Karnataka High Court
Kotrayya vs State Of Karnataka Rpe By Its … on 9 April, 2009
( BYA géiez. ?A2fzL, ADV.)
IN THE HIGH comer OF KARNATAK¢;'§:""' " L" 3
C¥RCL¥iT BENCH AT DHARWAB .. jg. _
DATED THIS THE 91:!» DAY; 615 '.'§P;;1:;«,_TT2=o'Q9:..§ " 'V
PRESENT x. :': %
THE HONBLE MR.Jti@<'~:.E AJi*I*J§c:LIi~;;:Ai;aV;"' S
. A1m f_' ' ' '2
THE HONBLE J2§§§':;§D'»»RAHIM
w.A;w.3;'5o92/wgoéév. "
_A/.W"-M13C-W.- N}?-503?.'?V.09 AND
; ;:.-«1:Vs(:;w.I~§0.6Q37V8V/'2009''
BETWEEN: 4 V'
KOTRAYYA" gr, 7'? ' _
s/0 CHANNABAS{iYYA'HIRvENiA'i'H;
AGED ABOUT 38
occ: AG;21c:uL*ruR~E, _ '
R/AT ANGARAGAW V¥L;'._.AC}E,
£3YADC%.3 TALUK, HAVER! DiS'I'IRC'l'. ...APPEL1.AN'I' IN WA.
AND IN MISC.W.NOS.
60377/09 85 60378/09
A"ND': " 'V A
.uu....----..mo
V 1. mi: s*1'*2.s,'1*1é:".o§? KARNATAKA,
REP. ETS SECRETARY,
'ADEPARTMENT OF' REVENUE,
A 5]' M_.S';BUILD¥NG, BANGALORE 56000}.
'~ __ THE CHAIRMAN,
" -. LAND TRIBUNAL, I-3YAfiG£.
BYADGI TLAUK, HAVERI DISTRICT.
" :3. SMT. HEMAVVA,
D/O NINGAYYA MAT}-IAD,
AGED ABOUT '75 YEARS,
OCC: AGRICULTURE, _
R'/AT ANGARAGATPI, BYADGI TALUK, .. ' _
HAVERI DISTRICT. ...RESPONDE.NT'S III! 'WA,
85 IN MISc.w.Nos.6o377V,iDS,'&,
60378/09
(BY SR1. K.B.ADYAPAK,A(3A) _ '
THIS A?PEAL IS FILED UN:;jERI::ASS,::'IfIc3IsI-
KARNATAKA HIGH coum ACT, PRAYING TO SET' _A$.'~I{}E'=~THE
ORDER DATED 5/8/2008 FASSEIZ} ":14 w;aIT"Y=I:TITIDN'--,.,
No.15I35/2005 SETTING ASIDSJII-IS DSDSRIVoF'»V.1YYI,E .L.AND--.j
TRIBURAL, BYADGI, DATED 5/ 1913.981 INSOi3'A_F? I'? REDATES
TO SY.No.e9/31»; or ANGARAGATF1. vII.LAGE,._BYADSI TALUK,
HAVERI DISTRICT AND I-IE VISIT. 'PETITION MAY KINDLY BE
DISMISSED. I 5 _ " V.
MISC.$iK?'.*VI.IIN€3I.:503'?I?';'--2O(59"'IS..FIILED UNDER SECTION 5
or THE LIMI'rS:rIoN';AIc'r, FOR CO-.NDONA'I'ION op' DELAY 09' 159
DAYS III FILING 'i'}{'E_APPEA_L" S. '
MISc.'w.N0V,§o3'r«8/S9IS' FILED UNDER ORDER 41 RULE
5 READ wzm' :51 0Fr,:Pc_.PRAYING TO STAY THE OPERATION
AND ,F£}R'I'I~iEi?__ PROCEEDINGS PURSUANT TO THE ORDER OF
THE. LEARNED' "SINGLE JUDGE DATED Sm AUGUST, 2008
' I' _PA6_ED IN WRIT PETi'TION NQ15135/2006 SETTING ASIDE 'THE
VORDER OF _Tii_E LAND TRIBUNAL, BYADGI DATED 5/ 10/ 3981
INSOFAR *RELA'§'ES TO SY.NO.69/3K OF' ANGARAGATTI
'--~'\flLLAGE,"BYADGI"TALUK, HAVERI DISTRIC IN THE INTERST OF
Jzlfiylgggbl WITH MISC.Ws. COMING ON FOR
PRELIMI;NA§§'Y HEARING, THIS DAY, AJIT J.GUNJAL. J.,
7 DELIVERED THE FOLLOWING:
: 3 :
JUDGMENT
This infra court appeal is by the 3% _
Writ Petition No.15135/2006. ..
under appeal, the learned
found that notice on the peti1_;ioner.V_’§vae u
was served on some one else.
2. The vesi;-gg1ee««;:u;ige«L the impugmd
order passed by the Tribunal is
in violafieh of natural justice and Without
hea;511ge..theV petjtioner.% The learned Single Judge has
the writ petition and remitted the matter
after issuing notice to both the
pefitio1’1erw’efl as the respondents.
k” 3. Since, the learned $i:n.gIe Judge has prima
” .”‘faeie found that notice is not served, We are not inclined
to take a different view.
fl