BETWEEN:
1.
& §::-'-§ 22?." """ "
'Ann:
VV{$32.Sr'§i;;'$sf§3antarae§d¥ S. Migiimani, Acivecate)
* the State cf Kamataka, '
_ . ;By"_«its Secretary,
Revenue Department,
M,S= Building,
" fir: J-'smbeadkar Veedhi,
.....
IN THE HIGH cmsar GF KARNATAKA AT BA3\if.5§;’ig£§_f{ §i* ”
BATED 3*:-:13 THE 19*” MY or FE8Ru;§m’,%:20;%eV’L” % ‘ 1
ma HQNBLE MR. JUSTICE AsHc;§{y3. HIi§£CH’I’GEi§I- “‘V’V’
wars” PETITICIN No;3§a31g’2fia4 :13}
Sri Nagavarma; H
Agéd abwt 21′ years; _ _ –
are Pan£5Y3ra§A’;:j5w3i!a¥;-. ”
Rjat Ne.__5E,;”R.’7§..’N3’§.§gj_,” »
PET Co§C£¥_?3′;:fi_Eang’$;icré;ij-
Reprem-gated’£:i3£;;§PA_Hr;-_§der;…_H_
Sri Vasanth §<Z2.i:m,a't',[,
Ag-eé about '.79 yr:-.i:».:r$',~~._é_ "
SEQ Pafidyafai "Ei_al%aL; ,
8a_£ia£Bui'§i:£i;}g,…'– %
ifliengar, M9m'§.b5dhri,.
Petitioners
Bangaiore — 560 001,
The Chairman,
First Land Tribunai,
Karkai mg
3. Sr; Sridhara Ramachandra Kamath,
Marchant, Post Sanoor,
Karkaia Taiuk, ELK.
”
(83: Sr? Ramacthandra R, Naik, i-§£:GP.f(:>r V’ ‘ 5
This writ petition is flied under fiV% t!*}e
C-nrnstitution cf India praying ‘1f!3 dil”éCf_fl”$& 2″T”W-ra5’péndefif tTc
weceed and hear the matter wEzi§is..V_is pémjing ‘i;>.;ef’:1ar锑£h’ia Lana
Tribtmai in No.1344:??-?8 Vida A:1t:s§.§§cL§re~C;’ar§a’*étc.’:§
This writ petitimn c’:§;_i*:’§.n§ ‘far3._V¥?’if”e5.iminai*’§ Hearing this
flay, the ca-mt made the folicxrgi-ngL;_ ‘;-. ” ”
Sri Ram$:v;?§’a.r;¢§3§§é’s’;’._R;’ §§a_§_k1…_th.e igaafnéfi Government Header
is e:§irecteci_.§c:.i:a’ké ‘:*1£5i;5;;e fan} i::i§é”;*éé@p_c»v§3dent N95,: and 2, Natice
is the reéhxangjentv ‘¥§5a:i;-3::is:fii5f§e.nséd with.
2. Thé”L;;;e}t5:i¢$i;e.%$.’:_ firievance is that their Form Na?
.is mt L’éispc$%e”s§:VV§;Vf__§y: the regpersdent Na.2 Land Tribunai,
‘ f.:::éf:v§t§en is dispaseé 0:3″ with a éirectian :9 the
r:as1.;§::V%i::§é::x§ mnsééer and dispese cf Farm my after
4aff§rd§§£g..d’?pVpés;§un§£ies tax the petitienars, the refipcsndent N413
§;f¥:§ a i”%..Y éther party interested in the Sans} in gzuesticsn, in
V. ‘ _ –a’cé§ée§s§a §$<:e with saw, within an eater iimit sf faur months frern
' " 'date sf praéustimi of tiw certified cap? sf t0day's arder,
33%;
4. A}! the contentions are iefi; wen to be urgefijthe
Land Tribunal.
S, This petiticn is disposed sf. E9 a_rdé?%’ ‘i::2’é’s§t3:;–.___A
%%y”< 3UDGE
MD