IN THE }flGH CQURT OF KARNATAKA AT BAN
THE HGRELE mmmsncm
mmn 13-53 THE 16""? my are smvmnmnn 2£.:m
BEFCERE
WRIT PE'I'fI'IOI~f
26352-354/2010j.{GM-S1'["R%¥]
EETWEEE :
1.
Sn; )3. T. Sandwp A 53):). B. P. Agedifiymrs: '~ ' % "W§u.G-.;'S.'I?a',$',:lg'_V__ _ a % Aged :23 Psesmaanaxs 1
Rio. “Sa.f!’1’1’_;apw_as’ada Farxn”,
Y§::°@r1.a’3. Vflage, Post,
_31%;imaga Talukk Diatfiot.
‘ R, @ Thulasix-am
7 % figafi eayegzm.
A .A ;S/epflannjiran
_ Agad ‘F6 yaars.
“Rio. , Banmre.
Pe1:ifit3Iw3and4m*e
Rapmmtmi by th.¢fi*
Pow:a:r-of–£-‘ittarxm hakier
Srifi K. Gajaraj?
8;’ a, R, Krfihnmjirae,
Agad 3% yearm
Srinagar,
Bmgainrs, u
{By Sr: Esriawh R. ilppm, Adv”)
A33;
1.; Th»: Timfldar
Shfieraripura Taiuk,
Sahikaripura; _ §_
Szhimega fimtrist. ‘
2. Ti2eSub~Rag,.¢§;1§é:*ar 2;
Shikm*1p3ur:~=;, ” _ C .
[By 82% A€§&}i._M
A’ 4 ‘ ‘V
fix-me wfié:-r£t”;I§t3Zt§§is:1a” ram unéesr amrcxaa 226
and. fix Ln»:.¥}I’}Efitt§=.’5EI1 of irzziia graying in quash
2nsa..m& the firm:
,§¢:m’¢z1*:, as – – ‘ix’ and $113
26.}. 1.2089 iamzad by the Efififlliii
aa anmure -» ‘B§ anfi fita
petitizma are wmm’ an fer prehm’ ma’ ry
~ini’;. ‘B’ gmup thin day; the Cmxrt made the
V. ‘fihc andorscmmt at Azmxtxra — ‘B’ éamd
“§6.1l.2$C1§ arzfi. the mum’ titan @9913 1:3 the pefitinrm
viafias: e — ‘A’ sziawd 2}..12.2§fi9 ifi-Sufid by ‘aha
\/>
Takmiidar. Shiimrijpura Taluk: and the Sub-Rewufgzr,
Shikaripura Taluk rwpmtively, are mallfi in
thme writ petitiem.
2. As -scald be seen
m, cex’ta1z1′
petifwners, such as, t
rmidenm of Raghfl h _ e nut
find place. in wins fist eertam at’
the pater); want czf
oaeumzsjrgv “”” mgr’ ‘_’th§i}: é$fif:tinuax;s mxltivatizzn
fiorr 35 ‘ in questinn, etc. It $13
aha m«:2nt7m’i6:i_ ‘impugtml andersamcnt at
are granted lands but are
petisuanm at any point 9!’ mm. By
tixzn, the Sub-:rmm’ mar has infsrmad
ta get no abjmtiaon certificate fironzl tbs
for getfing sale deeds rag§atJe:raci in rmpect. of
propertsm’ fix quwfion. In the meanwlrzile this
V5
Tahsiidar has rcfuseé. tn isalm rm abjecticsn mrtifzoatgzs
in £E.V’t’31.I.§’ afthe
3. Smc’ e the ‘
£ – ‘B’ passed by the V’
and withnut hmfng the petifiqnsy {IP13
he sat asfie. Befom
the Q_ and
natifmd the pefimlanm. §é;1_1§émmment at
ammm — *3′ §’§.:a;-i!_:é*-‘EV)bfi::’.”t’t}3::m!;3’Q% the same
stands issue: msziee to»
these salgprapwiate orders aftaar
hearing tfwa; cf the rekevant records.
* —- ‘”! ‘£” ‘m cnly an inhma.” 5011 by tlm
will not afiwt that petitionam-3.
T’ ia calhd £3: m «- ‘A’.
‘ ” péfitiazsrxs are cfisposod qfaccordizxgly.
{W
SdI-
Judge