High Court Karnataka High Court

Sri M R Pawankumar S/O M R Narasayya … vs The State Of Karnataka on 23 September, 2010

Karnataka High Court
Sri M R Pawankumar S/O M R Narasayya … vs The State Of Karnataka on 23 September, 2010
Author: Ajit J Gunjal


IN1WHEHHHiCOURT(H?KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THES THE 23% DAY OF SEP’fEMBERV;…f2;{,§V1 Q ff ~ H

BEFORE

THE HONBLE MR. JUsTIcE[iAg}§f:*T;1 _

WRIT PETITION Nos.s1o54;s1o%55*0F 2Vf’)¥GS) ‘(GM’i: M’

BETWEEN

E. SR1 M R PAWAN KUMAR s/0′ M R__N’f~\}'{ASA’1’YA_Si'”lI3″I’Y
AGE:35 YEARS ” . T i
occ. BUSWESS. _ 1 . .

NO. 6/60, GADwAL:;I>10A1;). RAICHUR V.

gx.)

SMT M R SUCHA Ri_TA Vx’,’O”{\]E.R ‘NAVEEN KUMAR
AGE:30 ” ” J . ‘V V * *

occ. HC)USEPiQL_D V

R/O No.6-M;/1″‘ ” _

JAWA1-MRNAGAR, V ” ‘

RAICHUR ‘ %

‘ P1+3TI’l’1ON{ERS
(BYVSR1 A 3/_;_1JAY Ku’MAI_i, ADV}

_ 1 . ‘1″*1~1_1s:?’5’1*A*’:*E:~ F:V.KARNA’I’AKA

VII”3?jiAN so’U.I.:_HA
R::P.”~BY S’£?,CRETARY.

V% T J~ _ ‘ ~ BANGALORE

v~Ifr*I-n1E13}3:PU’rY COMLVHSSIONER
_ c>1«f’;%*:ci:: or DEPUTY COMM1SS1ON'{£R

.”han’t’. in a petitiori under A.1″€’ic1e 226 03″ the
flw

4

to 21 registered sale deed dated 13.08.2003. The ease of
the petitioner No.1 is that he has been 1*t.1111’1i1’1g the Efialid
Rice Mil}. The apprehension of the pe.tit’ior”1ers 21p;3eé’i.sT$
to be 21 c0mn1unieat’i0n which iss1.1ee:i on 1
from the Tahsileiar to the Reve11ue ”
that there is some

Sy.N0.802.

3. Appetre:1.f;Iy iisviiejtitted that the

petitioners g:I’a§f’1n§._ extent of area they

have p;,11f_eh£i.s§yeci5«:_;:in and 739 and

Sy.Nos.’?v’37_,/.10707..2;nc1:’V730)”E..____respeetive1yt. To my mind.

the apprehension*–of”the .p”ei;4iti0r1e1″s is without. any

Indeefi’ ifeythe uau.th’o11*j.ti.es ere taking the law in their own

re’qL1i1″‘ed t.c$f;)if@:)t:e(tt their possession in an appropriate

C0nst.itution of india. inasmuch as the ciisp1.m=,(;i

QLICSUOIIS of fact. as to the iitlc oi” the properi:.ics to-“~i..I’1<.=

disputed areal, are required to be resoiveci i1'}_i:,VVE2.i:\;:i1"-.

Court. Reserving iiberty to the petiti'o:.1e1'_s t..()fav.ai1V 'i'.i":e.

said remedy, pet.iti01'1s stand

Mr.S.Kumman. laéariiedi'i"G(3n?¢rfi'rnent. Adv(':ic21t.e is
permitted to fiie his memi-0' of'éppe.;ii'é1.nc:¢_. within ibu1'

weeks.