High Court Karnataka High Court

Smt Jayamma W/O Kenchappa vs The Assistant Commissioner on 9 October, 2009

Karnataka High Court
Smt Jayamma W/O Kenchappa vs The Assistant Commissioner on 9 October, 2009
Author: H N Das
E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9m DAY OF OCTOBER, 2009

BEFORE

THE HGNBLE MR. XESTICE HN. NAGAM0HA1~_;Bgxs :   A' 

WRIT PETITEON No. 2s996r;oa9 (SCST'1 _j   {ff  % T 1  

BETWEEN :

------------------------------ --

Smt JAYAMMA

WIT) KENCHAPPA

AGED ABOUT 55 YEARS 
RXO HANUMASAGAR VILLAGE 

HONNALI       
})AVANAC}ERE_D§ST-537.7' _ --  PETITIONER

(By Sri. V 3~s;m>ARA1§§2JA1'{;'% ADV. )

H  ] ' V. ma $x3SisTANT COMMSSIONER

  _,I3zW:3NAC*sEF,E SUB-DIVISEON
. X 'DAV'A?§€.A(},13iRI:1

  

 WJQVLATE GURUPABMPA
* r AGED A3031' 55 YEARS

 3.;   S:;i4 ?AVITHRANANDAfiABU

SEO LATE GURUPADAPPA
AGED ABOUT 48 YEARS

.9

Q"*\;v"'*



4. Sri. H.P. GANGABHARA

S30 LATE GURUPADAPPA

AGED ABOUT 33 YEARS

R-2 TO 4 ARE R"/OF . 
HANUMASAGAR VILLAGE
HONNALI "£'Q.,

EAVANAGERE DIST.-577 2A:.*z.-.,,, RI§SP(}'f~IDE1\§'T5;   :1

(By Smt. NAGASHRI, HCGP,'_FOR R. 

THIS WRIT PETrr10N%%1sjF1L:31j §;J}~7DZI¥i1§:V._'AJ§;'TICLES 226
AND 227 OF THE.:&&C.QN$TI'I'I}'§fiQN«..'V*QF -INDIA W§'1'Ii A

PRAYER TO SET ;jA'SEDi1* :rH§;A0mER§ DT.30.6.09, PASSED
aw THE M '4'A,,S'g.'V§-."'I- A czqmwssaowgnfi JDAVANGERE sma.
DIV'ISION,VDAVA1'\TAGERE .[I"<1.] ax: CASE BEARING NO.P'I'CL
11/08-09 VIDE'-A2~'.fN'-i+"':';4flD CQNSEQUEMLY RESTORE ma
msrrxow 012- imn, 'ygwrmomsag BY ALL0wn~Jc3- THE
APPLICATION   

mxs   A ?Efr:rr10N COMELNG ON FOR

*: 1i5RA{':LI§.eiIN.i31%Y"A*!::EARI2§§(} THIS DAY, THE COURT PASSED
mg V,1i~<3;,L:)xA.r1m; 

ORDER

AA leameé High Court Geverrzment Pleader is

_ 15 take notice fer first respondent.
‘ 2. 1:: this Writ petition: the petitioner has prayed for a wfit in

V nature of wrtiorari to quash the order dated 36.G6.2%9 passed

by the first respondent rejecting the claim of petitioner

pmvisioiis of the Kamataka Schedule Cast: and Schediiiii *

Priihibition {if Transfer of Ceriain ‘Ar.:i,. K ii

that the lands if: question are inam Lands. T ‘ T

3. It is not in dispufe.__§hat fiiié quééfioii wflere inam
iaiids and they were i*e«~ga.r14tiieVc}-.i1:1′ in titie
of petitioner, law laid down by
this Court Vs. State of Karnataka
ciaim Of petitioner. I find
no jastiiifibie: iwitix the same. Accerdingly the writ

pe’Cifi(fI¢§”:…iS iwréi3y.’reje<':ted;. ii

leamed Higl Court Govemmeiit Pieader

is €pi.2i'Inittei*; file her metne of appearance within three weeks freiii

SQ/*
IDDGE

LRS.»-"O9@1()20G9