of . . : ? % The --~I_.a1:Q Tribunal -1- IN THE HIGH couszrr or= KARNATAKA AT BANGALORE DATED mxs TPE 3*" may or DECEMBER % BEFORE: X n A L THE HUMBLE MRJUSTICE MoHANys:~;AmAr¢A9ou:;gt2 WRIT PETITION No;._753ai2096 % fie-tween: D. Pillegcswda Iwartl, __ -- I Bangabw f}istr:':(:t. ..P'etitiom:r (By Sri 'I'._ sesiiagjxi A * -Department" ef "Rewcnuc R'¢p"by its Vidhana. Snuéiha * Qqddabaxjapux Taluk Bangalore Rural District by its Chairman. Naznjnndeshwaraiah @ P. Nanjundappa S/0 late ?i}lanna % k% - R3V--:;51ea aim: I wm=:1,"'Qa.aab;s13apmu Town «(By 5:5' mm,-; At:1v., my R4, R5 65 12?; ~ --« f Sn' K. Ralmésh, Adv, for R6; * Ssityanaxayan Singh, HCGR, for R1, R2 and R3} ihe Constitution of India praying to issue a writ, order or Aged 60 years R] a Thyagarajaa Nagar Ward No.2, Dotidaballapura Tmm, Bangalore Rural District. 4. T.K. Prakash S/0 late Dodciakailappa Aged 45 years 1 5. 'I'.K. Sumsh SI 0 late Dotidakalappa Aged 43 years 6. T.K. Ramesh . ' S10 late Doddakalappdw Aged 41 years 7. 'I'.K. Uzncsh S10 " Aged :39 8. 'I'.K. Baza:meshna%"A V. 1 510 late beddakaiappa ' F1' Chadzrasékhmapum l".)istric:t. "Respondents
This Writ Petition is filed undm Articles 226 & 22′? 0f
direction for modification of the order dated 12-12-1978
-4-
Anjanamma as she was a Widow, having no children.
Thus, it is clear that the petitioner {lid not file formx
respect of 1 acre 10 gtmtas belonging to
taking pity on her. The Tribunai jiqhile disp£§fs§Lt:1’Vg:::ofV’~
matter has observed that the ;::a;etit.ior.t1§’=:ré
application only in respect e;i’.gacI’t§ gtn1!§S.i._i11.. L’
No.42. The factum of 1:;efitioncIi5fiii:1g_» in Form
No.7 oniy in respect T1. cannot be
di$puted as the. same No.7 itself vide
Axmexure-‘:A”. __ :”wt11<2 _""'1'.;*ib1ma1 on perusing the
material on concluded that the
p§_3.tition<:r_§f&&iS entitwleil afixre 10 gutnas of land in Smvey
Nit; *
3; facts stood thus, this writ petitian is
' " ffiaaé-»'9rayhigMV_fbr the folkzxwing relief 2
V _ VA To issue a Writ, order or direction fer
% modification of the order dated 12.12.1973
H one passed by the Land Tribunal,
fladdahallapma Taluk, in Case No.LRF'
avg"
..5..
Writ petition fails and accordingly, the
dismissed, not only on the ground of delay ‘% T’ V
but also on marits.