High Court Karnataka High Court

Sri M Rajanna vs The Administrator on 6 February, 2009

Karnataka High Court
Sri M Rajanna vs The Administrator on 6 February, 2009
Author: B.Sreenivase Gowda
¥'%l2""l%2$'%s&V¢V"VlnMr&""%»i't'fier£#""% I9 mmmvv: W. 'ouoVr::»'1IrIrww

. % EEC} ¥§%§§6Z&'§E $3:
     § 

MWMKE W3" KMNHVM-wnwm nnurm Mwwmxy_,wm

7&5  fiififi £".;i€3i.%'§'§' {EF §%€.§§%i§%&T§:.E<;% E3?' §&%§{§:'r§;~C§§fE., 

wgma mg mg  my S?   a %

§"§§'%§E

THE asfifgag £3, .,2":,,:§§%:z:%,* 3* $§L§§§§§£%;*;::§§:§:::%§€i§:}.é5   

war? ?E»fi'§§%§§ E%'%,2:£§_';".    » 2 '  

 
 

 
  

  
  

   

:4"

1, $§§.%a1.E.z%3  2%;
S; G I¥§2K$;%.§§§§§a
mg: 55 '@333  V f 
QEEER Q? E§:§:§'?:E-E :3§§3:.;::% .' 
§§:£RE§$,§€€_"3:} :;34§?g:§--. j = ' _ 
L§.§...a,§:§a;:::   vgfism gfigiég

3&2 3m:§1~€{:v§:f * 
figzamwma }flsE§2£'**._;:§~f:E~§'-    "
%§§§€$E.i¥E ?m'£i';E% A  X

x' 

  .  gi;¥%i*:.$;;?:;:é'£-:_ig;§§.$ 'ééirgf.

figs; §§.§;%.§§..§§ Essa
m§;:% $3 

L  §$S':5E"%.%.§LQ}E 

§£a§§%:§Ts~MM*§é{:::-;'3M 3&3; é

  % -,;:..a.53:3.a:: {L   Efififii-Ekil 553 mm;
%    ;i;§,§;§§V:§:§1%'?§$£
 

 **{.§§§

 

L§.§nE,RQg:3§§ E:;u§§§'8§ §.A§§.$§§E:§ 3&3 Efiéfié}
%§§E%$UE "if;
wgaga.

 



amp: I 'aura;-nag: -wars -war -an-2-um 'I!D-_I.-u:n1UI'- - -c-n-v-an-..,..._.._-r fr'.-_.-.~.-_ ww--. ---.-  ~r- ~.:.~ vwwz.--r."". r

2) The 21"' respondent has failed to fo1}:3W«' '4 

Inaniiatory provisions 9f the AC1;

3) The 2&1 respondent. has fa:;é3a(:1 – .’

documents produced -the §~’:tifi0ners:§’V”

4} The patitioners are of the
premisam since fgrgfathers and
‘t.hey are ‘ V’ V

5) T133 2″? consider the
V Court in
whéreixa the Wakf Beard
ha%§ d0<;1.1I11eI1t.$ to Shaw its

..«.{:I'ig'I1t G\ref"'–u;11je petitien pI"¢3ZI1iS€S.

: 'E'}VVRsi[§S}}{}I%Vi'{i@.I1§ No.2 has not ccnductefi any

. * "–.%'e£it1§ii;fy'A';§i*{)vided undar Section 13 91' the Act.

'3') Réépégldent No.12 has failefi to no that mare is

2 ~ 'T ;10"'r@1a:'.i0nship of landlord and tenant betwrzen

D' the parfies.

8) N0 notice of tc:rn1inatioI’i under Sesction 136 of
the Transfer 9:’ Prepefliy Act. £5 served on the
petitiexzers iaefore initiating the pmcaedings.
The aiieged notice isaued is noté in accordance

$7

SH Q? KARNATAKA HEGH OF KARNATAKA H15″ COWRT U? KAKNAlAKA Hi*€.’1!¥”§ MUUKI U!” RRKNHIHAH fllun \.¢\II.Il\I’ \li” nnnlvntnlvw “IV” V”

.14-

that this order does not coma in the way sf .
apprszaching a t:t3I11pet.cn’t. (301111 fqr…c_stabiiShifig.

rights, title and interest aver }:;. :’0§’;+f:;’fi::S’;

needless ta say that any oI'(i€:f”~..passéd.V £353 i.his:. ‘€§1~0uft.
would IECMZ 602116: in the way of petifianasxrs apprnacriing a
cempetent Civil Ciourt if iéiw

Rule i5§5i2.*§’~:3.__ is-‘;’~_'{i’is:;l1_é2;tged writ petitjcm is

diszsjisseciv ~a:~3Clg%§voicI’f;f.11}’ej’itS. ‘ ”

35/§___
Exdge