10
11
2
6 SM'? BHIMEBAI W/ O SHIVANAYAK
AGED ABOUT 36 YEARS,
N GANADAKATTE GRAMA
CHAN!'-IAGIRI 'TALUK,
DAVANAGERE DISTRICT.
7 RUKMENI BAI W/O NAGARAJ
AGED ABOUT 63 YEARS,
R/O NALLUR, CHANNAGIRI TALUK,
DAVANAGERE DISTRICT.
8 MANJUNATHARAO s/0 sAm'Ho;11Ié.n'(j"'-
AGED ABOUT 58 YEARS, _
R] O NALLUR, CHANNAGIRI TPKLUK,
EDAVANAGERE DISTRICT.
9 MANJUNATHARAO S/rfjfi~IAC:AR;gxJ'iéAQVV% .
AGED ABOUT 53 YEARS,; ' '
BAVANAGEREDISTRICT.' ' -
R/O NALLUR, CHANNAC3IRl.VT1'3;.LL{fK, ' ' 1, ..
NAGARAJRAO As;/ VfET£NKATE-SH '
AGED ABOUT 63..~:w::A'Rs,'«..AV . '
R/0 SHEVAGANGEESA-L. "
CHANNAGERETALUK; v _
DAVANAGERE D1 STRICT. "
VEMSATESH S/GAANVACEARQKJRAO
" * _AG1€_D*A£3{)UT 48 YEAR-3;'
R*,'.Q G 2{'HALLr,_ CHANNAGIRI TALUK,
'DAVA.b;AQ§:R_E. EISTRECF.
£3Aiq'E%S£I"$€;oPALAPPA
AGr3."f.§I) ABOuT'..--56 YEARS,
R/O SHIVAGANGEHAL
. ._CHANN!'\_GERI TALUK,
DNJANAGERE DISTRICT.
A' SM'? ¥=::LLAMMA W/Q SRINIVASRAC)
_ ' AGED wow? 53 YEARS,
we NALLUR, CHANNAGIRX mwx,
" ~ _ DAVANAGERE DISTRICT.
é
av»-
'¢
14
15
16
17
18
E9
SMT K BASAMMA W} O CHANDRAPPA
AGED ABOUT 68 YEARS,
R/ O MADAL, CHANNAGIRI TALUK,
DAVANAGERE DISTRICT.
T MEHABULLA s/o T GAFFARSAF-3 ~
AGED ABOUT 44 YEARS, T j;
R/() NALLUR, CHANNAGIRI TALUK, '
BAVANAGERE DISTRICT.
SMT CHANDRA!-{ALA w/o s :3vL.;§§sHwAi2AP;éA.T *
AGED ABOUT 44 YEARS,
R/'0 NALLUR, CHANNAGIRI fI'ALUK,*.
DAVANAGERE DISTRICT. " "
sm' SUJATHA w/o sums}; M H
AGEDABOUT41YEA{4{S;"*.."A " .
R/0 N GANABAKMTE, QHANNAGIRE ..'r_Q_:
DAVANAGERE ;:3Is'r:2:c:*r. _ . ,
SMT mNVL!TI%A {G H W;o'JAGA1:)IsH CHANDAR
AGE_£>%.Ai30U_T 4'*i:$T._R1,;_«:}QE_ DESTRICT.
26' ._
"-;'3;s,q?1*'s.*aii%I'<3._B§{,'vJ}o 1:: K KUMAR
A man ABA{"}L?'T 43 YEARS,
Rgo S§€li'.?AGANGEHAL
CHANMGIRI TALUK,
AA TDAV2'i.P3'AGERE DZSTRICYI'.
_ r K FRAKASH S/O K RANGAPPA
AGED ABOUT 46 YEARS,
Rf O N GANGADAKATTE
' CHANNAGIRI TALUK,
DAVANAGERE DISTRICT.
3
gr:
'v
22
23
'24
25
26
4
N MANJUNATH s;o NARAYANASWAIVH
AGED ABOUT 43 YEARS
R/O SHIVAGANGEHAL
CHANNAGIRI TALUK
DAVANAGERE DIS'I'RiC'I'.
MANJAPPA S/O MARIYAPPA
AGED ABOUT 48 YEARS
R/G SHIVAGANGEHAL
CHANNAGIW TALUK -
{DAVANAGEIRE DISTRICT. '
SMT H PARVATHAMMA BHOVE
W/O THIMAPPA BHOVI 'T '
AGED ABOUT 46 YEARS
R/O SHIVAGANGEHAL
CHANNAGIRI TALUK .
DAVANAGERE DISTRICT.
ESHWARAPPA S/O AJJAPPA V;
AGED ABOUT46 --
R/Q.sHiVA.<§Ai§«¥e3_EHAL "
cHANNAG1RI_vTAL,U1:_ _
DA"=fAN_AGER'E. ';')1STR1'C§I';'v~«__ -
SAT1w'IY«A S/O'KOVNf)AY§I'A.
AGED ABOUT 4:'-;YEAR«S=
1:2 [0 SHIVAGANG¥EH£.L
~CT.HANNAGIRI"TA,I{l_.J__I§.
" ~DAvANA%GERI: ms1'm(:*1*.
" T19: sUR§:sH..s;--o KUNJU
._ '_A<;2::::s"a=:,Box;*E"46 YEARS
A we N cmanmmrra
"-CHANMGIRI TALUK
DAVEENAGERE DESTRICT.
' = «Isa MQLANERAJ S/O K MAN!
AEEED ABOUT 44 YEARS
V "R/O N GANADAE-iA'I"I'E
CHANNAGIRI TALUK
DAVANAGERE DISTRECT.
$
'-3
29
30
31
32
33
CI-HNNAYYA SIG KESHAYYA
AGED ABOUT 48 YEARS
R/O N GANADAKATTE
CHANNAGIRI TALUK
DA'/ANAGERE DISTRICT.
A K HANUMANTHAPPA S/O ERAPPA.mV
AGED ABOUT 40 YEARS " "
R/O N GANADAKATTE
CHANNAGIRE TALUK
DAVANAGERE DISTRICT.
NAGARAJU S/O Go\;INDAPPA'L'L»
AGED ABOUT 41 YEARS '
R/O SHIVAGANGEHAL
CHANNAGIR¥ TALUK _ .
DAVANAGERE DIS'I'RfC'I'.;_ '
THIPPESHAPEA' sxo ;<RIsIi~Ism_éPA%»--
AGED ABOUT ri§8VY'Efi§RS=: « _ _
R/0 sHI31mAN:;_3E_HAL; .CI-§ANNAfL+IRf TQ
DAvANAGE1aE»DIs*rR1CTT;-vL_ ;
BYRAPPA s;Q';'2:E;azA?PAT.._ " _
AGED' ABOUT 48 '£E--A§€S__ "
R/O SH"iE(AC;ANGEHALV.._
CHANNAGERI TAL--uK". '
,P;.AvANAGER*;a...DIsTR,:cT.
' ._én.«'f"'iéE1s$U;;AMrséA iv/0 JAGANNATH
AGED ABOUT46 YEARS
-:12 [Qv.SH1VACn&NGEHAL
% u c.mme:sa%; TALUK
-:}AVA{¥.ACiERE DISTRICT'.
NAE?1KY7~ANARAO s/0 MALILARAPPA
A. ; AGED ABOUT 48 YEARS
R'f.O SI-iiVAGANGI"lHfiL
" =c:;aANNAGIR1 TALUK
DAVANAGERE DISTRICT.
SM'? GIRIJAMMA W] O RAMAKRISHNAPPA
AGED ABOUT 58 YEARS
i
'I
37
38
39
40
%,41
R] O SHIVAGANGEHAL
CI-IANNAGIRI TALUK
DAVANAGERE DIS'I'RIC'I'.
SIWI' BENAKAMMA W] O HANAMANTHAPPA
AGED ABOUT 53 YEARS
R/O SHIVAGANGEHAL
CHANNAGIRI TALUK
DAVANAGERE DISTRICT. -
CHANDRAPPA S] O MALLAPPA
AGED ABOUT 58 YEARS
R I O SHIVAGANGEHAL
CE-IANNAGIRI TALUK
DAVANAGERE I3IS'I'RIC'I'.
M RUDRAPPA S/C) M _RAMAI°PA_ V ..
AGED ABOUT 52 YEARS * 1 '
R/O N GANADAKATFE V ,
CHANNAGIRI TALUK .
DAVANAGE.?%f¥..DiSTi€lCT. _V
A 1SfARASPi.!.if§{A sggo M'1:.Q'i<;.APPA
AGED e.x30UT:,4VQ 'FE'A1?.S'-~__ *
R/ON GANADAKAfIfrE_.
CHAMIAGERI TALEIK ,_ " 1. _
DAVANAGERE r;:s'r.f21<::r«.'
.»;'§:¢:.D\VP;RAKlfSi--{ .S__,{_Q ARJUNAPPA
" AGED AEQUT 38 YEARS
.' H , mo N,GAN~ADAKATI'E
" T<':HA:~:mc3::e1"*:*ALUK
' 4:2
"-'.pAvA.§;Ag3E§e2: DISTRICT.
M, HEMMHRM S/O G MAHALINGAPPA
AG§E'i)aABOUT 41 YEARS
R ,1 0. pr GANADAKATTE
,, " VTTQHANNAGIRI TALUK
. __DfiAvANAGI«:§-23 IDISTRICYI'.
A NAGARAJ S/O ARJUNAPPA
AGED ABOUT 39 YEARS
R/O N GANADAKATFE
$
'2
44
45
46
47
48
CHANNAGIRX TALUK
DAVANAGERE DISTRICT.
NARASIMAPPA s/0 K NARASHIMA
AGED ABOUT 39 YEARS
R/O N GANADAKATTE
CHANNAGIRI TALUK
DAVANAGERE DISTRICT.
PARASHURAM s/0 K NARASE£.E_MA I
AGED ABOUT 33 YEARS "~
R/O N GANADAKATFE
CHANNAGIRI TALUK _
DAVANGERE DISTRI.C;'.'£'~~...A
NAGARAJ S/O UJJANAPEA "
AGED ABOUTA58 Y§3A_}?.S_ -
R/O <3 K HALL}, -<:_HA:§:NAGI §ei frfaim: 7 ~
DAVANGEEE W
AGED__AB¥3U'F YEARS *
R/O N Gs._N;xDAx;2:PrE~.'
cHANNAG1R:';'rA_LLI%K ' « - . .
DAVANGERE ms*:'R:{:*r;--.__ " _
SMT. E.£KSH'§ii1EAi"*1N /"tj?i':»vs.*§. . '"'
ANE) :
I
8
SMT. SANJANNA L.H. W/O LAKSHMIKANTH
AGED ABOUT 48 YEARS
R/O N GANADAKATTE
CHANNAC':IRi TALUK
DAVANGERE DISTRICT.
THE STATE OF KARNATAKAEV _
BY ITS SECRETARY, ' _
DEPARTMENT OF REVENUE
VEDHANA soumm,
BANGALOR'E~56000I
THE S'I'A'E'E OF KARNATAKA ' _
BY ITS SECRETARY TQ GOVERNMENT, ' .,
FOREST DEPARTMENT, j 1
VEDHANA so'U.r.);>+;A ._
BANGALQ.R--E»5a':_§O .00.; ; « _
'1*HE.A DEPUTY" CONSERVETOR '0? FOREST
1:>Av;.mERE--:;)1'E'1j~~,._ "
DAVANGERE. '
THE 9,ss1E'mm* ('EOIVWISERVATOR
" '~ , CHA-NMAGIRI SUB-DIVISION,
" E VD.AVANGEI§E DISTRICT.
_E.TH$f3.i$F§}TY"EOMMISSIONER
_ ' -Em.vAE_GERE'D1sT.,
' .__DAVANGE.RE.
TH~E 'I';A.SHiLDAR
. ETCHANNAGIEI TALUK,
' EHANNAGIE1,
= ....oavANGERE DISTRICT.
THE COMMYITEE FOR REGULARifiA'I'ION,
OF UNAUTHQRISED OCCUPANTS,
OF CHANNAGIRI TALUK
J
an
... *;>E'rITIQEEEé'__' ' "
El
regularisation in accordance with law. The peti':.iioi1..éfI'.S¥..
further contend that keeping in View such M
the petitioners have made repi'eseI'atat_ior_:s the
respondent Nos}? and 8 on 19.
Annexures ‘E’ and ‘E1’. The is
the same, the applioatiotis havets. ‘considered
and disposed of.
5. The would state
that f1rstly%,_V the éftppiications would have
to be vefified’ and after the same,
further process witb. possession, mahazar and
sketch. have toV–.oe___eonsidered and only thereafter, if
Attzei to be in order, the Committee would
‘ consi§ie2r’t1ie’Ié:;:1:§}ications in accordance with law.
it it the light of what has been stated and
the fact that iri an earlier writ petition, this
V _ had issued a direction to hold enquiry and in the
J
-I
‘E
12
present circumstances, except the endorsement statifzg
that the matter had been precessed it
considered by the Committee, there is notiiingenv record
to show that the applications the. he s
have been disposed of. Henee.___the
have to be directed to process .appiicatiefnsVVfof the
petitioners after consideiing Szefaeity and the
cerrectness of app1ications;– have been
filed in it
7. Ne.6 shall take steps
to censidei?’ the matter and thereafter
,p1ace_~ ia;pp1icatione__”cefore respondent N083?’ and 8, if
* be in order. Thereafter, respondent
hold enquiry in accordance with iaw
as directed the earlier Writ petition and thereafter
of the applications in accordance with iaw. It is
____””nee;§.1ess to inention that till the applications are
“Tr
I’
considered and dispased of, the status–quo with regard ‘TV
to possession which exists as on today Shall be retaimcfl . V’
In terms of the above, the pefitien * . 2 V’
of. N0 Cmder as to costs.
JT/bms