High Court Karnataka High Court

Majeed vs Tahsildar Periyapatna Taluk on 11 June, 2008

Karnataka High Court
Majeed vs Tahsildar Periyapatna Taluk on 11 June, 2008
Author: Ram Mohan Reddy
in ms area mum on KARNATAKA.   .

DATED nus THE 11TH DAYQF   ,4'  

BEFORE

THE I-i0N'BLE MR. _RAM  iR9§.=;Ba*{
wnrr pmmon  1' ('LE_RE'3)

1 MAJEED, Si-Q   
A[A 40 '1fR"§,__§30. 16. A-$!~IRAYA«.i*OJANE
3AnAvA;~;E,;aus3tvR; H '_ 1; V A
PER!YAP£.TNK  M:.*s£>Rr; mar.  PE'I'I'I'IONER

(By Sri;  ")

1 ;:':;;T15{''HsxLn~AR;'' "
_~ '5'«PfiE§§?Yf\PATNA.TQ, PERIYAPATNA.

 2  % . 1*HE'~BL§}'CK DEVELOPMENT omcsn,

'   f~=~aR2yA?:.a'_§¢A TQ, PERIYAPATNA.

L   3  .. V'!'I'ivE,~'C';I:~:IlI§F OFFICER,

" 'rosvN MUNICIPAL oourzcm,
PERSYAPATNA.

  *1f;,§ _  aamswxrnx,

  Aw/0 GANAPATHI BHAT,

MAJOR, fil A PERIYJKPATNA,
MYSORE DIST. ...RESPONI)EN'l'S

V " V (By firi. T.N.RAGHUPATHY FOR R3 as 4; Sri RAMESi*I

BANNAPPAHAVAR, AGA FOR R1 & 2; Sri:
M.R.I{RlSHNAMURTHY FOR R4)  

*1

,.....«v



Ti-IIS wan' PE'I'l'I'iON is 93.39 UNDER   -
AND 22': or TI-IE CONSTI'I'UT§0N or INBIA P?AY'ING '!'G-. M 
QUASH THE (mam was ANNEX_._L. _I_'AS§EIJ'*~B'_'{.  

12.2.99.

THIS PETITION, comm.' oN F{)':2   

DAY THE COURT MADE THE  '  

The petitioner .....lg.g. V ' and
ownership of  measuring
East was;    s....a%4o ft., of 1-inbbur
  1..__199§2 Anna:xm'e A, suck. the

 A.  ordimction quashing
  at Anncxuxe L %wd by

 , No.3 in No.00O8236 dated


 L in mother Hakka Patina dated

  k'51:.>..2. iaaued by the and mspondcnt in favour of 4:»

% mépoadent in naspect of sifie :«zo.16 filmed in Sy.Na.92

'. Apmxently, the dispute has arisen
between the petitioner and 4*" mspondcnt on account of





  appropxhte proceeding bcfim: a

 7..Aoc:=$Iipetg:12tV ' ~  of law, if so advised.

T  " «:53

two Hakka pathmsAnnnxure-A and I. referred 
The contention of the karnod counsel for   
that 1:11: 4*" respomicnt was not  for  and " = 
that Anncxure L is unsustaémbag  
which secms to one, is more a:;:pr§)pIi«a '&;_"fur  V

a Civil Court, more so in flu:     to the
resolution of the Gram;  as
may be, under the    Panchayath

Raj Act, 1993  thc:1AsitcL   Véth Respondent,

hmding to r—aihms Anncxums L.
Hence,

the petitkmer to haw: his

3d/-3
Iudgg