High Court Karnataka High Court

Lakshmamma And Ors. vs Land Tribunal & Ors. on 3 March, 2009

Karnataka High Court
Lakshmamma And Ors. vs Land Tribunal & Ors. on 3 March, 2009
Author: Anand Byrareddy
'"'An :=.
u"",'"§anjangud
A"2@ $ha_§and Referms

-Q Agpeilate Authority

 "@V Mysorg

v >.!3;State af Karnataka

IN THE HIGH CQGRT 0? KRRNATAKA AT 3gx§4;o3fi '
DATED THIS THE 3m'£mX Q? MARCH 2Qd§i _  
BEFORE   :m J T   
THE HGN'BLE MR.JusTICfifiRNANfi"2:RAREpfifi "WS

Misc. w; no széiaoes

w.p.no.1533a/zéséfcxzéJyf;

BETWEEN: 'W
1.

Smt. Lakshmamfiag. ._a’»_, a».
fife C. B, V@Qkatasetty~¢” }
Jakkurvfiillagégv ‘>3. “”wV
H. 2. Kote2wa;uk uv
Mysdre’Distri¢t =.u

2. ‘3ri. C§.V;.Ramu g “_,
Sig C. B{‘VenkataBetty
Raéident of”Shattahally
v,’ Huiiahally Hob1i”‘ ‘
y’§an§angud7Taluk … PETITIONER

(fly 5:1 S; 3} fiaieer, Advucate)

i,The Land Tribunal

By its Secretary
Revenue fiepartment
Vidhana Saudha
SangaEore~56Q Q01

6

é.Mad&g0wfia, Major
Sfc Kullamma
Harathaie Village
Nanjaggud Taluk

MYEOEQ Qistrict f”w”;’,EzsE0§Ears7= R

-0-0-o–3~.___

Thi$ Miscellaneous writ’ is fiiéd under
Articles liimj (2) of. Scheduiév EX cf lfiarnataka
Court Fees and Suits, Valuatiafi~,Acfl Wherefore
the petitianers pray as caii?£er%ieCords in LRF
Na.§9/1990 on tha filé. of ithe “Laid Reforms
Appellate Authority, .myse:e ‘ahd fer’ records in
LRF No.i?5éf?é4?5g’ an gage” file Méf the Land
Tribunal, Nanjangfld; Mysore Difitrict.

This petitibg c@wifig*_§n ffor Hearing this
day, the”Cour§fpasééd thé failbwing:~

The»preéé9§”Ml$¢ellaneous Petition is filed

7vséekifig. écrfectionimis ta the reference to the

§fi§fQylfififi§éfEQf@thé iand involved.

Alt i$*3§aied that the fmurth respendent 33 a

“ffW:énant dndér the petitianers in raspect of Survey

ii=Néi3357i mea$uring 2 acres 11 guntas of Harathale

l*i§iiiage, Nanjangud Taiuk, Mysore District.

V”>,_S0wev@r, the said survey number has been

mentioned as Survey Nc.335 by’ inadvertence and

@

the mistake has been carried through. Thérefnfé}:i’*

it is upon xeaiising the errnr, theiupfenefii ”

miscellaneous petition is fiiedig i”

The caunsel for thegr?Etifii@fié£i}héSMWno
objection to tha said mifiaélléneous “petition
being allowed as it ié”a fagi tnéfi survey number

ha$ been incarrectiy méfitinnéd as 333 instead of

335,/1. _ . .

The miscelianénusH}petitiQn’ is therefore,
aiiowed.f iiii “”*TEe iébefafiiveiifiéition and other
portionsipf’ 17.6.1999 Passed in

W.P.N0.1533§%Q3- Shallnnniané corrected as Survey

V;NQ.33&E; _in3ten5*«QfM.Snrvey No.335 wherever the

V3ame’»i3_ mentioned. The Office is directed to

cafrYVQufi”fhe_cfifrectians.