High Court Karnataka High Court

Nagendra Udupa vs The State Of Karnataka on 17 September, 2009

Karnataka High Court
Nagendra Udupa vs The State Of Karnataka on 17 September, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BATED THIS THE 17:}: DAY CF SEPTEMBER, 
BEFORE ''   '

THE'. HON'BLE MR. JUSTICE H.N. NAGAMC):i!.AN:DEAS "    A 

W.P.No.26542/20()9(LR§R%13'Lsj' '   " --.   'V
BETWEEN: '  E ' "

SR1 NAGENDRA UDUPA
AGED 66 YEARS

s/0 RA1\?E'A.KRI=SHNAUDUPA "-
R/O E0D%DAVAN1V_EoA-D%V"*4-.__ . E
BEEIADI or KUN DAPUR.
UDUPEDISTRICT;  " "

 " '-- ..PETIT1ONER

 "  _ Q DAYANJENDA, ADV.)

" ._1'mD:vv.. 

--.  .. 3, "rHE'STA'rE OF KARNATAKA
I.' EEE. BY ITS SECRETARY
 . TOREVENUE DEPARTMENT
 Ex/i.S.BUILDING
" BANGALORE-- 560 001

 



[U

2. THE LAND TRIBUNAL
REPRESENTED BY ITS CHAIRMAN

KUNDAPURA   
TALUKA KUNDAPURA ..REsPoi\:t;Ei\1'I*jVi_ti.. '

(By sti R.B.SATYANARAYA_"N'A SINGI7€.5'sth gfifiiiiflfiiiithe

Constitution of India praying'to_ directthe respondent Ii;o.Iii 

constitute the Land Tribunai, K-undapur inoi’deij togcomply the

order passed by this Hon’ble Cou_r_t”‘in_ KV_._P.No’.258V’55/2302.

This petition coI1i.i’r1gon hearing this day,
the court made the followiVng;.Vh V i ”

‘{floRh£R
Inthis Writ petitioner has prayed for a Writ of

rn.ai1.dari111s dirécting__A¢the respondents to constitute the Land

‘ .-T”ribu::.al’at”Kundapur. Learned Government Pleader submits that

til1__eilistv.£)fi”F..t’ibunal members is recommended and the same is at

the stage for approval and to constitute the Tribunal. It is

hiither submitted that within four weeks time, the respondents

‘Twill constitute the Tribunal. The submission of the learned

dams.

3

Government Pleader is placed on record. Accordingly, the writ

petition is hereby dismissed.

DKB