-1... in THE HIGH COIIRT or KERNATAICA AT Bmaancffis DATED THIS was 3w DAY 01-' APRIL, j?- " BEFORE THE HONBLE MR.Jus'r1§;I-;"B--.s.&r%A'1:1:[f vmrr PETITION No.16263 oi:~.2o§)8%£Gn§-_cr»c:«. " BETKVEEN: 1.
Smt.Bachi I-iengsu,
Aged about 270 years,
D/oiiaya Hengsu,
Residing at Hotiabaii V .
NoojaciiV1″]Jagc &s.Post,
Kuudapma Taluiég,
Udupi {)istri<:_t.7__ gf' . '
2. Sri Raju lf.31;3vari;£ga;~1.;,_ _
Aged abbutiifi. ‘ _
S/0 Sm’$.BachiVHéagVs’u,»T
Residing” :-11: iioflabafl W V b w. __ T’
Noojadi Vfliagefis Posf,. »– ”
Ktmdapura ‘I”a.1ui«:,_ ._ ‘
Udupigiiisjtxict. ., _ V PETITIONERS
I-‘{V_a§,%”:”;:1 H..,ia3}a;:é:a._shea;y, Adv.)
V 31111:. Sliédthy,
Agsd abouf ‘:’$1{}ayéars,
.. i; 12. of mag” Chixkkamma Shedthi,
4. .VV&Rsé;;ig1ii1g—-3t Hotiabail
E§–0C{§adi_Vil}aga 5:. Post,
£iu ;1da_pura Taluk,
‘ ‘U;d_z1;3i jaismcz. Rnzsponnmm
This Writ Pefiflan is filed undsr Articles 226 & Q31′-the
the application filsd by the pefifioner finder of CF53″ ”
seeking far stay of the suit and gra;:1t*«.w:e}:£;:f s3r;’r_1 igh: thé
apgalication £.A.N0.32 by ailawizlg the f$aI11(i.é?’1.}§’€1 ettc.-. ”
This Petition coming 01:: fax’ d3y, ‘
the Court made the foiIowing:-
R D.’1«§r§ 5;
1. Petitioners SEE:’Ch8l1€§flg§.fi§”‘ihC.’d–i$fi;fi;SS%§U’»”(if I.A.No.12 filed
by them in the prcsccadings in
the suit.
2. Pc:fifi<:}ncz.rs V€1leffé1§_{_fé£i:'§t$ in the suit. It is their case
that Sines fi1e_§;L'h.*§vic Vfi§;:£i'.gzp33L1:Cati0ns seeking mgulafisation of
tha }a11xVé’ gtojgtiniiféfi.
“‘;’Ijh eflCourt beiow has rejected the application haldizig that
V t1’;.,<¢:gVt5é '1;;'s no pmvisien of 33W to stay the proceedings in the suit
[the gmumci that the apphlcation is penémg before the Land
Grant Cemmittee fer regularisation of :111auth.or;ised occupation.
#.