High Court Karnataka High Court

Smt Ahalya vs The Land Tribunal on 6 December, 2010

Karnataka High Court
Smt Ahalya vs The Land Tribunal on 6 December, 2010
Author: N.Kumar And Nagaraj


-1-

IN THE HIGH COURT OF KARNATAKA, EANGAI.fe:i’

WRIT APPEA; No’q234s OE-§.2oi0″(:..;s2′:)

BETWEEN:

SMT. AHALYA,

AGED ABOIJTS4 Y.¥«;;ARs., j

W/O BABU , ‘- .«
R/O AT RAYAs,ANET-gA V”{_L£A’Gfiw _
HUsK1JR’PO’s’1i, ‘
SARJAPURA
BANGALORE’ DISTRECT.’ _ ‘ APPELLANT

(BY SE1. “SAMPA17H BAPA’TH, ADv., (ABSENT) ]

TAI–;U–K,? ANEKAL,

‘ ‘ ‘ A BANGALORE ISTRICT.

–~ SR1 RAMA REDDY,
‘ Vs/0*L_A’rI:: CHIKKARAMA REIDDY.
AGE_~MAJOR, R/O AT
_V –.j.RAYAsANDRA VILLAGE.
‘ _HUi3KIJR POST. ‘

SARJAPURA HOBLI.

ANEEIKAL TALUK.

BANGALORE DISTRICT. .. ” A *

(BY SR1. N B VISHVVANATH, AGA FOR R .1 }_

THIS WRIT APPEAL IS FILED UNL3’_EP;’ sE:C’rI§)9J:’4t”*te)}%’?1.e_i
THE KARNATAKA PHGH COURT AC1.’ PRAYINC}. T0′ SE1″-

ASIDE’, THE: ORDER PAssE:>__’i–N._ ‘}’HE<3 vwR1*"I?_ PETITION
4081/2006 DATED 8/9/O8. ' "

THES APPEAL Cain/,_;1NGw*"""O';~:'j' PRELIMENARY
HEARING. THIS DAY HONBALEZ "V-tIjUs1":CE N KUMAR
DELIVERED THE FOLLOWING: ' =

The__Vet1§peét1V1is_ the order passed
by the iearneeiVVL'Sing1e»TJ«ztEige–rejecting the writ petition

on the grdunfldttthat the seiinehis miseoneeived. The Land

Reforrjifisv 'Fribu1iaE._Vgx'anted occupancy rights in favour of

Sn'. Rama Reddy in respect of

survey numbers of Rayasandra

'Village. a pe£iit.i0ne1' claims she has purchased 4

"..aei*eSvg1A11d"38 gtmtas of land in Sy.N0.102 of Rayasandra

from R T Narayana Reddy in whose favour