IN THE men CGURT or-" KARNATAKA AT BAN$A_1_f0i§;E
DATED THIS THE 23"' DAY cw AUGUST;"..':x\E09§VV' "
PREsEwT~.j
THE HOWBLE MR.3USTiCE £'$'.a.7sA§mus§t4AT§é
A. " « '
THE i-£ON'BLE MR. JUSTIC -.§£;!S3.VENU.GC)E§fi.vLA'«~§5€}\NE}A
wan APPEAL NQ-.§881;2~_Q07§. i_"R}
BETWEEN:
SR1 M s K IYENGAR _ '
s/0 SUi)ARSH.Ai\3ACHAE;
AGED AaouT:_37 'ms .
R,/AT LEELA'u'A'EHi~..EXTEP4$IG§j _
MADDUR, I'-1_AN_D'irf§YA 'iaisiyj \
'''' 'V AP¥7'i':'LLANT
(BY M/s.._ 'S RAEU-«vamssgciaffis, ADVS.)
AND I
1 " SR1 RAMANATH B
, S'/O SWAMKANATH
iAs'5E£: ABOUT35 YEARS,
_, KIA?' re«::.Q-68 UPSTAIR
' . _'1..s"r Malia: ROAD,
'SFg{RAh§'¥'URAM ISANGALORE 21
...m:~¥:'.Au0 "TRIBUNAL
» gap. av ITS SECRETARY
'=33sNEKAL BANGALORE msr
' 3:21. B.S.3ANAi(1RAMAN,
s/0 SRINIVAS IYENGAR,
AGED ABOUT 70 YEARS,
R/AT HOUSE N022, RHS QUARTERS,
5*" BLOCK, PAIAJINAGAR,
BANGALORE 10.
SR1 B.S.SA'i"fiYANAN-DAN,
szo SRINIVAS IYENGAR, muoa,
R/AT M0534, 32"" CROSS,
IN VIEW OF THE BLOCK,
JAYANAGAR,
BANGAi,ORE-11.
SR1 B.s.s£:sa-mun: --. "
s/0 SRMVAS IYEMEAR, :
mm ABOUT 75 YEARS, --. '-
RIAT No.68, UPSTAIRS," ,
15" mm ROAD, ,
MARUTHI E}a"?Efii3iO=§i, , _
sR1RAMPu--szAr:%;'" . '
3Am3Lr:~.or::;-:0UT 29 YEARS,
R/AT N9. 135, SATHYANARAYANA LAYOUT,
WEST OFCHORD ROAEJ,
,raAHALAKsHM_1PuRAiw LAYOUT POST,
..... .. '\
" smi, 'RAMAMANI. B.
AGES"-.AB{3UTv*'38 YEARS,
av'/0 LATE LEWARKANATH,
*-..,R/AT %«IO,;lQ as UPSTAIRS,
15?' MAIN RGAD,
MARUTHI EXTEESION,
~ :,SRI?J\MPURAM,
E5ANGALORE--21.
sm. GODAMANI,
w/0 T.A.MURALI,
AGES A3OUT 41 YEARS,
R/AT No.52, 39*' moss,
BAHASHANKARI II STAGE,
BAHGALORE.
4 TO 8 ARE REPR.ESEN3E{). av IFS (§,P.A.H{)LDER
SRI. JANAKIRAM,
9 SR1 A.C. SRJNIVASARAJU,
S/O A.M. CHANDRASHEKARA RMU
AGED ABOUT 32 YEARS, "
R/AT N0.172/1. sRIN1vAsAmaus1iR:AL .
BANNARGHATTA ROAD,
BANGLAO RE ?6.
10 SR1 M. NAGARAJ, *
s/0 LATE MUNIANIINAPPA@__VNA1\:3APPAf *
AGED ABOUT 45 YEARS, *
R/AT No.2, 100 FEETRING R.rw;;,__
BTM LAYOUT 15*' STAGE " V
BANC-3AL0RE~29. A _ _ AA ,
"5P°§B"T3. 3 '~1'°.~'--°. _ '--- A P.ESP{;3N'DENTS
ARE BREED.' vxmconas.' ORDER DATED 27.2.03,
(av SR1: KRISHl€_EG1}W_DAFOR_R1, _ "
SR1. KM.;NATAVR;33;_VF0RV*R3';~.V
SR1. peat "(taming on for admission, this day, A.N.
% ._\}Em;G0PA;..A'epwoA, 1., delivered the fl!ow%ng:~
.3'-'f3'C5.E'1;h_E_.»i§!,"_if
.. _Ap:.paé:§ant was respondent No.10 in W.P. No.
20565,Ié9. Respondents 1 to 8 herein had meet the said
j’ w.r§.t§ petition. The writ petition was aiiowed by the teamed
“Single Judge on 29.1.2007 setting aside the impugned
“xiv ,~rs”’:y. ) 5. .,
f’
C)
the appeliant and the proposed respondents, by an order
dated 6.8.08, IA. IV was answer: and the purchasers w’ére
ordered to be brought on record as respondents 9
3. r We have heard the iearned__ co1rri§ei.:ffor””Vtr_seV
appeilarrt and the respondents and pérusfdd if
4. Sri.C.B. Srinivasanr iedrrzed garage;
for the appeliant submrm-rd th’ét,’:nrjioé-a..i’mpdohéd”order
passed by the iearned Sinoid to operate,
by directing the\§Lér1: d:-vv’ourchasers of
the iand in S31; Viilage and proceed
for adjtidi’ca’tio;rj;r’.’ ” é I”hto; consideration the
obsewafions”rna£3oV Singre Judge and to
dispose or tho’c§aIm; irro:;o6rriance with raw.
__”‘Ti1ue Ioar”ned___counsei for respondents No.9 and
i;,e;,VVth e’.puArth.asers of the property in Sy. No.47 of
Laksrrirpraro ‘{is»;sa}¢;-Q submitted that respondents 9 and 19
win ap;ioxarv.ébéfore the Land Tribunai and put frYh their