High Court Karnataka High Court

Smt Susheela vs Koosa Poojari on 28 March, 2008

Karnataka High Court
Smt Susheela vs Koosa Poojari on 28 March, 2008
Author: Huluvadi G.Ramesh
IN  men. comm' or KARNA'l'AKA__ AT
BANGALORE   

DATED THIS THE 28"' DAY or  

THE HON'BLE MR.JUssT1{i1%:'H;sv;(;.R.AMrjsHs'

WRIT PE'TI'I'i'O_N...N()e3'5S2 orzeajzs  %

Smtfiusheeia,

Aged 35 years, .... .. 

W/0 Gop;1la,Pooja:fi,  é _  

1'-U0      

Brahrnavairafldhli, .. _    _  .:  '

Udu_piDjst1'ir;f.L 3  «   ..PETITI()NER

(By s;a.s.%K,A¢harya;ej Adv.)

 

 
  57 years,
"  'S.'§r.lete_ Chanda Poojari,

 :R{'o Efiiaipady Viiiage,

_v.«5 

_ Brehfrlavara Hobli, Udupi District.

7~T}1e Land Tribunal,
Udupi, Udupi District,
Represented by its Chairman.

3. The State of Karnataka,
Represented by its Secretary,
Revenue Building,

'yaw



M.S.Building,
Bangalore-560001 . ..RESPONDEN.TS

(By Sri.Nadiga Shivanandappa, HCGP)

This Writ Petition is filed<und.er males and 227' sf 
the Constitution of India praying to..quja1sh_fi'ie 'impugned corder, _j
dt.27.8.8l passed by R2 Land Tribunal, Ildupi vivde A1in;ex;C in i

so far as survey No.34...'9 -.__n1eas'ur_ing 58e."cc;:t5.. of} Matnady
Village, Udupi District. '  r V'    V

- o  . v.V.  .",'| . - 4
This Writ Petition ~.eo:rntng'-  tor preliminary he-a--ng

this day, the Court nisde,tl1e '_foilowingi:fV_~. '_ 
 """  Le&.;rnedft.;GoVernznent'Pleiider is directed to take notice to

respondents 2 3   n ¢ 2 

Heerdfiie learned Counsel for the petitioner and the

Pleeder.

3. According to the petitioner, the Land Tribunal, Udupi

it while granting occupancy rights in respect of some of the

survey numbers claimed bv respondent No.1 by order dat d

if ,2′
ad!

27.3.31 has also granted the iand in Sy.No.34/Qotneasuring
about 58 cents situate at Matpadi village of _which

according to the petitioner she is the owi1e1f;’a.lth&ii:1gii vtagiiriot

.1 1__-.:.- ani ____ _…1_._¢:
u Dy mi: .3 Iuupulluelll. ; _

4. The impugned tiie’ 1931. If the Land

Tiibunal s gran “edi”the’occ:une1’sey in respect of the land

in question” by oversight, “petitioi1eI.fTi:§ at iiberty to seek for
rectifie::1tic)n7[c:i;’-_ the:_s_a”1ne. =.Howe\_rer, if the said land has been

granted fé£$?0ur’-.ot’.th¢ ‘ifikreepondent after due deliberation,

nfi.v1\rIiir\i’ nu-In run A 1:

IaIVK¥”…l.’JI.’\JI:.Ja.I».II\..3i_’I- I-I.a»V\d Glu I. I\JIII\l\-I .

5
:

II ‘III I’-ll\J i.[\lIol _

Accordifigly, petition is disposed of.

” an
‘:2.

F