High Court Karnataka High Court

Shri Nagaraju vs The Enquiry Officer & Deputy … on 6 January, 2009

Karnataka High Court
Shri Nagaraju vs The Enquiry Officer & Deputy … on 6 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
r#'9fl€I'\8 vm Iuwnafimamna mun \.-\.lU§"lA l,.J'«!: nnxwninha MIG?! CQURT OF KARNATAKA HIGH COUR? OF KAKNATAKA HIGH COURT OF KARNATAKA H¥GH COUR1

IN THE HIGH CQURT 9F KARHATNQ AT 

QATEB 'ms ma 53" am as 3AnuAgyA'2ai§§%%    _

T:-as mrm...&= mi. 9.3.  jr.:ie::E%§'.:i:s:*:r;;é.k,?: T T

'W? .   
'me H€.'>N'Bi.E a4a..ms*r:ISTRIe:T-- %  

. .. &.PEELI.aAN'I.'

 *  4,  $1.5. 'ézjr£1:9m». ACHARYA, gov, ma sm:
%  :4 P, Arm, )

 Am:

Iuunuunnu , ~ '

1 "T:-9&5 E!'iQUIR'¥ emcee a

Q " '  mevuw maacroa
* L  noon AND am; SUPPLIES DEPARTMENT

MVSGRE

Vk  2 LAE3 TRIEUNAL

?¢fY'S0f2,E TALUK
MYSGRE DI$TFiICT



3 SHRI H D GOPALAREJE URS
SON SF LATE H E. DEVARAJE (.383

AGED Amur 73 YEARS %  
RIAT Ne F ?3;1,*sAIaA5AMAh:o1M*,  =   *

mvgcagma mm, K R Metal-{ALLA  % 
rswscrae cm     

4 sm SANNAMMA   "
WIFE or LATE K MALLAIAH 
MAJOR 
RJAT NO 4584,15,  A  
TAM: RDAD, N RMGHQ-Li!k*--. 
MYSORE cm       % A %

5 3%-£RIMN£RA!d3A;§V_v"   V' 
sm 9? K'   _ 
Pw0R%     _ 
   
Tnnwzmgu, rs; m~'%.::2+;&Lm  A
  .. 

5 532.: are %
SQHQF ‘LATE=K’MAi’.!;éDJAH
rwczw. % 1

;’ WAT M9 4a94;5,
~ Tam: R€§:’~2D,,____i’F§ R MGHALLA
IWSDRE cm

V? ‘ Qfiémfiiém AFFELLATE TRIBUNAL

M.;=3′;’B!.J}§!£INGS
Sg.flfi¥_CALORE

X _s séfire 9F mamrm

RE?RESaENTEQ BY SEQIETARY T0 GOVT,

3 Rsvsws azpmmeur

mum’ SF i(fimNA’3’&KA I-HG!-1 C0iJR'”l’_’3if_: KARMATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CGURY’ OF KARNATAKA HIGH COURT

I5-‘L5. BU§£.3INGS

fiANGALORE-01
RESFON BEETS

(5? Sri E. VEERAWA, QQVERNMENT ADVGCPJE ER R1
Am R2 )

WRIT A?PEN. FILE9 U15 4 GF THE K’ARHATAKa§;4:’HI;GH

<::o-um' am FRAYIRG TC: SET A5106 THE _

1:4 THE wm wsmmna mc:a,4729,ro5 DATED—3'jiQ!§8. T4 "

This Writ Appeat zzamireg up

this day, SASHA?-EIT 3., &eii1.Ee.é§d._§heA'ft:!!aw.i;flg_;

This a'pp§av§_ 'gf;§'éfi'ci<a=r::ar in WP.

9lo.4?29[2€X3i?5g." %VLm,,g :§%,.,-am the ewe: dated

31. 1u.2am,A~§i§a§’Eé}f2;:,the%»–£§2§ffi§aéA s::-afiie Judge :3? this Caurt
has dech:v§:__ed” nrders pamad by the first
resgandarztt and Beauty fiirmztcer,

V 5V’¥e’:.’-Q§_3__i_;B§.-‘a’. Dapartment, Myrmre, and tha

Triburaai, getmitting the impieading

ap:fi.i czzméV on nmrc! as ressgcmderxt f*§¢;xs..4 tn 6

‘ t£1év.§(§ia;.§1ataka Appeifate Tribunal and has dismissed

. “‘§hé:1é::*ii; géutim

2″ The appeihnt harain rm writ pefitiern

u P£e,472’9*;’2m5 seeking far mashing cf the ordar datmi

swwnn vi” nnmunemxn r-nun uuunjufwxi amammmm HIGH COMET OF KARNATAKA HJGH COURT OF KARNATAKA I-HG!-i COURT OF KARNATAKA HIGH CQURT

K95’?

JOURT OF K.l!e%NA’fAKA i-EEGH Cébtlknliflfi KARNA’I”Ai(A HIGH COURT OF KARNATAKA HSGH COURT OF KARNAYAKA I-|iG|-I COURT OF KARMATAKA HIGH COIJRI

26.11.2M2 mam by the Lane} Tribunai, Mysara v’u§.5′;:i.*:’l’fi§..£il’¥

Cafficer and Deputy fiirecmr, Food and
£)ap.m-tment, Mysore, ‘and time order

paged by the Kamatakn .

Nc.497l2w3, mrtrnitting I:l1;e:va4_ppli£z’&r_t’v’Es:~ to céffifi

as respondents 4 no 6 in ?:i’:e”§iiifv.;a_”:’:a*ena:rVt:¥infis.V. xéivaflfmd in
the patition mat the and 3 of
Siddalingapura giilage to fate Sri
HJ… i)evarajg’e”Lf;;ré;V f§£fie§~A§§i.’re;g§p§fident N03. Cine
Bhadraiah; as the father-in-iaw
of an laasza an mutant of

{J2 Acr;t’ss;_frném “‘E5avaraje Urs in 1926 and was

cuitir:atiA:tg t’¥:e:V”asV’7a: lessee during his fife tirm. The

lost his father when he was very

Eiving with the said Bhaéraiah aizmg with

‘Ehad:-aim died abaut 29 mars hack. Ha had

A fit: so§£*.v:s_:’:’but had cnty a daughter, Wham the pwatiE:§aner’$
k%’k%fam§r mm-rsea. Afmr ma dsafl: of ahaaraiah, the

_;.3etii:§enaaa*’s fatfmr ccntinueci to cuitivata 519 said land as a

tenant under the father caf rfimndefit $5.3. Yhe father af

raspcrsderzt [$3.3 died £3 five year’ 15362 and am his dark,
U’

“mum; ur KAKNAYAW REGH KARNATAKA HIGH COURT OF KARNATAKA H363 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

4. It its further avarrmi in than writ pan?’ti:;:z}V éxe

petifioner and his Father befam fiiing cf
No.44-¢;1%3 had File& 0.5. Ne.38Bf1961 an rhg mg §«= use

first Mtmsifi’ at Mysare and abminéd

injuncmrn agamst the abovaagid pérsibns.

is still in apaaratéon. Wham Vii~ia$a”:;.::.i5sn::.I:§g’:§VVV’.’1vef::re:
the first resgonde:\g..4,%,_ ufifés flied by
respandent !\3a.A5′ af the Coda at’
CM? Pmced§1hé’;;:T. £a .:§«mpjé§§d Vhis mather and
bmthers The said application
was Land Tébunal.

Mysore, gas a%ragr7A::atea@[j*2s:;%11.2002. Being aggrievad by
‘Ch£:.Se§lf:¥1£:,”‘ ‘:3’§;’A}8& 2 sAa}ais””..fJreferred before the Karnataka

,g.p§§uam Tr§bu:*£§l””‘E§iv Appeal f\ic.49?f2D03 and the said
épgi-aa! &%;a.vs’v’$é:$tniaemeé an €J’1.{)2.2Gfi5 and lasing aggrieved

.5z§i%d:’..–c :’~dar ef the Kat-nataica Appeliate Tribunal writ

;peti!:i€m. :was aw cs-nbending that respcrzdenw 4 be 6, whaa
been permitted us: mm an recorrf by aiiowing we

% _,_.£§§9!§¢:ation am under Grdar 1 Ruie1I3(2)ofthe cm, are

mt pmper and nmwry parties and wherefare, aliowing

\2*

-w -mm-mmm -man av»-ff mmnmm mtm cmm as MRNATAKA mm: COURT or KAIMMAKA men comer or KARNATAKA me:-z com’

Kamataka Appeihta Tribunal and that mmad sing§a §r;:§qe.

we: dz: neat find any graund to aka a differeng”v’ée§1U?’§~«’

matter and accordingly, we haié that the1} _ariie:’… »

pawed by me burned single Ju;§ige é¢=a§~.né§’

any arror D!” iliegality as to for”in;&’rrferen&gV..¥’ij

apnea}.

Accorfingfy, the §§~:fj ¥;é~:fx§ES55ed.

Sd/” Z
Chief Justice:

Sd/~
Judge

$22555

Indax: Yesfm