High Court Karnataka High Court

Smt Chandramma vs The Deputy Commissioner on 25 March, 2008

Karnataka High Court
Smt Chandramma vs The Deputy Commissioner on 25 March, 2008
Author: Ajit J Gunjal
 «.  

E.?M.'I'E-I11 THIS 'I"I-IE 25"' DAY QF MAKRCH 2008
HEFDRE

"ma HDBPELE Mr. JUS"I'I(Z'.E AJIT J      

j§y_1:_ej1*r m.*m'rrnN Nn=33.4-4; np ::ifiEi§:i'i:1,}e-Im.§;i  _  

EE-'i'1fi<"'E-EH:


Wm Rmnappen.

aged about fat} yaam,

3*-.,..'=§x'*"'..¢.*.1..1;'*.*t1!..1z'1'..&1L,   _ -.  ;
I~"-'..f'~tr flhjkmlnlrubarahafli,  _  '
Beialagezm Pmt, _' _ 

    
  'V       ....fET2'IT'I"IQHER

(3.:-1 lE,1..fiu;1ras;¢$s*a*§iaei:;~:;~§;d#.[I:'.' f '  

AHD:

3 "l"Ir|...n. 'fl""t..:_a.-v-.-u 'l;'i"I :r 3"' A.-0|-u:~c-91-i:'s:.:m  hrs-
.2, a. .l .l1¥:|..-1 .u.."..-F M I.;{ 'u-'Aru..1i.II..5.l..I.I3-rl.ILV.r L..'l.'«-.vI.l< 5

DmH~'.i1mge:<'e.?  V'

 M 

 u--w1_'_»,.-.;__..*-..9:_; r-iv. 1_..~_1-
Ig.u.J.§J.;.uuat!§,«',§'1 
E3}1m:1r::ag1x+.1j, 

Dmmmxgerc' Diatrict. ...F«'ESPC)N ENTS

% % ' * L " L '{$i{ri <3»: acmy

   w.1=~ ia filad undcr Articles 225 and 227 ufthe

 ----. Car;nfljiturfi3r1 cf' India praying to direct tlzn respondents

Lsgug ggrmamm chit with rampant to
fame-.i.m’.r1g; mutant of 1 an-rt: 20 gutltas in Sy.N«::o.21)’ 11 of

-… -41! F’l”..’I–

‘:3e;ia_’tagf»:am ‘v’i’L’u3ge. fihaxinsngjri Taluk. Huxlimn Lmuk,

‘l{‘hisW.PuomjngonfarpreJjmj:1a13rhearir:g this
day, thus Crcaurt manic the foflowing:

9_E_E.E..R_

The claim of the pefitinmer is that an ” §

at-**”~r’ wa” =m~a_t’1t-.–…..~*’ in faa-am” -at’ “‘– ~’~=”**-” ‘ ‘V-~=-” _’ ‘¥*’~+ ‘-T’-.*7Vc**’ H

3-1.|D’?.1994-“.’v” cm lease ‘V

mane peflcnzfl. the petitiorva1″§ ‘ to
cultiwmea the lami

….._L..L….._ _

.«3.t.._’n_…. am ‘mi .,s::n:’ ‘Band Grant

Ii?-r1<a"'s:§r if 1 'fT<::1"1r-.-_fE.':'..'u'» giiiiws was gr-'1"um~'

in favour mm -rm gar as me mm'

area of carmex-neuzl, it was not

.v"'1'1".1iaf'°ar.*:'it petition is W" -r

In issue a permanent grant

rwaqttest of the pet:1tm' ' ne.r'a fathfi for grant of the

aenvti-re extant. of Land was: cnnsidered and only an axtent

J16?

L-I, _

af 1 acre :20 guntaa was g1’an1′:ec’1. as me-

zwamainirxgg area is mmmned, the same in

have been rejwted” Obviously, when the

am-a 1’7»: mt. granted in favour of the —

uuwvuu IvuIL.uu,y Ufil-l.u.J.-_w

,,__.

r…L.. .. T ‘…..+~.’ 1.,’.. ~ ..,”,,;.
4- ml! a Jae Ari an»-l~n1m’Iuw Ann-nav.t_ -3flu£I”l’l

mmml malzrondant no issue aV;_;rg.n1 V

at’ the remaining area.

11;. is glwayg ‘V”ta:: question

L …. ..,,…..’.’-.. ._.x..? ____ _ ‘_.L_-
1:}:”1m 1&1; 11 cf _.

._ ……-…,…._. .’..K’

.TI’I;. uaustzsfi .1. J.

P4)
CD
“I
III
fllr

in 811}? under law.

In thaw exzcsess of 1 acre 20

glnttaa, a diraotzinn does not

avian. 2
_ V…………………”

RM1f.€§-«,tih}xndraaIm1mrainh. learned Am in

file mama of apmamuca within four weeks. _

EF:

‘,3.

Q
LC
(Ii