. , ?_A_<j……. V. nu-anivrul-'u\J'~\ ruun LUUKI Ur KARNATAKA HIGH COURT OF KARNATAECIK H§GH CQURT OF §(.&RNA'fAKA P-HGH
an
5"'
ms
3% TEE H151'? SEJZERT Eli? I§%RE*§?~:.TP;}'EFt P2'? EEMGRBGRE.
BRTEE: 134:5 wag :9" my 2:3? 52.32522 Eaaa.
1 BEFQRE S
335 E&E'fiLE fiR.J§8?E$E §.K.?A$:@,g; '
@g:? Pgrzrzgx §m.31aa$"$y»2e§3gL§: 1'5?n
EE"?$§€E§ §
VR PRU ,
Efififi 5% ¥ERR3,
Sf$ Rlfififlfi 8&9,
§§RT KUfi&ERfi$EEI,
xuaxag vzamaaa, %.».
§3TEE£.?PI ‘I’.R§J_3’Z{ A263 ‘BE ‘
u ;_f.; PETITIGHER
iEY $Ri;$«KQ$§fi%REfiQ A3¥flCATE.I
figagsaggg;*§s$$ §a:?aAas;
a£T§fi$ 3§Aw§?&%A;*a§z§’4§ vague;
fim-‘.§:.2::*z=}+£’r.V, ‘mm; 43 ‘a».r§i§.&5:
ggéaaaxaréxyg §H&?, &G$B 41 gags;
A _ ?~.».a;fza:.a;j;’A gags 33 V§é’.gas
– gayxggasxgw, £353 36 wanna;
. “aazéa3Ex’§HA%, gags 35 yaaas
‘?t£%;§}{‘§_fEAF§§{£ amw, was as Yfifififi;
aamgxmzsmxh Efi&T, Afififl as vaaas;
;Z*é’~i’£€.1 IS THE} fi”IE”E3 fififi 3’€Q..,2 TI? § ARES THE}
Q $a:h§as§ $9 LkTE HAR&YAH$ BHA? RED
{ §.$fi§BE?€£L? Fifi’ Kfifififih ‘s”E3a?;.&§3’.E, UEU?E TRLEJK.
Sfiinfizfifiifi §'{L¥TT,
€I..2i7$F”‘. §’?’E3.EE”‘§’, EIQUEE;
$3? ITS %€h?€?a.{3Efi.
. ..-….- \..-..n.uu ur m~m:w-=\uu\A rum-1 QUURT GP KARNATAKA HIGH COURT OF KARNATAKA H36!-4
#l
ba
31%.. ‘E’Z-{E i.Al’é’B ‘E’3;I§E.;’3*éAL;
‘%.§'{IIE.i’¥I ‘?.§3.£%.?E{, %.ID’¥.E?E,.«
fi;”§’3§R$3%§’?§3i’ S’? ECTE {3′}'{?£E§’4&°§.3l3!.
13. $55 BTATE GE KARH&T£Kfi,
aaaaaaaxwaa av zvs sE$as?na¥,
:a3aa@asx% my aevsxua,
%,5§§fizLa:nas, -*W’
%%%$%LRE~S§§ E91. 1
:3? $RE&E.R.$REEFA$A, Afifimaarx sq; Kg; tfimfirgt
3§;.§.sav3aKm?&RafiA£A,’Egg? FGRVR.11’& A2.
ES?%HBEfi? §a,1§+$3§gEa.§*._HV,
V *% T#?~r* 1 ”
$513 32:: petizzgg is §;:ga&ggae3 fiwticles
32$ amd 3?? mi fihe @$&3$itfi£idn-gf India graying
ta quaafi §h§Mg¢§e§.fia;é§_l§;3;3$83 passed by the
Lanfi 4?ri$umai;’flgfiugig:”i& n§:§§aedinga §G.LRY!88f
3?9;?R:;?é§;3§eaiEfi2y?a$;aé5£é5:;aa*s1, in Se far
as 13 :$3§t&$ :§aM’§%j§¢ting the claim cf the
getitifiner Vin ‘régyeéfi sf the ianfi bearing
3?.§GgE§f13; , measfiring 2.fi§ acres, Kurkal
“»?iii$¥e,_Efiupi Tagmk 5&5 Sisiriat, vifie Annexurew
.15: L§3”.’s{;fi ;«:e_f£:«.;:.’
.’. ?HES’?ER§T rzwzvzaw aamxma an FDR ‘asanzwa
1″ TE3$g§R3;’?E£ smug? gang $33 FG&§Q§EN§:
QREEE
‘ ‘T§% petitissez agaaiiing the cazzectnaaa
_”mfi:tha flrdar fiatad 1i.§3.2fiQ3 §a3se& by the
3′”3amfi ?zibunal, ¥dq§i, in prqaeedingg
fifi.LE¥fS@f3?9fTRI.??2£.Q*8i:LRYf8$X5§6/B61X8G-
: ;i} fiE$P§fi3Efif3T
W ..w . ……..m. V: I\ru\HI~\!Hl\H mu:-I t..UUKi U?’ KARNAIAKA HEGH CODE? OF KARNATficKA §*lIGH
if
(T:
thig easa, the instant §<3z~:it Patiaion is liable
ta: be alicrzarafi in pazzz.
.a-
Qirammtanaaa Qf the casa,_ ~*.:Er1_a ifi3f:’3:i’t “‘£fi’1_’:~.i.t:’-_ V
léatitrmgz 173 alisswed in yazfi,
::.3w2ae3 passed by t&é §aga1Tr§ba;$§§[Uau§i,
in pzasceeéirxga Er; .2333-$u${‘3’3′?§fT1.§.i”;*i?.2£%{3~B1:
Z$E}EBf5é§fBE1f§Q*$i; ifi_§§ :5; gm it xezatas
ta 2:fla;_,’ra=+.*:t,?=.:1r;fl_f?::Eé’;_$ «:,;_;V’:t:i:i3;’i;*#iticvz1e:.n’ in
xésyezzt gzvf Ey.Na.25f1B,
mgasurgflrxgy E5::’§a;,;_ ” « :§;§,v_t:311atsaad at Kurkal
‘gillafigieég : .’ “and fiist: rict; Vida
§.:xnmz:11x»a4?~g__4M’:§V;’a quashed. Hattm: stamis
._ rami§§éa.hac§~t§ tha Lanfi Tzihunal, Udupi, for
~m’a:”s:::}1rz;~:#%:§,§.’r;é:;;;::.»aji’:i;s’,on. afresh and 23:2: pass apprapriate
cxréing reagmnable snypcartunity
ta Ehg’–‘:§ééVitianers axzd first réayanzzient and
A. kaagirzg am View th
tb.e game in atrixzt aegrpliance af Rule
23:1»; Karnataka Land Rafams Rules, 1374
fifiaycsée 95 as expa itimzaly aa paaaibla,
he matter 31$ pending
ta. Having ragazrfi tare the
. ?_.A.<.:…… \-ii m-.mu-unwa rnun uuum Ur IKAKNAJAKA HEGi'i COURT OF KARNATAKA HIGH CGURT OF KARNATAKA i-"EEG!-E
Ii
…_;
it
afigufiécatian hetweem the yaztiea sings aaveral
yearn.
LgaxnafiT Esvarnmanfi ?i§adar is parmittéduu
t& fiéfi mamsranéam af agyaazanfie Qfi_§@ha1f_vf’.V”
raapmnfiants ii anfi 12, wit&§fi §$é;Q3é§§;«_. V
finégrafi a¢caxdingl§@TK. ‘._’ V:_Y “=V”
sap-
Judge