Karnataka High Court
Smt Earamma vs The Tahsildar on 14 December, 2009
IN THE HIGH COURT OF K.='«\RNA'l'AKA AT BANGAI,()R{£-
DATED THIS THE 14*" DAY OF' D'i£CEMBER 2009
BEFORE)
THE HONBLE MR. JUS'.I'IC_E1 A S £3QPA:x1.;g§;g'V':
WRIT PE'.1'I'fION NO. 18871/2007 '% ' "
BE'I'\A/BEN:
SMT EAIRAM MA _
W/O YEIJEKERE I.4AXMI;:GO"FE)f"~..V
AGED A_BoU'1' 66 YEARS
R/ OF ANCH"EBEYERANAHALLI
FORM HOUSE, A_1\:E:GQLIa__;>0sr1""'
KIKKERI}-IOBLLK.R.}"'}£TTQ.'._ _ . .
MANDYA DISTRICT ' 'E_>1€'I'I'I'IONER
{BY M / S SRIEE, i_Affl$:$.._ u,«\iI')vsV J
AND ;
1 TI---I13*-'IjA1-Tas1i;;IJ>)x§§ » V
V KRISHEJAI-€AJE?Ii'k7_ 'm_I,L; K.
_} K.R. mar" ~ A
Ti??1':fi:AS:51s1'ANT COMMISSIONER
_ I5ANI%3.Avg\I>:;rm SUB IDIVISION
%.mN::)AmfxI:>'U12zx
:3 sM"i'.-fm1MM0Bov'1
8/Q GANGABOVI
.. AGEEI) ABOUT 79 YEARS
"AGR1cu1.'1fUR1s'r
R/AT VOI)[)ARA.KOI3'PAI,U v11,1.AGt«:
ANCHEBI31§RAI\EAHA.LLI 1-«-iA_Mm€«:*1'
KIKKERI 14031,}.
'pv-
rt
..)
KR. PIEY1' TAI..U K
M}-XNDY1'~\ I3lS'I'RIC'I' 1{If3SI'C)§\II')IrZN'I"S
(BY SR? R OM KUMAR. HCGA I'-'OR RI 8: 2
SR} N R GIRISH. ADV. FOR R3)
THIS WRE'I'14>E'1'I'I.'ION IS I-«"':LI3I') UNm~.:R 1!-X.f{'I',"I~f"'.I"...{'>£','l:SL-fl.'-4}-{:.4?s4'6V.
& 227 OF TI--iii CONS'I'I'I'U'I'fON OF INDIA. WI'I'}_---EEA I~5i~1§§;YE;'iQ._ ' .
TO: QUASH '1':--«IE ORDER I)A'i'£«:O 17. 10.2007."'1'?AS.$}.:I.) 132%
THE) R1. vim: ANNA. CONSI£QL.I'I£'1\a';?'I;f{ PASS
STRICULTURES ON THE', R1. FOR '1'1?-H: ';I;,LI«:;GAL.OROi:R':
PASSED IN COLLUSION WITH '»'._V['!~i!%';-? AI?:3.'=..O.R' 1N if--._'E_'}--H§:A
ALTERE\IA'I'iVE PASS SUCH OT}---IIFZR (4JI;{I3'I§'1-ES. " ». 2
THIS WRIT PETITION cO'M%.'3*¢Q ON F012,.1->'REi'L,'tM'iNARY "
HEARING IN "3 GROUP. THIS IDAY, ':'r;;11<::1;ii1i()ner and tin-? thircl 1*e$pc)nc1e1'1t seem
Q to be iif'ig_gat.i11g §3<-3.t.ween t:11emse1\res in Civii ;)1"()(tce(ii11gs.
A {V¥191'Ts'O'fa:* as that aspect Of the r11aH.er, the suit filed by
$
fu-
OI
sE2{1'1.ds"dis_p.Qs§§d of with no order as 10 costs.
4
commL:1'1ic:e1t.i01} dzatecl 17.10.2007 i1"n;)ug1'1c'c} at ./\I'1I'1€'.3(LEI'(;'." A
stands quashed.
4. The leariied Counsel for the 3"' 1'c:spcm{ier1t.
would comierid that even t.110ug11 the same
erroneously me11t.i0ned by the 'i'a11si_l.d.21f;'ww.V _ 3*?'
respondent is seeking ciemarcatipn ()'f'itj_.?r1'<1;»._p2f()p_é:*t'ies f
that the possession can be p’rQt’ect.€”d_ in e1(:CV01″f;:¢11:1ce xivith
law. If that be so. it is ziiwéiys 0pe:3:i’fc)rV}1:he 3″‘
respondent. to inaké~–.__é§;3p1’5Op§i:=1i.e.__’»:;1ppIicra1:i()n to the
revenue Auth0rit_ies. I.E..s.,u_(.:Vl1 ‘a1.;)p1it§é1.i:i(5n_”is filed, the 1S1
and 2″”-” re:-.:ai)V(}11déi*:t1s “s–‘r1”.’-all *ji”(;:c:eéci in accor(.1a11ce with
law after i1.()1:iE\zii1!5″~t.1*1′(:. ‘:”ti’1’..’i{‘,i()l’1<E§i', if the i1'1i.er<;:st of the
petitiormr is"~be'in.g';1ffc_cfc;*-d with such pr()cced3'11gs.
I-Ic'=:1«1.c::e.A'*–wit1'1. the above obsc:1'v3.t.ioI'1. the petition
by
Sd/–
JUDGE
Aka?/Ijriis