High Court Karnataka High Court

Sri A Muniyappa S/O Lt Anjanappa vs The State Of Karnataka on 6 January, 2009

Karnataka High Court
Sri A Muniyappa S/O Lt Anjanappa vs The State Of Karnataka on 6 January, 2009
Author: Anand Byrareddy


11¢ ‘HE I-IIGH mm 0? KAEWATAKA AT BANGALORE .’ V % f% % _ 2
mm was ‘um earn my 05′ Ak I[ %

BEFWE

Mflhm mwaunwzn

W..H’..n

swam wwwwa writ si\.n~nmvHmv”&m:””nM% wmmsarm wmwwma MM’ imm.%m5$*’~%£&’»%.%%-JM fi”‘i!€§’W”LV’§ “am-‘<iwaW,¢9'e§%% WW %'.,We. NEW??? kn-&3Ewa’

TIE HCJWBLE mm. ausrwcra AHANnV3*mAfiE.z§D¥
33:; Exam: IICW3 553 Q; .

EETWEEH:

B[a.L£eA1:Ijanappa, _ _ 4_ ”
andhinsun-in-haw _
3[0.L&t6HRl’-5.I3I¥,fl, ” % V
a.gadabout52year§,«._4 M . . _
Raifimt cf } a Bniyéa,

3Bfl§fl:13<1BfR'4=Wl¥35~:5'*'-'?i'%"t-_.

% % é V mw-rrroram
fsri. v.D.Gau.igu' _ Aw. L '_ um

4 xx WW was» am w '-as A: wmrws-mm wmmaw-mwwrm an at

'_ byiis secretary,
569 am.

2.1fiaD@u§’C ‘ ,

–‘ E
Ba.ng%

é’

“fig” WYWKWNWWH Jfll iflflflfl mama wmawgwmewwmm um “g~…:

… m«…§W.-m.mmm azwwwfi wmwma wry” mmmmmmamm fiaww %w.wrMKz U?’ Rflafiwflfifiwk Wififi CQUW” 0? KflR?W%.fi’kTfiK& W?$§”§ CWi

3. me&finmt ,

,
Bangalam Rlxrainistrint

4. The Tnhaaildnr,
Rmai Talnk,

,

B Rural Disuiut

5. The S-euretary] Tahsildn,

Lmd Grant Committee,

mgmmummmmmm, A g_», wfi

V” %%%% _ %fi;jmfiifimwm
ay&iammmn&mmm@wwfiw£ummmm
nmxmag ‘ ~ * g§
is mm 226 and
227 cit’ of'””i’::1d2’a praym to direct
x@ni.’1;e.am§’F;3s._1 ts; ta Farm Ha.E«O fihd
. (}’?f%! 1991* 1′:<:*_mgu.lUn.r1se the schedule land

dngaythae Court made the fillawingk

IDRDER

_V wmfi an fir ' ' @.rmg'

is takm up for final dmpc-' sal.

Z

mam mm \mVLVN&W M mam mars wmwmwe $9 mam Hsfim wmwmw m 'mmm mun" WWW" .,m mm'-;'m

W}W,i.VN&V)! £6

nrznwmua wwwma we mmmmwnsmewwa wamww wwwmfl WW e§\'m'h§€N%Mfi.é=%§%.M mwm MMM

S2. Thefacns areas fellows :-

Thc Pfititfianm had em.-Hm'
xa.2o9os/2995, which was
file a aaparate petition. jggea-am?

ag1-1':cu1'I:Lu'5at arfl a
He is aaisd m be Ne.54
of phat lama:-abi. qf iéillsge, as an
years. He is
also Survey M55
laws 8 gamma of phut
m recsard ¢r righm indicate

His daughter is married m
who is new midmg with the
A4 . j, The pctifinnm has filed Fem: H950 on

irtmraking the pravisinnn cf the Land Revenue

tha Rum clam ' ragulfi tion of this

mmutlmrised oecupafion and it h m@ that, an on

K

Wwmww fifi fiflféflfi mm Wwvmaw fifi iflflflfi Hflm mlmwmmw ~&n mnrm mam 'wwwawmmmw M. mm…..;'.m'.;;..

n.1m»w any mm mummy

claw. the sauce is yet. to be damaged' . It in in

flmt the Q "

seelm appropriate an-eetim1″ for e5:;nd1’tfi3U5z’1i::’i15<$3aéi».t;J*f' ié

an-urrwnvn_u-vs"-1.-are nrmivw-1 – 5- ye

MW-Va new-mm-n_–wr nmmawmfimmm WWWW mwwm wt' flflkwfifflflfl VWGH CUWRT "OF KRKWRTKWR W33" $01

1:13 said Farm N::.50.

3. Pa’ mmzlra, the
vefivm is ax any.

could possibly ta which is
ccmpehent to which is not
these have came in the way of

gamma appamn He would

A in any emexlt, evimacoardhag to the
and the applizaaxixazl, if any, wtaukl be
afin due murse.

f

Wmwaesm M mam mm mmmvzmw do mam mm wvmmwm am mam mm mvmmma m mim Qm;.i mimwmmm M mum Mt

W Mwzwww xmwae u v mwflwwnwmrmvwmavwu mam-mmn wxwwmam Wu >aw’-uwwwr’H.¢*”wmw”w urmmvswn wwwnm- Wm 4e!’£’«zt{“”fi.h3§.FFWw’/’k5?.1″‘1Lfl’$.fl”‘l Ezfiwaa \sw~2a,,:vm..i9mu %\fg”‘ md.wrmm_§w§w%;§gmmg»+& mgwm Iswwwsrgw

4. Givw these: facm ami
way or the gum, tha =
Hem ug,}:I; to be dacided am:
mama be put an

and dhpmal of the law.

the the applicatitm
med 1;; and anpose of the
within a mad 9; three
mi” that mmemtztt

_____

.’ ‘ is éispoaed ofac<::0rd.1mly' .

Judge'

bk?

HQ”-ti WWWEWKEWWW «if! iflflffifl Mflkm wwxwawmmww am wmmmag’ ml)’-‘. .g

re a..ms.uu_.« m u..wm. -av.