High Court Karnataka High Court

Sri Lingappa vs Smt B V Shanthamma on 6 January, 2010

Karnataka High Court
Sri Lingappa vs Smt B V Shanthamma on 6 January, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT  _

DATED THIS THE 6"' DA-'FOP.1Al\FUAf§Y :2.Di:O'-:7 

_Bj:""_-FOREE "'A %

THE HON'BLE .MR.J'u-sTTfcE"'R,A.v: M'ALIMAA'TH

WRIT PETITIOIA\[._.!\§'(3-.1.L"3:.OA§S i5'F'2'éiC7V"(GM--CPC)

3ETwEE.i.'£    '  

1. Sri. HEn'g"a,_6'p5V: :1;  ~  
S:/0 lat_é"E5as§avaEah_  _ _
Aged'--about'4'5._years,_ " 

2. Sri Vui"r'L.;_;5avksVVf'1aiVeih_  
S/01Basappa; "
wfagveu' a§bout"--7A2.__y@ars.

 _.3an_va':<ar.1Tma
 D/To"TMVVia"raT.U:3a,
'*-Aged ajt:)QI:It 55 years.

Ail.44ére""Vre§iTjing at

-  ANagasan'dra Village,
 Kasaba Hobii,
¥_DodrJaballapura Taiuk,

Bangaiore Rural District. ...PETITIONERS

'V " (By Sr; S.Prakash Shetty, Advocate)



by the Land Tribunal at Doddabaliapura anddfis'pen-dVin'g_V.'in»

case No:LRF 147/18,49/74-75 andmin LRr"139I4x75v--7'7V.  

3. The respondent 

remained absent.

4. In view orjhe contained in the

Karnataka Land Reformsi.Fjct;’V–.VtAii.e do not have
jurisdiction”to’e1r::tea’ta’-in have been ceased
by the Land have therefore no
a Petition. The order passed

by the ACo_u”rt beéoiwlids to law.

dd For’the_….aforesaid reasons, the order dated

»3;v1~8V–2vO_’C}~7:’pa’ssed in M./l\. No.7/2004 passed by the Civil

(véeunijorifiivision), Doddabaiiapur, is set aside.

.Petition is disposed off accordingly.

sa/-

JUDGE

Rsk/~