IN 'THE HIIEEH ITJCIUF-1T ELF }C$°.RNPL'I'AICF; FRI' BANGALORE
DATED THIS THE End HAY oF.APRIL 2008 . * *E
BEFURE
THE HUN'BLE MRAJUSTICE H:v;5,RHfiE$fi'f '"
W. P. N0. 1319a/:moAJ5,kcLp;:r
E 1 1 . 48 yearfi
$fa.lata Eamaiah
%fm.Hirakflflthakal -~ -
Kara Hmbli, Tumkur Talu L __ .__
Tumkur fli5trict-» _~"_f='=_1' ' ,[;.PETITIsHEa
ifiy Sriyuths_fi@v§"fihmHknEuJ _ ;,° """
' anfi*E,Jaga"E;&hash;'adval
1nTha Statfl mi Kfi£fl§taka""'
By itm Rwvenu%'3e¢:&ta:y"w"
Rgwenua ma' % aߴ:'.' '"
_. 2.. .-.
Viflhana_$nudna, 3Tlot@¥i
E,ThauLanfi Trihunél;"Tumkur,
*.Tumkur TaluR{aTumkur Eififififiu
J-.
'Ra@ta"B§¢§t3"Qhairman
Tia'fi33imtant,E¢mmis$iuner
Tmmkgr $um¥flivi3ian, Tumkur.
. 4'3.m.6mwramma, 50 yearfi
'";w?¢,Anantharaman, Rfat Na.199
.9"'Crm3s, Lakahmipuram
"Tmaviywram Guttahali
%.a-lid Mun sh-1 Ilrnflaflnh
Thia writ patitimn is filed unflar Articlés
EEG flflfl El? Bf the Cmnstitutimn of India praying,
_..i
_.
?1fi% #nnexura~Ji
1
..
ta quamh tha mrdar datefi 5.9.2003 passed §y Rfi2′
Thia ~r’t watitxan flaming an Ear fhaaxing
3 V X
I
thia flay, the Cmurt paased the fiailqwifig 5’*;
.Q!E!E~ _
Tha pmtitionax- has sau§ht’;£¢r .qugfihig§ tha
wrfler mf tha Land ;:iDgnaL;’3Tmmkur_ in No.0LRM
lE4flT%–?5 datefi fi.9¢2″fi3 gassed »fiy the 2″‘
I -|— – ‘i\ It’
%
2.,~~Th§* @éfiitivfi5£’ti3»mciaiming to be the
tenant bf’fiy;Nfi§i3f5 mi Hire Kdathakal Village,
Kara Hmbli; Tum%u: Taifi3 ta an extent af 3 acres
VEI gLfité3.1ncludifig E ggntaa mi Kharab land. The
;_~ee:s.-gm~J::ae;;_~.”4:: w.p.sa5r¢3,+’91, thia Cftaurt on 6.9.1991
u'” famandéfi Etna matter far fresh disposal after
“Ti§5uifig mating ta bath tha partias. Accurding to
. =_thé pmtitimnar, whan the mattar was aet dawn far
icrmafiwflxamination of the 3” reapwndent, the
Tzihumai witnmut intimating the furthar atage
/
13″‘
abrugtly’ cluaad tha matter and tharaaftar
fiismiased tha mafia uf the petitiuner and Hfiefic§g g
thia gatitimn,
4. Hears fine laarfiaa iCfififi¥éi_ far gtEfi__
pfititimner: learned Guvernmeht K ?leafie:”: EOEV
raamwnfiwnta 1 and E anfi learhgfi»cmun3al”fGr H-3.
Frasifling Gfijififif ér,fiQ9 ta égfia afihér Eééfifififi,
tha ma£tarA”mafi :3djauxh@d– frmm tima ta time.
flanawqmefitly, thé”TrihufiaL”haa gassed the impugned
firmer mej%:Ein@~thfi Glaim of the petitioner an the
‘”grmuhfl’th@tathe fiafitex haa nwt prmgreased from the
£taqQ~Qf¢fir@5s#axaminatian 9f the 3′”.raspmndant an
acéannt mf §mfin–appaaranca cf tha patiticnar. In
Uthia Mi¢wV¢f the mattar, to affqrfl an opportunity
“ta ‘m@mplete the mrcsa~examinatimn anfl furthar
-ߣn:ma1itia3, the imgugned wrder requires to be
W
:3:
.. Far the faragairag raasans, the impugnad
mrrflem r.3I.::a:ahv.=:r1. The m.attee1:’ is remanded
the-. Land ‘]’::=:L1;:n.maJ. t.1::- praceeri further
,:~si::ag’e eras:-:+s–examina1tiv::n -tlf
Jwrsarim and csiapaaa cnf tha 3.a:u.a;*irs
law ;a.fte.r a.tTfmrdi.ng mpp:mrti;m}:L._*;y fir jt’n.a_ VA
crezswmsaaxsaznine. the 3″ raspgqiixflaraig harééinv. ii