High Court Karnataka High Court

Lakshmaiah H S vs L T Magadi Taluk & Ors on 21 October, 2010

Karnataka High Court
Lakshmaiah H S vs L T Magadi Taluk & Ors on 21 October, 2010
Author: A.S.Pachhapure
1

WP 35769/98

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 215T DAY OF OCTOBER 2010

BEFORE

THE HON'BLE MRJUSTICE A.S.PACI~IHAPURE 

WRIT PETITION NO.35'769/1998 {LR}  j E: 

BETWEEN

H.S. Lakshmaiah @
Lakshmanaiah,

S/0. Siddaranganayaka,
Sugganahalli Post,

Kudur Hobli, Magade Taluk.

(By Smt. M.G.Rukmini Devi, Adv.)--~~-- E'

AEQD

1.

The Land Tribunal, ‘

Magéidi’VTa11i§£, 4’ _ »
Bangalore DisVtri=c_t,”~ V _
By its.Secretary;«. ”

2. The Asst;”Corn.mis_sione1=.–
Mjuzmi Officer, Magadi.

. . V ef Karnéifcfika

‘ ‘By thcfiecréiary to the Govt.
_Revcrv1’u,§: 8: Mujzarai Dept.
r Vidhar1a”_”S0iT;dha.
A1?3uanga;1nre}_– ‘

HS’. Raja Iyengar,

n .E_$’ince”dead Qy L.Rs.

1′ .1a)= _’ Kamala,

; W/0. H.S. Raja Iyengar,

E’ ” V . H Sarnpath,

S/0. H.S. Raja Iyengar,

‘ 1:>.mj1TE–;5NEri/S

2 T WP 35769/98

c} Prerna.

D/o. HS. Raja Iyengar.

All are R/ o. Hulika1Vii1age,
Kudur Hobii, Magadi.

5. M/ s. Nithika Flore bAse Ltd.,

Inc. under the Companies
Act of 1956, Regd. office at
No. 1135, Greater Kailah II,
New Delhi w 110 048,
Represented by its
Managing Director,

Mr. 1\§i1:inKapoor. f.. RESI5!.}1\i1)yEI\I?T/’S3

[R-4 amended V.C.O. dated _
{By Sri. R. Kumar, AGA]

This Writ Petition is filed and 227 of the
Constitution of India prayirwg _qt:a’sh&’ “svide Annexure—A

dt.28.06.1982 by.Resp_ondent No.51 and etC,,_f

This Vvrii “i»?et:iti’oi:i hearing, this day, the

Court made theiyfoiliowing: ‘ ..

On the last_occasion;_tlielmatter was adjourned to today

as a 1ast.3{chance. Today_,____the petitioner and his counsel are

absent; 1natter__ is of the year 1998 and there is no

represenhtatioriifIt ‘appears that the petitioner and his counsel

have no intei–?est’to prosecute this petition. Hence, the petition

“is ‘disrnisused for default.

‘ iii;-e

357$
Iudgé