflfi§CQfiRT 0? xgaunmaxa, amunuxmz mama TE-ES mm 7" rm GE' JUL}? 2003 BEFORE ran HnN*3L3 MR. JUSTICE a.s3;EnIv@5§-éawn$«F ;"uV"
waxy EETITIQ Nc.275sé;2ae3¢:g§,”=I=j.Ix-?
EETWEEN
1 Kzsammaaymmuanx
game an CHILDREHK . In .
an Laaz arr: ysaaanv ;v ”
axam sxmwnumsna, ;’ <*<
E€S?;EEJ?Es. _~w.g-'
HEfiGJfl£'TQ} ngx, ,2
2 PaEnnflmTanf9a9Jfi2x"»_j III
Assn 5e,*§§1LgaEH*m€_ ;
Lari JAi£I Eamaagr ‘”W”
x£gT_sHgNT1IU¢Aa;-_–‘
§as$:aAaEE-I;fV.f»_,
nANGaLaaE’TQ;ja,K,
3¢@vAKI ,
~, xfiflfifl 54, carnfiasfi 92
V -_nA¢E JETTI FDOJARY
*V_R:A$I3HAN$InnsnR,
.*.Em$w:aAqFE
‘_uAHGAL@aE re, fi.K.
FM 4 smszan
W.-f COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI
~:,a£mD 52, CHILBREN as
»_ Lama JATTI POGJARE
“R£&w snknwznmaaa,
PflST;EAJPE
Mafisamofiz TQ, D.K. … PETITIHNERS
(BY SKI K GIRIDHAR, AflV.}
Egg;
«C-EH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
rm 515% cm KAHNATAKA
EEP BY IT3 5392
REV.I:=EP’a’-1..F’.’I’I«£ER”1′,
!v£.S.BUII.DI2-IG
m.B.s..Az-mnnrcazz Rom,
Bmemomwol
mm mm ‘3’.’F.IEIIa’H3&L
EEF.BY ITS SECRETARX
flANGfiLDRE, B.K. “‘
Etnamnca mmms ~
may ABCIUT 59 –
Wm. LATE nmxmzazz ‘!
Ema’ 2:29.23/1. R *
REST i~I£.’3’USE. 1wA:>~– O R
sA1~:eaA.L01j-m ‘-£3 ‘1 ‘
JAYAN’f§’H ”
RG33 4§.$E;=9:,«a5 3 ~
4 QO12 ,._ 19.~:.’c’s’:~.’.~:1«V..;,::m?,i 1-mrrnas
” V _ “*;:C:e,,”v4OR«::;a§:§:;E;;Lza2ezn, HYDE man
~. ” cczmrrr, ntmzm
‘ £RE1-.Ps}4″};.: *
D1*.Li;P MAIHIAS
~ gf-.£3EfB 43, S/C1.LP-.TE Rnsmaw mmms
r”<;;.»'aT No.23/1,
RE3T HERSE RQAE
EANG§LGRE~G1
EARTI BUALS
EEEB 39, W?fi.TIHDTHY BQALS
646?, WEST 12TH ST.IHDIAN
POLIS; 45214, INDIENE; USA
%.
men COURT os KARNAIQKA HIGH COURT o1=KAmAmKA HIGH c
” 1′” COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA
3 SHRESH HETHIAS
AQEU 38, S/3.LATE REGINALD namaxas
653, RUSSELL HOUSE; CAIBRIDGE
STREET, LGNDON
9 SELHE D’SOUEA
REED BBGUT 34 YEARS
W!Q.RflHfiN D’SOUZA _M»
2259, TUCARA.COURT, J’ “«a~O ;.V<
506, HISSISSANGA. om L 33 3=K9 2.A
CANAQA V «_'a
16 HEETR.HA£HEAS
REED ABGUT 29 EEERS -, ,
Dffl.LATE aselnaip xainxas ";
agar Nb.23;1, REST HBuSE'EfiABO
BANGALOR£*01 ; ==k;,,fT;3E5peNnsNTs
{g2{SR%O$DfiL é¢fis§§v§fi;Whnv.1
rams wax? gsrrrzow IS Ffihfifi Ufifififl ARTICLE
226 A33 "2z¢; 0?' TEE' SONETITUTIGN or IRBIA
?RAYIREVTC-DE§LA£E wHAz_$Hn ENTIRE PRQCEEDINGS
warm C*:m»1:Ir:.=yrEr:'j.m._'*.'t£:£I ORDER DT. 30/3!2eo3
PEfiD¥CED'aEEREfiITH»V?1BE ANX.A BEEORE THE
TRIBHHEL tR2J._ARE, Hnnwmsm, HULL Ans voxn,
WITHQUTuJfiRIEBICTIOH AND cawrnnny TU Ann new
"':H'A:$uanam¢E WITE LAW. on IN was ALTERNRTIVE
O":OTH:gOakir,?ETxr:oN CGHIEG on FOR HEARIHG
THIS HEY; :23 20331 PASSEB THE FOLLGWING:
0113!}!
pm:itie.ners" claiming they are the
O "'«.:V"¢}ii1dzen r.::~£ late Jatthi Pmjary have filed
U this Writ Petitian seeking a writ «of
certiorari anfi ta quash the cram: of the
%
.5!-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 0
arder Annaxurra-B riated 31.05.1979 registered
him am ostcuyant in reapect ef all other 13:'.-xda
as claimed by him except in xzaapact
lanci in question. The huaharxd I
:::esps:mdant No.3 and the fa1;'3::§ér'~ ;qf",A r;a§;$::§13.é:1e–fit
35.4 to 10 aggzcimmgfi. by theI7g$:ViILe£"_a:$:t::1é«.rI
the Land Tribunal sh-.I1at§i<i.IE?1IIL*;§.i9V;?9
granting aegzupancy ~;igh£ts¥ the
fatzhfir mi the petit:Ii:.é’;II Pccjary
challenged Writ
Patitiaan Court, on
ground that the
purchaaIIe:.:I_ 33 parties to the
prccayes,;;1ing9’s~» f:n-.a.£V<::1:-it-._ Land Tribunal. During
V' the E'§hd§nc§ I """ 'bf the Writ Petitian
"vutha Appellate Authority came to
beI':;§:é215£:i'E:7;V_t&Iaci and as a raesult, Writ Petitien
~ .. 'Kc . $8 6"i3_,'?'_i 98 4 was transferred to the Land
I I V' Eippe-3. late Authority and during than
I gizdencjgr of the awpeal .- the Land Re forms
Ifkppelmata Autharity came to be abaliashed and
thezteftare; Civil Petition came 12:: be filed
W.
IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C’
statement of objacticms and painted mat that
late Reginald fiathias i.e. 21ut5haz1d _..__g>£
re-spa-ndent $19.3 and father cf respandentaf”z:~:.f’ft:§$*._
lfi had purchased the lands inciuciing I’
in questicon. zfrem sane Sri Rgayiruganagi I
Saldanha, wha in-turn had pumtmatthg
frcm Ehesharnma. At} ilathiVIa:§§fl..>t#5 Vg:>.1:}:a.;¢jI’f:_;sV§:~–T”‘B<$th
the ccsunaal appea;:.~i,J{:g ptezartieaii have
failerzi tar: prodzzcéfi' dzacuments
relating 22:3 'to: relevant
paricaci frtifii ascertained as
to land in question
as on Sasha'. Sheclthi and
Krzrapzfslu 3'hadt1;i–_ 'S-tiara one else. That apart
Bale Vtticiazifi-::'1' Amzexuze-Rwl pxaduced by
10 along with their statamazat
<::.*EI';;§§:=j:»a§;.~t:I'L:%;;:::s, the Vanda: sf Reginald Hathiaa
p*':;.::'3?:&1ased the land from Smt. Sheaharmla
and twa cthera. Whc are those two
cathez: j§}$.t'8<}–I'.1B is nm: fazthcoming from the
recarads . %'
.GH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COUK! Ur KAKNHIHAH mun x.-
':53
remit the matter tea the Lama Tribunal for re-
cansidezzation. Hence, the fallowing order:
Wmlt Fetiticsn is allwwed. Rule
earlier is made abseluta. The
g=aa3«s~.:»,:i by the aesc-zznci raap<:::1::i§3r:.t;..A4[I;§?:1i-:1»
¢,fitf3.§ Annaxuzca-A dated 3€}f.3__..20j{§'?_r'i5 s£:2t.:"* V
aside. The matte}: is r§ét:*