High Court Karnataka High Court

Sri Khirappa Jyotiba Savant vs The State Of Karnataka on 22 October, 2008

Karnataka High Court
Sri Khirappa Jyotiba Savant vs The State Of Karnataka on 22 October, 2008
Author: Deepak Verma B.Adi
H: mm man mum or   T} J

cmcmr amen A':\nmRwA:)'   »«

DATED mm mm 22!» am. 

PREsgHf    %_
Honrnw ncn.Jns1':§:m3mgrAi< 

I-IOH'l!_LE  um:

 

Amiga; ii6,u2xg_9'"br~"2£oos jg)

nsrwnzg-_§:----V%.  

 Jyotiim "t_.__" .
Aged about 69   r   
Occ: Agricuitugtist, ' ' "

R/o Ba}.-zanur Vfllagé, 

 'pm :  _ ..A.Prm.L.Ax1'.

'  (By  Sahukar, Adv.)

V «VI.  of Karnataka,

'' : L.DmcparI1nc:J.t of Revenue,

  I§2i.S.Bmld' m' g,

" Dr.Ambedkar Vccdhi,
BAHGALO% -- 61.

V    The Lanfi Tribunal,

Bclgaum, represented ;

By '13 Secretary,
BEIILGAUM. 7%



Smt Laxmibai,
Since deceased, by her L.Rs.,

Sri.Babu Rama Savant,

Age: Major,  V
R/o Tudiya,  
Tq: Chandgad Kolhapur,
 T&.

Sri. Sadashiv Murgappa  "'  ,
Since deceased, by his L.Rs.,'=.  

 

Smtzsulochana,   --_
W/oSadash.ivBa1:i. ' % _  
   

D/0    _  
Pushpsé    

DI   ' 

Vifiya  V   '  n " ~ ' "
D/osadashiyz    

Rajenérg % sm~m_1:iv_ 
$,'9 Sadashjsi  '

-"€3h2.n§dmshc1§ha1~-~sadashiv Bali,

%  S,lo"Sadfé::s}v1iv Baii.

 V .I§?c:'-_;V5(a:1é:%1d4§§:nt"1*5os.4 to 9 are Majors,

- " R/o 'Mi1na'Ma'11i,
' »..Saundatti Taluk,

mam. nmxmuu.

_Sri. Maruti Ramachandra Patil,
V Vflge: Major, R/o Tudiyc
' =-Chandagw, Taluk Kofilapur,
 1flA.

 

T' (Sri.C.S.Patil, AGA for R-1 as R-2,

Sr:E.Chandraka11th R. Goulay,
Adv. for R--IO)

*_*__-k_1I2__*__*___*_ -E

.. RESPOHDEHTS.



This Appeal is filed under Secfion 4 of the  High
Court Act, praying to set aside the Order passed  
No.35616/2002 dated 19.12.2007.  L 'X L' d on '  

This Appeal coming on for   

nmrnx vmmm J, delivered the foliowin-g_:z

-;.LH...1.3.....S.3o E..!§;.;,..

a......._.

Sri.  j "  counsel appeared
for appellant,    Government
Advocate   Nos.1 and 2 and
Sri.   counsei appeared for

respondent No.9"onA.¢émreate,  - d

2. With éogscni; heard.

arrayed as respondent No.4 in

decided by learned Single Judge on

19;22t;+2’oo7f.n.d-dti Petition under Articles 226 and 227 of the

.4 ‘.Qonstttuti§;n of India was filed by respondent No.10 chalienging the

– ‘B’ dated 22.04.2002 passed by the Land

Belgaum, with regard to R.S.No.27 measuring 12 acres

” guntas situated at Bakanur V11lag’ e, Belgaum.

4. Nodoubt, it is true that this is the fourth round of litigation

between the same parties for the aforesaid piece of land.
“®