High Court Karnataka High Court

Miss Louisa Margarette Mary Pais vs Bernard D’Souza on 11 February, 2010

Karnataka High Court
Miss Louisa Margarette Mary Pais vs Bernard D’Souza on 11 February, 2010
Author: Ashok B.Hinchigeri
 

ix.)

:'-:'::;:{a:: is the Vtiiéfiw afifi
?'=.3;-;=.i{'s;r) i' {2} area iin-*:
C iififéfi 2:3?' Eate gerrsard §'s2.:2-:-3,

gs'-iii afe m""-::r:s,
R.,5a:: Pviarias fsiiiaya,

M}

14 gzragentéuj by its Chairman:

7;}
R}

3; The State cfKar;r1ata.k:3, _  
Réfiféfiéfiiéfi by its Révéfiiié Se-cgféstgary, " .
2'vfL$,E:;§5é§§":gi  _  
Sangaisfi: 55$ 6&1.   _  _ _ Ré'Spbndents
(By Sri Pundikai Ishk-a;f}'=a_B;'r;ag'f<$}:_ RfL1_(a..3)
Sri R.Ramachaz: i;s3'~ij:}E§§  226 Am} 22?
SF THE C{3r~3STI"§'U"§fIfifs§.V SF :?§BfgA~vifiRfi§'?':fN'§§QA[5§H THE QRQER;
£3;-'--'aT§E$.;§'%'G.G*3. 3.981   §-s1E_%_A§_'€iL'%fA'TR§3U5éA{., %4§.~'3'--..fi%Gfi.LGRE.

ms a:»;R:":r..'4p'ET:éé:::§'~s::{:éi.:rssr:; as: E92 sag: E-$6; IN *5' QQGLEP
$5.13 §;2Y,,t="._:--é§ €.'Iéf.'.Z?£3§?<i"§" Ev's;A'i3E 'ms ;F{3L£_(3i;'i:'§?xEG:

 

'?i*:§§%':V§'éa%'%'§'§.n§.§éV §'a.§SE§ ;ir2 W3 peiéiiagé £3 ia the Law

 *'TJ.1'§"z~Egb2..:2*:ia§'§, Z érfiéxn éai:&n:s2:3. gzrayzténg assugancy

: 'respégt :12' six items 32' the gzrmériées if'? éggsestészsrs Es':

gizzgiaf éfié resggndmt §'*§:x§..

S 4"

2' S53' i3;S%1é;:ararna 8333:, me §é3§'§'?éfi isagsém my thé

H§ééi§i§%'}{";#E*§ 3§§§§§§ égiies-3 émmgnéd Eiirifiér an we §§'e:.'.:L:;r":2:".§ ifiai:



eeiy ef Summary nature; He further Submite that eeme

eerigieee ef the ieeee in eueetéee ere aireedy cemeuifixriiy

acquired fer pubiéc purpese. He else eubmi.i€_e t'e.ei._j'é-h_e

preceeeiege initiated in the Civil £Zc,§;:,:t'1§"2ev1e'"c'e§%e§e'et'e§ " 2

feveur of the respondent No.1.

?. Keeping in View the rigcefi’eubrfiiseieeev-.meeewei: the” ‘

ear, the eueteinebiiity efithe ‘VTrib”ene*%»?s ereer. hes te be

examined. The eewer ene’et._£e’:e.§”2:i2?Leff§eé’_’_\Ceeet§tet;ee :3?

indie ée ex’e’:?E:§s;e.E;;%!e §f§é}f:’§’~,’ eeefieeg the: the eueerdieete

Ceerte eeee Tr§eu.ee§_e._ ‘fee~et~éee mi-.h§e tee ee: iegeg

eerereetere’ R_e§’§e;_:Vl?»f3} :3: fee eeie Reéee eteee ee feiiewe:
‘ e féeeiiee is eefjeureeei. see efete;

‘t§;?ée ef eeerieg es’ edjeureefi meeefeg
V 923;; ire keewe fie eee eariies eresee: eed
sees: §;’gee£wee eb§e;’eee er: the erefer sheet: “‘

A S; ‘;»2s;e tee eexi; eeze ef eeeeeg eeeée net: be given er:

‘. eetee ef the meeting ef the “meueei, the Tribune;

‘efeV4j1«”‘e»»e4éeeeese ze heare erderee tee eetiee fie the pertieea Ae the

> eefier, ee:ee;;:2;ee.:eee etetee tee: – “eeiieee are there Er:

figfl.

9
:4; Et fig made dear that rm Qmnéen is é;x.§:;’é§S8d an

izha izmss cf the ;:ei:§t§e:-ner and the ammabiiéty 432′ the iané

E9 the }3!_£§§E~d§{%”,i¥:rr’s :22′ the Tr§b:..:na%., Under Settian af

%:§’:& Qaéd Act, must e;»:’:§\,: tha Eandierd buii aii

having ifiiéféfii in the 3am? have m be».*$’J4§I Qt:

ii: £3 5:3? the Trémnai ta: éxam§n:é’14Aw%éé{VheT%’–}:’%::é

quastégn faiig within the défir2Vii:~£.§§i’:~~..%€2f $&:.::i:§’:3;f’sV i:§*:é’

mid 1′-‘2€’?_’ fsirr ééterminérzg the jur§.$d§é§;;§:2n’a¥ “_.$L;£é’;*~”E*2=*§e Qartées

can raésn their Céfiiéfiiiflné ‘m5?;r’ar_.,§L%:§VV.v”t;_.e §::r__s:- anai

j!.£?’§S€_§§%$§;§flIf§v._’EZs… %

3. ;.i%*léé:>’§é*: §::.2:%ie:r”:i:§.Tr3§ ffigiséri, E réffiafifé the

U’!
V”

I

*;*”f§§a§;?..’.é;I”‘£’§é§€.i7zi¥§fE_¥§:i théiiaiséé Tréizzgfiiti $:s:::s ééaici the eréguéry én

;a:~:3:fi€3s9§:a:”:Vs:e. §3;ii§%§,”[%-$9; am gags a§m”C3;:2r§ai:és:3r§ér£; as Farm

a§i’§§§§€.§§i%{3A£§’§ fiiéé by the rggaendafit i’xi::2;1k Cangéfiering

:”9?.~_4.§§é”?«.,:.§e'”:¥f:_;a§el’if ézime 235$ ifiiéfig :3»? Farm N93,? is: Q34), E 353::

23’.é :j&§§?~§§i: ‘mega-.5§3r1g i:-:3 §%§”ECE the Law ‘§’r§b:.a-:23? is sfiéggxagé :3?

%:’§fi锑:*ema::fiaé Ffiaiiéf wéthm 3:: Cizgtér fimit sf Ems; mantfig

fram the data :12? axe %SSL!§f2{:E :3? am certified fiflpy 2:»?

%:::>§an,r’§ zixréer, §=a2r:§1§:;, the Qéiitéfifiér and the féfifiéfidéfii

93%!’

ES
$0.1 andjzar théér aévécateg are fiérected :9 aggearwmfgre

the Law Tribunai an 1133,2919 withaut wa::::s;g%%A§§%:%ykm;

natice fram tha Land Trébunai. The ::fiice:….é§v.A4_jfi;§teff::j’ir§::i .V

sand back ism 1_.C.Ras ta ihaa Tribunaizii ferthj;wi’i–h… ._.’ ”

3.4; 31:3 patétéen is aiEawéég._a;:csi:ir:j§§2§iy,.” i’=§Q ;;§rd§2r a$ ‘v

if}

it?! £21353; ‘9