IN THE HIGH COURT OF KARNATAKA. %
CIRCTJTTBE}VCHATDI£4R}£iéfiv ° ” %
DATED THIS THE 21″‘ mssgf OF 2003’V%A 5: h
BEFORE %
THE H0N’3LE;11RJ{%,§rrc1.é.$
WRITI’..METTITI0LV2§§£i5§¥§’?§§0i94..’1;; _=
Between:
Aged about %12V«ys2a.rS;M.
Occ; agriczzlture, ._ .
Rfa Muchai<_hanr:1iT21luk', .5 ' % " _
Bagaikot District." _ ' V' Pefitécner.
Sri Siddappa sminggpgg @ f
(By Sri s.s.Ba;aggngam. 2%.;
I T333 Ch§'€f.S¢QAfe'€fily,
of
Vi-.ciha1';a' Saudha,
Q Bafigfiiézfe – 1.
» AA’1’he..’Ta1§’;silda:,
‘ Bagziikot Taluk,
Bagalket £)istrict. W. Respsndents.
. V V ‘ V – A K. Vidyavathi, HCGP)
‘wm
provisions of Scheduled Caste and Scheduled Tribes
of Transfer ofCe11:ain Lanés) Act, 1978 (fcsnshesrt .4 ‘V
Full Beneh eftlxis Court in the ease reponeixiin ‘I if
has held that the provisions ef the Ae”‘fivs i*1o£ a;:}§:Iie§1i:le..£03
the iands whose occupancy fights fiend
Tribune} under Section 48—AV of Reforms Act.
Thus, the endorsement at Amleiwée ‘VH.’_”»si_s_’ be the iaw
deciared by this d.eei;s2′.<§z2E
4. {:2 ihe,_resu1’£’, and it is accordingly
ailowed. ;fi1es_en<'14erse1;'1'e1 1't ei génnexure 'H' is hereby quashed.
VR1fiiIe aEt;scit;iu%,._No costs.
Sd/-'
Judge
V A % ':3z'siIs.=:«'.;:'i mass