High Court Karnataka High Court

Smt S Vijayalakshmi vs State Of Karnataka, on 2 July, 2009

Karnataka High Court
Smt S Vijayalakshmi vs State Of Karnataka, on 2 July, 2009
Author: L.Narayana Swamy
"éi

'-';.L€;}.'3iJ'5"%'l?i' W?' i*Li»3a£vfii'%M%'3'§%.%fl¥ Wiiéfl L€3iU§§,T¥7i.?°£5'@A'5aW-'°s¥"€..$& 3'"-§¥€..yM zgmmw U?" amawwmzmm MEMM 5.'..WU

31 THE man CQURT OF KAR2m'rA1<:A AT BANGAIAJRE
mmn ms 'TI-m am my 5:? JULY, 200$ 

BEFDRE

THE Hoxmza MR. JUSTICE L, EARAY£g2§I$§::S'€if_.§!»3i§f Q 

WRYLEMLOH go. 1745: «;:.:::* 3wgy.[%TTg1£g% %  

BETWEEN:

am: :9. vnlammmam 
A<3E:3'?YEA%,   V

Wm 3.s.aHzvARUDRmQwnA',  A  
RIATHAHIYURVILLLAGE,    
V£R1IPAXfiHIPURAH(I)BLI,__V__'       '
cnmzummaumux, :'  _ 

   ~   PE'1°I'I'I{}NER

[BY $1213.12:-Q3;  "*9 Tiegaj'

1.

BTATE or %
DEPARTLEM’ «:2-1:’ amvmma,
LE.,S§..BIIfi.Dm€3,~

‘% % fmkm

2; ma
Lain GRKET cammx,
{;€3fi$’.?fIT£1’*1’® UHDER 3E$’I’ID1§ 94

spmmmnmmmmvmam,

A A.Q fi% TALIIK,

C mm.

” sscazmmr’
ram ermmcsmazms,

CG ¥}LflIZ’3EI-Z mcmm *3′?
SF AEA I453!) REVEHUE ACT,

“\

— –mm»-wwvuwu -mun u\r’\’a.Is§Iswa”uar”§\;r”\

-nun u-wwwn-g; .w:-.gr- mm-mwmamw-M–Wawm wwwanswaa ww” twa-nwmammm aruwn \.-.:.ww:w- wa”‘ -nnnur-“nun niun MVUKI VF Nfikwflfflfiii WFGH Cwfifii

BHANEAPATTWA TALIJK,
RA§EAK&®.RaFLM II31$”.{“.

. T’fiA$S-*1’. Cflhfifisiflflfifi

RhMA S’£Tfi-flIVfluIC}N,
&§RA&

. THE ‘TAHSILQAR

{EHANKAPATNA TALE} K,
*CHANKAPATNA,

Raxameaaam mm. .. . ”

(BY $RI.R.KUh!AR, Keep;

us»

This Writ Beti&zI1 its Q26: mad 227
mi’ the caf ._–7’na.u:c: a wrk cf
eertaiarari t1zg;”impug_1egi–.prder “dated 25.8.2093.
mmwhwmmmmmQ$fi3fi%hmwwvmwmm
that of 3.12.2CHJ’?, in case
Hu.Rfi..LRB:{‘§R:25;»;D44’s35.V rsmpondmt I’fc.4,, the
flmmmqfiwmfimmn “”” fimmymm mmmmmm

This Betiticsr’i.,j:$:’i for eréem this day. the Caurt
mmMmfimfim:A’v

‘GREEK

% afzm ism mam survey M125 mmuxing 2
A’ K at Vzrzzmbizipura Hcabii, Chazrzrzamtrm
lmpanézztxm 2 am 3 for finn sf hm’

:,;–;:- Dkiriat axxd she mafia an appiicafinn

“R

‘mcmm t..w:'” amwmmwehnwmnnm mu.» » mww

%€L{.”§%,%¥”‘«€’§

uzzauthoriaeci omtxpamn. But than applmicnl made by the

pafitianw was rajactxad nape: W an t&
that the lam bearing surveyHo.126 $5 a {crest Y _
submits that the findingtsofthae A

is false for thereaaan tint gs per Vflm in
respect uf survey H:2.1.26 and
farm it is aubmgnaa number.
and ‘C’. Umw

37 3’i»55eET§’.§%$.fiWfi3«§§35§ §”§§(3H CQUQT €33′ KARNPbTAKfi8 HWEH CUUHY OE’ KARNKEQKR Mibw Luwucx ma” ¥w3&§%i*»§2<¢'«&fi~M"aa€~% mama

2. _ :1′ submarine’ d that in

in ETC aa per Annmum-‘ ‘ at
aha am the Light cf the gem made in

as pm Arnumwfi’ arfl ‘C3’. the

he tiinectad §2′ mmmamzim of the

‘ 5.§p%m T of zmpetiaam.

\

5-«mzwx WW-.:§¥'”$ rm ‘x,,s2~2* ¥”v:5*’h§§fl§”i!*%!I”REV..fi’t mawm mwwimn -e…u- awmmmsmmwo. rmurr u..w’wm¢ mw” n\mKNmwc.5%M” %”i¥%’.’L,3§M£ €.’Zi}U*”

\…»%xW:mf!’\;..E we’ nwmmavmémiww n”‘”g:gv.,,,mm v.,M%,;:§~’ag~aggy_,ve1_49[g”~ §*$m,’;;:§gg;3*-‘*§§§<:;g*

3. fimughthh matlm is pmm fer ardecra, in View ofthe
au’@iss$ons mafia an behalf ef the parties, I the

fsllnwixxg 6-rd:-4:’.

The rmpandw — flammitme far
Unauthorised Qwtzpafion £5 ‘egée ‘

nf the pefitianm in tk light 5%” ‘B’ L.

appmpriate ardm in a pexiod.
of six rxwnths from at’ this order
or from the dat¢ g:2f_._ whichever is
earlier axfl fig» commsme, the
am quashnd.

the petitionsm shall
rm’: he Eand E11 qizmtinn

Sdfw
Jufige