«Iv!-H vr nnnnninnn rnun uvunl nnlslwn-Inrvn ruurv Lvunv ur lu-\llI"\IHlH!\I-I PIIUI1 LUUKI Ur RAKIYRIHKR Hflafl LUUK1 U!' KAKNA'¥AK.l-\ HIGH COURT
xa was HIGH aqua? cs xaanawaxa AT sAxGALa§a}=_
WRIT PETITIGN NQ3.l865l OF EQGV,
QATEQ: THEE THE 3?" an? 0? JANuAa¥32fifi§Qaf*V"
a$maasV;N
THE HGfi'BLE HR,aus$i;E;H,R[2$T:L;*f,~e~
cg 2ga9,jKvmA3~ '.
EETVEEH:
SKI K HERUMAN?3AEEA ; , ~,.=
sis. IHQGR Lars ?£TEEjH%$L&PPa
AGE: $5 35533, 3*" '®_*'*~~
Rf0,mQ;_$Q$NEHAK@EEA-g H
ggmznasg '1'3fi}L§K_ Za':%5'£'*A_ 32:: 915 '
'.. ?ETITIGfiER
7g3y_sr§;$;§:3§J§30?An;AnvmaATE.;
"THE"?ARAS:ibAg
HBNHALI TALuK
*mwmm
s3: §iRIEA§9A
"SEQ; HALAPPa
~+ éfifi 58 YEARS
"*, HIREKUR TALUK
?DHARWEE BEST.
SKI I R EQISI-EIJAPPEX
S36.» RAI*§GfiPP3&
AGE £33 YEARS
SC}2v£€'ENAKQPE'£5.
HDLALUR I-{€32-LI
SHIHGGA TALUK.
1:3§ § 1iafi_ >
..-........». _.~...-unn -my aw-nu':-'H.I~u\.I"\ HIGH HUUKI U?" KIKKKWWWQKR
I3
3. The prinsiyal aubmiaaicn 9: [tbs
laamnnd Counsel for tha pntitiene: "a£§ §&§'_
outset ia that, the petitiona£~ §eifig«_afi*»
interested party in riape@t afi fh$ ififlfia i
queationw inheritad .th9 Saifi pr$p§@§yE §s °
Inamdar, on the gr¢un&UJ§hgt,2"fifig5 ifind in
qncstian is an Infi§f1a&fi,{ifi,§§K§g5 fififltention
that, the petitioggx §ufi§@igé"§%%§ issued with
the mticg in favour
of :espe;§a¥t% é £§i§; a#§ tha grant period
made § f:. V__":f_11_>;2VcVVvV'petitioner: by the
¢¢mpa§£nfi ant§§%ifi§fi§$ early as on 28.05.1975
in gaayacf at fine lénd in qunstian and if the
"ep§¢£Efin£tg had Seen effered to tha petitianax
°,h§;umE§hfi" h§wa suhstantiatad his pcasassian
a?w§ tha §$nd in quastian. Neithar the first
u"% *§eupdnd#nt nor the District Judge he laokad
V«° int§?tha material on recnnd hanme, both Gxdara
Whfiv¢ to he quashed.
4. Per fiontra, the learned Gavernment
Plsadar qgpearing far the first raspandsnt
an , %
IIIhQ..&.--. .
...--. nu... «..u.--nu -cu n..r1I\IIr'uo1I\.r'\ naun uvulu Ur I\Hl(lVu-uHI'\.H l"llUl'I
justified the Order passed by hct1iV't»~.:_:'t'1'1e
authorities and euhrnitted that,
call for interference. Therefore; _--"ne-- '*~
that, the instant Writ
or
justifiable and hence,.»t'l-ieh1e.v_t"c>
5. I have heard tie aiccuneel for
the petitioner, Pleeder for
the first Counsel
for the
perusal or the material
on recerd penned by the first
respondent' Judgrnent passed by the
‘3?-._’~’1SI*3.rV’ iiiii “Shine-an, vide Bnneacuree – A
not find any error or material
1rr4ggu_1ag£’ty as such committed by both the
K””‘-Wetitherities. Hence, interference by this Court
~ie–»..r:;bt called for, nor I rind any good ground
entertain the instant Writ: Petitions.
7. Further, it is significant to note
that, the petitioner also had tiled an
WW.” ..,. .m………mM rawvra uwuflfi W rmacwwgmmm WW €m.§m”W mwmmm M”
‘II
mplicati-an and it was zzcznsidared
209167-ea ox: 2a.o2.19’:r.-3 and. the
quaztian was granted to hig}, ~a_m:_:ef ‘* u
again claim the said
challenged the said.
carmat challenge the .1iiJti.1993
passed by the a# ‘A it has
become fina.l.,_Thi§….afl§ga€§§%A:.g;sf””#1§l_’féfiatarial has
been the learned
District: Appeal
No . esfvzofici ; getwaan 1 . 2 . 1 963 and
?.B.19 ?a3_ haé Jsto seek zzegrant in his
o1en;Vm~:g1¢ ‘hisright is only ta claim the
. do¢££}s.ne of feeding the grant by
when rsgrant is made to his
a}.A:i-.-ancgzz; . 3%iit, in the present ease since tha
T “”‘.._ “»a;a.id xazveaulea are subsequent ten the said data of
pazasad by the first raaapoxzzient, that
gézetion dam: not arisa. Thezefz:-re, it is held
V’ by the District Judge that, first raspcxmient
has properly aanaidered the material available
/”T .,ZW«~«
if
,.._.—9
non… …….
“Wm mmwwc wwwxw “V9/,x£W aswmm.mm.smm.1″a mmwm MWMWI UK” Kfliflwfilflflfl NEW”
on racord and the claim of ths parties afld aha
malief sought by tham.
8. The reasening given, hf_fibfitE’ th§éV
authorities xejecting tfia 7 éiaim ‘-af 7}t§&,u
petitisnar is just Vgfififl .&aa3¢¢¢hi§C”‘$Tha
petitianer hag not mafia afi§=&my geéfi-gzbund ta
th ‘. ‘ v
9nterta;n §h§;epatit;ona_?;
9. €1f_.i:;§:t’§§.aQt”-“”i»:z:i§t Petitions are
diamisaefi_aa nat”mai§£aifiah;e.
Ordarad’accorfiinglyL¢ *’
sa/-g_
Iudge
,«&–rr.xs1~:,§-:f:..7”. :12, 2359 .
fl$1l.Jw4Imun.. n