High Court Karnataka High Court

Smt Lakshmamma vs The Tahasildar on 6 August, 2008

Karnataka High Court
Smt Lakshmamma vs The Tahasildar on 6 August, 2008
Author: D.V.Shylendra Kumar


I COURT OF KARNATAKA HEGH COURT KARNATAKA HIGH COURT’ OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

IE TEE HIGH C033: 0? KARHATAKA, BAxGALa3Efg’g

nnmn rnxs THE 6″ may my AUGUST 2$é8OWf-T*”

BEEGRE _-mH_

rum HflH’BLE MR. Jvsmxcs n.vgs§&L2HfixAx$Ufifi§,TQ

wax? PETITIDN Hn.1fi64§Igoo9*{3L3+fifi$}w-.5
asrwsmm V’ O O

1 sum LAKSHEEHHA ‘**;A–

wxo LATE Y2LLAyEA’-_
asap ABGUE”?l tfiaisg

ac:;HQU&E~$x3E,i a’* ‘A-r«w.

H0.145,’G£P§$RI§IIY,SSHQOL,

savacakamém, E3:*¢a¢ss,’ *

BAHGALGRE,56Q 93?, .

2 sum LAKaHHAHxAO”.j«»
filo nAE.3ELL£E?5}
wig yarkgayaa * ‘
.Asg3~A3cuT»4s snags,

*~'”Rfl:6R;H12TH.EWCRDSS,
A j~5§fiVTEfiEiE STREET.

.u’,v?A;zxAvA;.

‘O 3hxG§LsH3’5aG 903

‘O 3 §EflEETfiSH

. EJQ LATE YELLA?E&
»”*;gEn ABQGT 43 $2333,
=_5u.145, $P?:TKINITY scaoon,

magmas Rflfifl; IST CRQS5.

MERATHEHELLI,
samsamoaz 550 93?

COURT OF KARNATAKA HIGH COURT’0_F KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH LUUKI

F.EE”.B..ESEI’I’E’.’D B5.’ ‘I’£$R
GPA HQLBER,

I~Q.. l&RAflm

sis xasmma JAEAKM-I,

was 64 mass

23:.m-.42, x.x. mama V
emmmsmmymm,

sax-x3;.Lm.£-560 03? ‘ .’9E’£I’T101’i’EOR5..

:2? SIM E $2.1 WWW

am

nasmmnnm

rms uteawzr’ FILEB UNEEB. ARTICLE
225 mm ’22_’:r _ cm cazaswzmrzorr or mam
Pmtrms. was I}2£RE£2’I’ ‘2:-m nssyommm we mnsxnsn

” DT . 5 . 5 . 1999, 19 . 4 . 1’03-VI
Aim 3% zms I-IAEE BY mm ymxwzmrsns vim;
P1175 K RESPECTIVELY.

‘O-“.”Oj–1’a5r;£%§it’1* PETITION Comm 0}: ma
?MI:l32~3I2{§~.”@iJi’~V’IiEAE.IN£§ aims mar, mm COURT PASSED

% O1’:-m rcmagzm:

03.133!

fiifrii: Pfititioneza claiming to ha in

VA ~ “fisccugxatimn czf agricultural lands from

………. \.,\JI.JI\8 \.I¥’ …..m..w.m a-nu!-I wuxr or KARNATAKA HIGH 1

to take follow up action under this Section} r
In the absence of any such undisputed £i§i¢{“~
having been shown, I do not find_snytoooesionnV
to issue a Writ of Mandamus at the instenoe 5f;f*’

the petitioner in exercise’ of “powers. under?

Article 226 of the _Constit@tion 55» India.
While this vwnw: Petition isfltdeelined, it is
open to the petitioner dtou work :out their

rights and remediésjeisewheregfi .
Petition”is_dismisséd. .W

sd/3”

Iudge