High Court Karnataka High Court

M Basappa vs The Secretary Thasildar on 4 January, 2010

Karnataka High Court
M Basappa vs The Secretary Thasildar on 4 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 04'?" DAY OF JANUARY, 

PRESENT

THE HONBLE MR. JUSTICE VfAQ~oPALA--~C;{j:x3f:>J:g   "

AND

THE HONBLE MR. JUS:'1cE"A,,1s.BoPAia11§aI2§,V'  ''

WRIT PETITION NO"§2.i978/zéegeim)

BETWEEN:

 

1. Sri. M.Bas:-ex'       

S/ 0 Sri _.M'a'1'iyétppTa," _:     7 V

Aged aba_ut--j7éE- years,  '

OCC ;...Agfieé:lfu:riVst..._ '' __  
2"'1VVCr0sSI,=.|?ensi"Qn Mchalla. I
ShifI10g8.'*. 5""2'»"('2,(}},_.  .. '

(Senior pitizefi' §:>e'n.e§itéj.
Not elairried)  " 

 '  _ 2. V-':e§%i_:p_AMan§unaVf§1Ta *** " "

' 2 _, S/0 Rudfappa

T  [_Aged,;-fixeeufi 3.6 years.

  
"S / 0.-._'Lara kappa
Agedgabout 50 years.

A   Lakshmanappa

 8/ 0 Rudrappa
Aged about 58 years.

 5. Sri. H.Lakshmanappa

S/0 Hanumanthapp
Aged about 58 years.

6. Sri. Hfirishnappa
S/0 Hanumanthappa

\v



Aged. about 48 years.

'7'. Sri. Veerabhadrappa
S/0 Hanurnanthappa
Aged abéut 53 years.

8. Sr1. Annappa
S/0 Nagarjappa   
Aged about 33 years. 1

9. Sn. Rhartyappa
S / o Kenchappa
Aged about 36 years,

10. Sn. Hshekarappav  V g
S/o Hanumantha'pp--a_  L
Aged about 37 years. ''

11.Sri. Somashelfirappfa V     
S/o  V g    V   

Ageda aboLi"t..32v-3fea1's,-..__h'-  * ' ~

 M V'
S/0.._gSa--ingappa'f..AA'    ' '
- Agedabout 3'ears...__  
13.s;éi_. Suréehappa;
..'£*;+/o siddappa.
- Agegd _about 43 

' 

 ._ ""__S-/o'vDoddake'nehappa

A V Aged about 40 years.

2 to 14 are residents of
.. _ Abbaragatta Viflage.
V Tiamiet of Kud1iVi11age,
'  Horalur Hobii,
Shimoga Taluk 8: District--57"7 227.
..... .. Petitioners

(By Sri G.S.Ba1agar1gadhar - Advocate)

'§\,V//



AND

1. The Secretary
Revenue Department.
Government of Karnataka.
Vidhana Soudha.
Bangalore ~--~ 560 001.   

2. The Secretary / Thasildar. .  E
Land Tribunal ,   .§
Shirnoga Taluk. '  

3. Sri Chikkappa   ""
S/0 Honna pa.   "  
Aged abou" 53 years,"-.
Bhadrapura, ._  «
Home-it Kood1iwGra1na.,~--  _  '

Koodh Post,    V    ' 
Horalur S€COflf'1""H0b11i  ' '   
Shlmoga  V      V .

4. Sri 1 RameshfWara"fVDeVarii Tenip'1'e.
Koodli Rame'sh'wara '1Teiii.pie,.'
-Koodli Village,   T' .. 
Shimoga '1'a1ui:.  .. "

"E_ie1i§r'esente'dA.  VMu23.arai Office.
- ._Si1i.r_noga_ Distri'c;t.------~« "

i . 3 Shimoga: 

 Commissioner.

' ' Shimogaj_ District.
""Shir_:ioga"'-- 577 201.

V' .6, 'I'he=Asst. Commissioner,

V 'Shimoga Subbivision.
V  Siziimoga ~: 577 201.. .... .. Respondents

~ .. ..iBy Sri. D.Vijayakumar. AGA for R-1, R-2, R-5 8: R~6

and K.’I’.Mohar1 for C / R-3]

This Writ petition is filed praying to quash the impugned
orders passed by the R2. in Case No.KDL.59/99–OO dated

\i/

12.1.2009, produced at Annexure -H as the same impugned,
perverse and capricious and is liable to be set. aside.

This Pgfkfggfi coming on for orders this day,

Gowda J., made the following:

The petitioners’ counsel Seeits pe’:;_nis.si.ofi;_”‘*te”._

withdraw the petition and sodg-jfit to aveii eiztfeffiétive ”

remedy under the pr0\}’isi0nsAVe’f Reforriis’ Aet.

2. Learned ‘fcitf is permitted to

withdraw 1 ‘liberty sought for.

Accordingly;the..petit*iQi1.is dismissed as withdrawn.

3. Office.’ is directed return the certified copy of the

ii1te1’i1id filed in this writ petition.

Sd/-5
JUDGE

‘ Se/«
JUDGE

S3: