V Davemgesre V ...Ree3p-rmdcnt .1 A"I1!j.La Pefifimn is filed under Articles 226 & 227 of the Lhnsiiitufion of India, praying to dimct the respondent to
H ‘-pqfifiléncr as per Annczxums-A to C.
” ‘gay, the Court made the fofiowing: k/
[H THE mm: comm’ or KARHATAKA AT XA 1 1
Dated this til: 5″‘ day of 4’ –
ms nowsm am. H 2 L
Writ Petition No. 1 Si§R1″
B EEN:
Smt.Nagamma _ [T
W10 Basavaxzajappaé 5;
Aged about 38 35’ea£s”g ‘ ‘ -. .
R] at RasHva)3k0fe.VV§33s3ge 3 V
Sokke I-lobii T’ ._lj “:9:
Davangerc I3*_ist:r_ic.t . …Petitio11er
z Asha Kum m, HCGP5
hgnii. dvér the actual possession of the schedule land to the
This Writ Petition coming on for melimkxatzy hearing this
than is transferred to the Fomst
proper endorsement is issued to the
pcfititttibt. is entitled for the said land as she is a
i’a.gdk:s’4.<:§ Thcmfoxc, she has prcfcnod this petition.
V A 'ti Though a saguvaii «shit is pzoducad by the pctitiom'
T is nothfilg to show that the said lansi is gmtod by the
'V ' to the: petitioner. ifthc said land is a fimzst land as
0 R. D E R
The petitioner is seeking a
the respondent to hand over thy
2. Anncxme-A is ~-8; chit said to
have ‘men issued pf 1995. On
the of the 3;’ .33 3 3: ‘gx|;1e-B mutation
entry has beext AtJi¢§p¢fitioncr. Anncxum-C
is the ‘ Vt ‘ g the name of the
petitioner ftrr the The gicvanoc of the petitioner
is in spit: oftéizqh is am given possosséan. She
averted in flit: Writ Petition question of gaznting the said
u ….. Sd/I’
tn the pcfiticncr would not arise. if ” ”
gammiaisnmm:mxmcmmxmmi¢ggg§£m@¢§gfim¢a7
issuml by the Apex Court in the
rnnmmxzanasummnrarna@AgaEnfimms}Jfum
petitioner has not been ” of the
saguvali chit at V her nmae
in the mutation would not
arise. Under is not cntifled
to the mlicjf ‘ ‘
Iudge