IN THE HEG}-I COURT OF KARNATAKA
CIRCUIT BENCH AT BHARWAD
DATED THIS THE 13TH BAY 0? DECEMBER--¢ '
BEFORE
THE HONBLE MR JUSTICFE '
WRIT PETFFION No;T3;s~'z$9;;e<§4 :LR:[V%
BETWEEN: »' .. '
1. Smt. Mahadevi, W/0 ;
Baragale, Age: 42 years,
R/0: Haiatti, Chikfldi, .
Dist: Belgaum."a._ 3 .
2. Mah£§dé§.fl 's/it;
Age: 53.2 years,V'f£['c); ' '
Chikocfi, Hist: ___ ~ . é x ... PETITIONERS
{By Szfi Ravi S: Ad§.'~}'
* 5:' 1 A. H """ " 'V
vibe Tnargki Chikodi,
._Bjr__ Chikodi,
§)_is5t: B¢3ga'::;m.
Thfi S1;-aL.$cV:c2fI<ia1'n,s1taka,
-- ' its"%tary to the
" VRc'w:3tzue Department,
Ii'»1.S;.Bui1din§, Dr.Ambcdkar Road,
Bangaiore-1.
" $5." Dcepak, S/0 Malhar Ktzlkamé,
Age: 49 years, R/<3: Raviwarpeth,
Chikodi, Dist: Belgaum.
4. Smtiiashawwa,
W/0 Shivappa Baragale,
Age: 51 years, R/0: Bcniwad,
'I'al: Chjkodi, Dist: B-elgaum.
5. Smtsonawwa, W/o Laxman Kilkdar,
Age: 34 years, R/o: Chinchani,
Tall: Chikodi, Dist: Belgaum.
6. Smt. Kallawwa, W/0 Irappa Temniix A'
Age: 29 years, R/0: Naganuxgr '
Tal: Gokak, Dist: Belgaum.
7. Smt.BasaWwa, D10 Shjvappa
Age: 19 years, R/oz .. .
Tal: Hukeri, Dist: Belgaum... 1
8. Basappa, S/<3 Sh;ivappa"i?5az%igé1e,."'%.__' . '
Age: 39 years,» i~'E',lp :--I-fa;§att-;, 2
Chikkodi, , ...RESPONDEN'I'S
(By Sri R. K. aa:fi,i%:s;;ep fork.' r Q2, f
Sri ibr R4 to 8))
'rH1s'2ETmoN is UNDER ARTICLES 225 AND
227 0? THE cgnsrrrufion-~oF INDIA PRAYING TO QUASH
THE orzmza maienk 23.4.2003 BY R.1--L.ANI) TRIBUNAL,
_,v.\fIDEv»A';\Il$¥E;XURE 'w...QNL¥ INSOFAR AS IT GRANTS TI-IE
O€-CUPANEJY RIGHTS OF 113% SHARE IN THE PETITION
=;,ANps,Vs1m¥ifNVIs~s._THE SCHEDULE TO R.-4 TO 3.
_i;)AY, THE; ,C¥';)URT MADE THE FOLLOWING:
;i*Hxs': mff1T1oN comm on FOR HEARING THIS
EL/ /H ,
ORDER
The petitioners have chafienged in this V.
the order of the Land Reforms Tziofonai the ‘V
aIIottee% 1/311:1 share to mspondcntslq to-8A,. fr ” ”
2. It is not in dispute i*.I:::.z.;1’»Vt {ire of
these proceedings is a iéefonns
Tribunal has of the
members of treat the partition
between t11e1i.1<.'V entered into an
ag:neeIx_1cz}.'t" of Reforms Tribunal.
Under theV"terII'.nsVof' petition, petitioner would
get exclrzsivex which is granted by the
I N ._'_I'rib" "'1,—as zespondent have been given land
'i:11in a family partition.
z hove gone through the compromise petition. It
l5etitioner No.1 and Petitioner No.2 are present
tire Court. St” respondent is also before the Court
T is also power of attorney holder of respondents 4, 6 to 8.