High Court Karnataka High Court

Smt Muniyamma W/O. H V … vs State Of Karnataka Dept Of Revenue on 9 July, 2009

Karnataka High Court
Smt Muniyamma W/O. H V … vs State Of Karnataka Dept Of Revenue on 9 July, 2009
Author: A.S.Bopanna


. ., _ V’ €V1.W5′:3§E;-£$’§* E{ARN:%’§’AK.A

IN THE HIGH COURT OF KARNATAKA AT
DATED ‘I’§-IIS THE 91% DAY_QF,_JUL-Y 2059 %
BEFORE M x % V

THE HONVBLE MR. Jfisfimm A’

wmr PETFFION NO. 135a7–kA1.s}$’as;*:zoo9$ (Km Vf.:§REG)
BETWEEN: ” A’ ‘ ‘V V’

1 MUN£YAMMA=– – If * ; ‘V
W/O H V RA?a§_é;§i§QIS;;££I’§$aPE’A V’
AGED ss._BV:;f;VU*r::A{:s(>:_.’:’Is:AIes;;. ~

:2 vE3:maT;é;;..AKS;;5MM»At ”
we H V”L3,.KSE’£MANA~~.,_
AGED’.ABOU”ff53 mAgs’~ .. ‘

B0’1fi-Tma: R/”(,3 §{;mr§P£ALL1
MAST} HDBLI, 1’¢§AL1}F:s’::§1§:'<3r ' Pmmomms

*1";:=EZP"Ef. 9:? REVENUE
_ T M £"':..BUIL§ENG
x. '..§.f}DE~i£~_NA VEEQHI ROAD
= BANGALQRE -~ 01
REP"? BY ITS SECRETARY

THE COMMFETEE FOR REGULARISATION
OF UNAU'§'HOREZE§ CULTEVEKTIQN

i

4. Hence the only directiexl that requires to be

issued in the present pefifierz is 1:0 direct the Seezfetziw

ef the second re-ependent to place the appiicaticeeéi .

p€’£itiOI}€I’S before the Committee __i13:111_1e<ii;2:te1}; " "

Committee is constituted. The a;;:$;}1ic§€§tier1e'~:f1}e§i

petitioners shall be co£1siCiej'"ed arid' ciisfiesefi'-~ef im

accordance with law (me way 1'01". 'the otjherie a
period of five menths :£'1'.t;e efVe{f{13;etitutien of the

committee. it e I}{g€;:”(im1€::SE;::i be that pending

eonsideiefiene c:%i”:Vj’V’~ 1;}1eV’4VV’=ejjpiieatie11S by the second

:’esp0ndex1ui;’eemeii:ief:;’ status–qu0 with regard to

< ._poe$e}3sj<§i1 gf the"pm;:nerty Shafl be maintained.

' 41:1" the abeve, the petition stands disposed

35/?

fudgé

of.’ A Ne 0rcie§:?’j_a:§ to costs.

Akej isms