IN 'mm HIGH COURT OF' KARNATAKA AT BANGALORE w_P.NO.26822 OF 2005
- ;.
IN THE HIGH count as KARMA TAKA A 1' BANGALORE
mmn mm THE 301:}: my on JUICE, zoos "
BEFORE
Ti-!Eh'ON'BLEMR. JUSTICEAL{(.PA17L"'\'» fj. "':. %
W.P.NO. 26822 012' 2095 Q3
BETWEEN
U3
LAKSHM£ G BHAT
AGED ABOUTSBYEARS
WIOGANESHNBHAT V ' 5 _ ,
NELLlKUN..£A HOUSE, R0 DG¥'aflATHO':'?A,'. .. =
SULUA TALUK '-- '
vssnamxsns G sHA?_w1o:GANAp;.T}w.sH,A*r- ~
AGEDABGUT5g5Y'E;§P.S,
maoaxarre .. « _
BARABETl'L:i mar, K€Ji;ifyiAE}Uj'~'!§LL¢,_G.'~E
aamwm T:%._LUi€_E¥;K :>:sm:c:r:;74 2:33
PARAMc:smRz 53.: Bag? *
AGED As::>u"r52YEAR:s.'- _ "-
WIC)£SHwAR_4Bi-HRT . ' V
SiTE N0 17, smcn N0 xv;
KAHPALLA SURATHKAL
M.f\N'.3ALORE TALUK' .....
'A .:>.s'[=;'Ei'¥?§:<§N'ER.'1¥'§§
THE SECRETARY" I
LAND TRI3uNe;L'sLi:,I.--m
ox msTRm 5;" . '
THE. SEEGRETARY cacm or mauaram
REVENUE DEPARTMENT -- .
M.$.BUiLD¥NG' _
DRAMBEDKAR VEEDE-iiv "---
BAmALonE5aoem._ : =
Sljlfési-LAgF'PA 'Mam; " "
S20«:CHANf\fA NAIR' « ..... V4 »
NALKURAVILLAE, NADUGALLU PO$T
» 'SlJLL!A DISTMCT
v*EN§<fix.*v5F*.%\»VhL°§lK.*"'
" S10 Cl~iANfY:\. NNK
NALKUR VILLAGE, NADUGALLU ms?
sum 'FALUK ox oasmtcr
.. vifiém NMK
CHANIYA NNK
-§1AL;<uR WLLAGE, NADUGALLU POST,
suma TALUK
D.K DiSTRK:T
" GANGADHARA NNK
S10 CHANIYA NNK
NALKUR ViL£.AGE, NADUGALLU POST
SULUA TALUK BK DiSTRlCT
IN THE HIGH COURT QF KARNATAXA AT BANGALORE W§'.NO.26822 OF 2995
EN THE HIGH COURT OF KARNATAKA AT BANGALORE. W1-"'.NO.%822 OF 2905
-3.
"I VEERAPPA NAIK
SIG CHAMYA NAM
NALKUR WLLAGE. NADUGALU POST
SUUA TALUK D.K D|STRiCT
8 DEVAPPA NAIK S10 CHANIYA NAIK
NALKUR VILLAGE. NADUGALLU POST
SULUA TALUK £}.K DISTRK.'-T
9 N NARAYANA BHAT
AGED ABOUT 43 YEARS
S10 su3RAvA as-an A
RIAT PAILOOR HOUSE. '
AMARA MUDNOOR VILLAGE no KU_ ._ _
suLuA TALUK D.K D%STR.!::3'§'..5?4 2'12 * L. '
10 N KRISHNA KUMAR
SRJSUBRAYABHAT
MAJOR V "
BALA.3|STORE_$,'AMARA MUD:NQC)R=,
vumcss P.0 SULIA TA; ux '
o.a<n1sTRu:T5':42~:.2--;--_
'H LELAVflTHl TEASVHERIV .
AGEUVVABQLW ' _
JAYANAGAR _ . _ ,
Po sum; 0.9; 574.239.. - " "
12 BHATH V _
.7'? "SUV!S¥nfl|THA" CHANDRIKA
V i.,iK'u'OUT_ ~ A ..... .. N
" . NETHAJEE QJBHASH CHANDRA BOSE ROAU
» V 'i<l§DiR KAM:=;LA.e_EJA1 MANGALORE 570 004
RESPQNDENTS
{BY samaozaa «s§4M§NANoAPPA. HCGP FOR R1 8. R2;
S.Ri.P.KARUNAKAR ADVOCATE FOR R3 8; R4;
. _R5,Rs, R7, R8, R10, R11 3. R2 ARE semen}
" 'V m WP. is FILED UNDER ARTICLES 226 AND 227 or "me
C.O NSTiT§}'£'!0N or anoua, PRAYNG TO QUASH me ORDER PASSED BY
R1' THE {AND TRSBUNAL. SULLIA TALUK IN BK. DISTRiCT NUMBERED AS
'"-!,RY:2652f74--75 DT. 29.8.1979 GRANTING OCCUPANCY RIGHT TO LATE SR!
-« Q.Hi'sNlYA NAIKA THE FATHER OF R3 T0 R8 VIBE ANNEXA.
THIS WP. COMING ON FOR PREUMINARY BEARING IN 'B' GROUP
THIS DAY, THE COURT MADE THE FOLLGWING:
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WP.N().26822 OF 2905
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.2682'2 OF 2005
:oRfiER:
These petitioners ciaiming to be the iegai
reprmentatives of the deceased Smt. Parameswaiarirmfic-3i_:'~.V_
wlo Subbaraya Bhet, qoestioning the correctrieee§V.:Aof"..Ti. .
impugned order dated 29"' August ii 2
first respondent Land Tribunal, sumiinipioceeaing
LRY:2652:74-75 vide Annexuife-;A;..gra§ntin.g
rights in favour of deceasedieri. ocnafne3«a%su%a.;« fise fether
of the respondents-2 to 3; J in L ggfiivie iand in
question, have “writ petition.
2. I hove * heerci counsei appearing for
..!3efitione:%e¥v _iearned’«-éoypemment Pieader appearing for
.2 and iearned oounee! appearing for
Other respondents served and
. . . p_ unrepreeenfedv
“ii i ‘”_«Learned counsel appearing for petitioners has
it met, me instant writ petition filed by petitioners
may be disposed of, follow’ the order passed by this
h’%”~”–‘”””””‘*'”‘-«—-r
IN THE HIGH comm’ G? KARNATAKA AT namamae WP.NO.26822 or 2905
IN THE 1~§GI-I CO{}RT OF KARNATAKA AT BANGALORE WP.NO.26822 %’ 2905
«S»
Court on 30*” June zoos in W.P.No. 26819 of germ
(Lakhmi G. Bhat and others Vs. The Secremt~_;g’*-L’a.:Vz:§§i:’V«’ _
Tribunal, Sullia and others).
4. The submission made :iea§’rc e€d1
appearing for petitioners as
5. The instant writ is
dismissed, fONOV$!ifi@{ _’tf1e Court an
30:» June 290$ 2095 (Lakshmi G.
Bhat and others vs. ihe?
sum and others) andfmhe ‘reas-.~o.. A therein.
Judge
IN THE H}GH CIEURT CF KARNATAKA AT BANGALORE W.P.}’~fQ.2a6822 (X72005