IN THE HIGH coum' or-' KA:2NATA¥A§ H if 'if "
cmcuxr BENCH AT DHARWA_{)_.. A I
saw: THIS THE 25*" my EfE4I3.t2i.}fifi'{,'
3553"?
me HONBLE MRJUSTICE '5HANTANA6f5UDAR
wsm" _:>__r:;TI[m~; Na.
BETWEEN:
1. I&'AI.LAPi3A 15;A;::gaPPé 'étsifié. ~ '
SINCE-DEC)"-3%ASEI.1%:BY H{$'L.RS. V
A) H1a.:Z}4IJ':v:A%I'i'i-I'v * -~ ._ ' " ' *
s1o.mLLAPpA PU.T_;%31R " ~ «.
AGED 60 YEARS, »A§fi?ICULTI}RE
B) R;..1'.A;PM Sza ;<:ALLA?:3A PUJAR
...:~;:;;£:,p :25 mags', vAGRICUI.TURE
LA ;a;;a3VA"R.z0 AACHJMATTI
-- TsA1:::»'3)A':'1':..3*;:x:.UI<
"-BELGAEM DIST'. PETITIONBRS
{By Sari: sgazsswssza BAMALAGOUDAR, A}i)V.,)
1.' :rH33LéxN1:3 TRIBUNAL
r SAUPJEATTIQARASGAD)
_ __E_f~;' rrs cmmmm, SAUNDATTI
.g.
5"')
TEE STATE GF KARNATYAKA
BY IT S SECRETARY AND COMLMISSIONER,
REVENUE DWT. VEHANA SOUDA
BANGALORE
3. LAZRIAMAPPA S910 LAXAMAPPA PU:{AR, '1 'A ' "
oc1iAGA;L
A) RAGLLAVENERA 'ACHAR¥A VAMANACHARYA
MALLAPUR
R/ovcom B'UI1:m3~z:}, '---
M NO5256, JA2\.f$.;»'~'..PP23.-,"
. « }Z~'Y31')ERA}}3AD" '
. ANDRA . RESPONTDENTS
(B&*«s§e: HCGP FOR RLR2
VATRSJ-1§fe6_----~VN<:v_r:cE DISPENSEE) wma)
This xxéiit pefition is flied under Articles 226 and 227 of
Qonsfimfion of India, praying to quash the oxder dated
'=ilj'f..;4.2"€_)(}7 passed by the fixst zespondcmt-Land 'I'rib1ma.l,
__ -Sa111':'a;datti (Parasgaci) under Am1exure~G, etc.
-~~ 'I'his writ petition coming on for extiars, this day the
n made the fol10W1'ng:-
ORDER
Deceased petitioner, viz., Be$€g’pfia*
filed Form N93? for gent of eccufijajiey righte the ;
land bearing Sy.No.80, eez*e:s;V’:si1;uated in
Kadadhal, Soundatti ‘ is the
landlord of the 3, 4
and 5 also share in the
property made in the
revenue *
2. Feeiinghh the entries made in the
‘:%’f3§.re11tv1e€’«:.re{f§orc1s i1i”‘fav-9131′ of respondents 3 to 5 to an
%e;z,:e§jt’ee£% of the land, respondents 3 to 5 filed
eppealhh _A the Assistant Commissioner. The
A}-=;$_istant~~ Commissioner alioweci the appeal and set
order relating to entries made in favour of
h’ -xeepefindents 3 to 5 herein. Questioning the said order,
gfeepondents filed revision petition, which aiso came to
}./:>
-5-
Sy.No.8(}. If it is so, the erder of this “dated
25.2.2004 necessarily means” that the entizfe
shoulci be granted in favour of the
who are legal heirs of 0rig’na1 v:z.,_: 17L,,g;a;$ssea by the Land Tfibunai is liable
‘ “t<1ji,",¥3eV'*q;1a.shed_.Land same is quashed. Petitioners are
of occupancy rights in respect of 25
…i.n% 8y.No.8O Kagadhal Village, Saundatti Taluk.
P"
-5-
Form No. 10 shall be issued in faveur of the: petri
by the Land Tribtinal, after fulfilling the
formalities.
*c1</~ " 5i%}; % .; 3 %
fionerg ' [ .