l\?I'l 'in\lIJI\l \.fI" [um ""*""'""'-H "MN Ltguagu ur Mucnnmnn mu:-1 uuum ur nflnnnlnnn ru\:n'u ............ I IN THE HIGH CGJRT OF KARRATAKA AT BANGALORE DAJPED THIS THE mm DAY or JANUARY, 2om %j%Lk BEFQRE mm HGWBLE mm. JUSTICE ASHOKB. w %
wnrr PETITION He.15589%¥l?1=:2§o4j£1¥Rj% 7
2. uumasnm g k
3:0 k %
mm
nc>.33,si1*mcm1iIt’ M ‘
UmImmLu£;&nw’mm? ‘ …Pm*rr1oxE1’vz
mv., mR
% _ Sm mm, wv.,)
“IIVII V-Iwwiwuul ‘I-uvl I\r”II\l’r’\lr’|I\l”‘I IIIVJII ‘IutlaI\- Vii II”II\I’I”lII’l.OIl’l I
2
3. SET KKRKU FO€3z.3§%
W19 HHQIYA m0JARY
HAJOR
N033. BHEOOR VILIAGE
§flIB P08′?
VIA EAREIR unmrz mmx as nmmcrr _ T' A
(BY:SRI B.r2.mAsANxA,mx?., * k Y
M] s.M.RAnm1»m’r & mas:-“mm. ._AS8TS. _
SR1 RAMACHANDRA R.H.a.nN IS FIi’.E D_UN£)E:R ‘ARTICLES
ms mm 227 c~:34V«1=a.s%s.k::f;:A%A3y R2 IN 30
933 as 11′ REI..5&’I’ES:.A~’f?€J”vQF:”OC(:UPAHCY
mmrrs 01′-* frm;L1= F’ULL_’x’.. ,_..§5E’-BCIRIEED m
SGEJEHJL-A_WRj!T1-RETFFIQH ARI) 210.,
THIS ma; rmapzmcs
THIS 95?, THE FOLLOWING:
Ram” m. h -53* 1-4 R?; Hai1c, the learneti H.C.G.P. is
‘ L’ the fmpondmt Real and 2.
. ” have mlfl inm qtxmtian the ardw,
;a2.c:2%.2oo~4 K] pmea by cm swam
mapect of the lands measuring 5 sacrum 78
Tm at-mange in this peti&n is confined only m
855
IlrVulin V¢\aw.vnn- wvu .-.u..» .. _.. .-
…- nu .
” “”” ” “”-A’,.-‘-‘!”H vr” wusmnlunfl r’m.:rH LUUKI Ur KAHNAIAISH filurl uvwnt vr |\r\i\a’Iruru\r-1
3
‘A’ Scheduka lands measurkg 2 a<:1-aw 29 cams. The
petitfmzxms are the awrusrs oftha Ends in question,
2. M sh.m,m,, me ,W
appearim for Sri Amamda s1mgé%Jkr¢r~ mg;
subxmim that Hazy” ‘ £1 . ‘ ”
petifiorzmm. Hiriya Bmojarfa
tha raspondsem ma in
the Lands in qumtknn. 21¢ Poajary
mumex has the grant of
occupancy aurrmdemd his
7M1s.M,Rmbmt & smgada Assmm
five” Raj} aubmtk that s &
A rghta ‘mu false. This surrfimw fiocmaamt
xzrxeataed by the peaamm. by apmfim the
at’ Hiriya Poojaxy. Tm karned eounstzl
fi.x;rt% sixtamh that, an tha demim cf Hiriya Paojaryg
fififi
4
& with Smfiarku Paojartbzi zxmtmued to be in
%ama’r2n and occupafimn at’ the lafis in
Therefore, tim Tribunal is justfiacl in
I-i.C.G~.F. amrm for the k 2
woufl aha auppurt the
d<anm'ssa1orth*aP?'m°m'
5. of the
cm} the Tribunal. who
was lands in qumtk::1
mam’ 3; 19?-4 and mean” ‘ my
%:1§~7{§s km from the ‘1’ribuxm1’s ordar.
fer t ymra 53 mt fasrflmomm
the rm ‘l’ribuxJa1 has aniy stated that the
A .:» .:f¢;3poa:lw;t am} bar charm’ emt::nu’ ed to be in
H Efian aftbe ‘A’ fiedule Iaridfip as 13%’ rim final
records. 1% Courtfims 1:253 150 be a. tee vague
,umspedfic§’§ mmBmm%mwm
E3′?! R.UUK1 ur EAKNA ‘ . – – – – –
“WA HEW’! Lt.ft:t:.,§ wt tuumnimm mt.-an-I LUUKI ur tflnlwlnlnlu-e. ……. …..-…
5
ma Tribunal’: order. The ‘I’r&una1’a erder does not
stem as in whether tar mt firm third
husband was afive aa can the: appointed data: _
ware afive on t% aprpoinmd tints, u
tn fie Form Hm’? apphmticn.
5. The Tribunal “I§;:1.’«V_
‘ tn the A. third
rwpommfa Ra.5001.
In ma .113 W .,,, an
it was obtained
aurrmflaf wait.’ be again? rejectcd.
has an be carxsiiared ard
*2′; Far all the: &resaB wax, I quash the
tzrder imofar an it pemaim tar: petificn ‘A’
hurls. It is made elm that in rt-mpect ofthe
% 7az1m- lands, the mmpugm mam’ standa undiamrbed.
Tm’Fr’ihunalin$d1rec1:ari’bhoHars-a:1q;ui:*yit:L
|\fl’!’l hvunl vi Iwmuvnxnuum -um.» u-up-.. V. ._ -.-.
6
acoordamewitizxlawamidiaposeofthermdd
mafia’ in $11.’: months tima.
VGR