High Court Karnataka High Court

Sri Basalingayya Swamy Since … vs The Land Tribunal Deodurg on 8 July, 2008

Karnataka High Court
Sri Basalingayya Swamy Since … vs The Land Tribunal Deodurg on 8 July, 2008
Author: N.K.Patil


%N THE H§Gi-K COUF%T OF KARNATAKA
CIRCLE? SENCH AT GULSARGA

{DATED Ti-¥iS “¥’i-iii 3″‘ am as JULY, 2953

QEFQRE:

“ma HQWBLE MR. suswasfi %a:.;§<* ?$$:¥§..,. ff; "

W.P.?\E$. 35235 6:' 25:23 m;      "L  

%E"§"J§'%%i'*§;

"EA

Eii

533%:

'§

BASé’Ei.E?K%{3A'{YA S’?-=§x’3x?v’E’:’

:t~:.s:~sr.:E saw 31:’ gas :38; V V A
C%iA!~$%\%A%.;%R%Ag wzm 3% :BA_sA;:§¢a:;s'”é3fig- ‘samguw
AGED aaou”? 42 \z§;t’=g§2.:;s ._ ~. if g A ”

ace; §~%G%.3$E§-=%DL® T r

ma} %’JE5:§s,GAL _ _ —

§’A%_L,!K QE{_3E)i..?__RG 2″:-3.3? 2′-‘&.;%.§€:éiZé.§«r’§* . _

‘$ééAns?§§;:amA{::AWA~ss3 S£§%L%fl@kWA awwv
Am ‘£3 vggaszgg * ~ ‘
~–:.~.4ze~s’;z2%»;ss»~:2P Gar: i3ET%”{%Q?x3ER §%§§:.i{£}

3;m;AMAW;, $:gi’§¢’BsA,§%’g£’$-§mE%\€{3:§sYY;’k S§i’£2!A§’:;%’€
Asga A3{t*é}T 3 *~:&:,éR::~? ~’

* ~ aggma u-saga;-“ETs?:£s;x;;Q E\iGf’§{

‘ “”” ” ” PE”,?§”€”§é’Z3°%\£§R:$

‘ ,.?a’~s.$:r<*:,?R§v:§§:s;_ KU%'e%;%R aagxara zam@=;,.«"r£}

LENS "E"fi§%§.§%\§;5:':._g EEEOL' ¥R{&

" Bx: yrs sacagmay

ififififiiififi T,&Lé..§5"i
Q§.i'I}$iJR$ {TEES I' §$'a§$%~%i.§R

"§i~%E Téfibif 3&3 BEQDLERQ
':'fi§..%.;T"' SEQQURQ
L2:-'"33?.§%3 Q§ST: R&§Q5r"%€..§Q
RESP{3%'«§QE§\f?S

(SEE. i:"~§_Su £?ES%%P.t3s§'éQEE BEG? FGR R53 fiafiéfi 2}

#4.,
is pass the impugned Gffifii', wiéfiaaé candasciérzg pmpar

enquéry ira stiici asmfiéance cf the marxdaiary pr0v%s%.a2?*:s_sI_"T._V_

ef the Lanes' Refarms was, 19:24. my

respar':den€:- Lafid Tribamai, §ecfia.3?g__,§f§a;_$ as%s7éfg¥§V=sé?{§..é'%2§,f' u

:*easa:'2s fer' decéarisag fins: the deCi&j3Sé'§Afi'f'* §é'€§TE§€::E'}é?

hoédérag excess Eafid, w§%?mL:?{ angéafé.-ré€%ca§é'oz; va;j'§i:v';%é§?1':3a:&':

refegemse is the report $E.£§%'s'§§fi:8'€§' $2: Ta§h*s%3da§ 39
required under Ruée 24 rig :?':%':é" R§.i§$$.

Fheyezweg 3?'? v%evv§.vc;f«.::;::t c:=_nd§.;r§iEng. ?p%'::§;e;'§V:faawqu§ry 3:13 En

View 5'? 3 am 3'? the
co:*':s§de§"~ed v§$fé&' that,_.'€§§e §V_r;=.;§ug%:efi arder passed by the

firs': respfJ:7d;efnt;La.§§ d7'fr%§£3né§, fiesdzsrg is Eéabia is be set

a.$§€S?&« a::hre;;ma_%

r%3;'g'§rd ':6 $22 facés and circumséances af

Vibe casé' asv'–T$ia'v§:éd shave, the énstafii wrfi Qéfiiififi fséad by

fiéiééicrsass §siarsd$ disposed 9%, with fine fafiawéng

_c?§:?e{§€'E§ar; s:

(E) The wrifii petéimx flied $3: peiééémers is

afizzwed in part.

g

*3…

(ii) The impugned Carder dated fig’

fiecember 2%? passed by the firs? :*esp$:’3da:v§d

Land Tribzimé,

%…Ri’é?:Qe§%ara’€%e:’3:’§218:7S-‘?§ véfie Anneg<;.£%'é:§A;V'_.": ' ' L

is hereby seé: aséde.

{ii§) Matter stafifis refi’ré?i§ed $9

respsndenim Land T{%b:;$ a~§.;’ /§a0:d7’z;:§§T_,” fér

ieccmsideraiicn of the %”::at’:_er:.j_f¢?fré:*§%§ :a?~r*;;d is take

appro prime decifsiars , – Air; va?:¢cf§’d;3z,:3t:é iaw and
if: strict? C}£3§T3′;’)_§§§§f;?2*.::3″&’+{Ti§§fI;’ ..j¥:_h£e:’ z’é§vavar§’§ pmvisiena
cf ?:?:7e~._E_:-zsédRe’f§’:<:'%:::}5\?%é=T.A

Sd/–

Judge

zéfif *

Seafiurg, gr: pmceeding