High Court Karnataka High Court

Smt Sharadamma vs Assistant Commissioner Shimoga on 2 December, 2008

Karnataka High Court
Smt Sharadamma vs Assistant Commissioner Shimoga on 2 December, 2008
Author: Mohan Shantanagoudar
..1..

IN THE HIGH comm OF KARNATAKA AT %

omen mrs Tl-E 2*" my OF DECEMBEfi':_f2Gé$.    

BEFORE : 

THE HONBLE MRJUSTICE MGHANv4SkiAN'TA§$1fi.$}()Uf§;{.\i§v 

wan PETITION No.1a'g42/zms(g2;' _  

Smt.Sb.aradannna   " «

A/0 Late Ramachandmbhfilfw  .  V

Agcci about 83    _,     I
Tc11g'inakcrcVi1];3.£;;c _. ,   4,  ' 
Begavalfi post  ' >_  ,.    x   H .

Shimoga n;«m»:».;eit:;";;     .. Petitioner

( By 31-:  am =  %

ME:

 1:' .AssiSi:ai1t. Clemmissibfiér

V_ . Shimoga Su.b'--'{')ivision
  ~ V' A. "

1   2.  

_ Mufiivrhixda Maiha
 Mulabagiiu, Thirthaha1fi'I'aluk

" "    Qhigaoga District. .. Respondents

R.B.Satyana:rayana Singh, HCGP for R–~1 )

–<–<G
as

-3-

course of enquiry, the petitioner did not press his

application in refipect of Survey NGJI4

Ccnmquently, the Tribunal considered

filed by the peuuoner in Form

granted occupancy rights to é§xt e11i;

gnntas in Survey No.110. % the med %

an application in Form (if the
Kamataka Land Reformg “ix:-. -gfmrvey No.10’7,
measuring 1 village
of iaippiication came to be
dismissfjtiu “by below on the yound
that the petitioner in Form No.7 is

rejected _V by A”T19i’B i1nal and thcrefnre, he is not

J t13~.f1§eé;’a1:1;§th£3r’Vapplimtion in Fcm11 No.’7A before

under 3E:Cti()1″1 77–A of the

V Referms Act.

A 3. ” ,’fhe crders at” the authorities bclmv cannot be

It is clear from the language fimployed in sub-

1/’

‘V*£>kf§bs:1

-5-

The crsrder passed by the Asfistant Coxnnzissioner,

Shimoga Sub~DivisioI1, Shimoga dated 27.7

Axlnexure-YB’ and the order 3
Appellate Tribunal, Bangalore,-.j.I1
dated 2 1»: February 2006, Vida %are%quashec1.
The matter is At;,A*v:1Vt: afitfififity for
disposal of the in Form
No.7-A on the questian of

13;1aiI1ta3’I1z{;1_3_i1ii:33.$l*1&;a_g;1;’.’i; i}ott:”i§e’– gaminto once again.

writ; .p§=:t:iti<3fiV of accarding1y.

AA …..

Judge