High Court Karnataka High Court

Sri M Sulaiman S/O Abdul Khadri vs The State Of Karnataka Rep By Its … on 1 April, 2008

Karnataka High Court
Sri M Sulaiman S/O Abdul Khadri vs The State Of Karnataka Rep By Its … on 1 April, 2008
Author: Huluvadi G.Ramesh


mm was amen coumm at snnnnmana Am annannonl
namnn THIS THE 01″ mm! or APRIL 2009

BEFORE

THE HOfl’BLE flfi.JUfiTICE H.v.a.nAu§gfi;uvf=.”%

WRIT PETITION ma.51o1x2ufid”£LH+REsJ. “.

EETWEEN:

1 flux M SULHIMAN

Effl AEEUL KHRERE ,
REED ABOUT 63 Yflfiflfi,
Exam xmonwnnmn ‘”T- ~_f.. ‘._,
KEEHMINJE vxuuaaa AND POST} >.’
FUTTUR TALUK’_ ‘””‘V >.K
B.K.DI3TRiC?g,’ ‘1.

§….I

THE b§Rfl”TRiEUMAL
‘.EuTTua”maLuK,
E,K;nI3TR1CT,

m’

.rHE”fmHsILnAR,
FETTUR TRLUK,

‘*s;x.n13Tn1cT.

& .”4’m’

EMT JUVENA LDEO

U30 flRBK3TIN DUES

AEED MAJOR,

HEAT KDDRMADKH

EEMMIHJE VILDEGE END POST,
PUTTUR TLAUK

Ufa-r*”

U”

.2.

fl.K.fl15TRlET,
… RESPOHEENTS
{By firi Nfifllfifl EHIVANRNDR, HCGP}

TE-I13: WRIT PETITIQN IS FILED UNDER _?~iRTIC’LP§S.
2;?-5 szu-eta 2:37 “rm: ‘S*’£d~I5’t’I’I’U’I’}’.”L”2′]%I :31? INn;su”~2n.va_rIN:: T
we nmwLAa$ THRT THE MENTIGNINE GE THE 3ATE»@3′?HE
gnggm as 1p!13,19a4 LN THE OEEflATiVE*PURTIOfl.OF’
THE manna. or THE LAND TRJEHNAL ‘

4 i4’|-D’J’I..-In J I. r r N-r.l’I.

VIBE fiNN”E, IS A T
m
«I

‘|”I’1’ ‘|E!Il.’g”|”l11″”!’ fill “‘flt”‘I ‘[?|’fl”l!I.
U1 $”t-Ll’w- J -.i.’sJ|.’tl J ‘J .lV1.’.l.t”‘l

-r

I
VP
HE u%fiE ‘fi_1£.1U.l&54. g

n

Twig fifiiT FETITEBN CUEEHG GE FGR hmfilfifiififi

T813 nav, THE counw MHQE THE Eafinqwxhs:

%:1.flau1ga zhivananfiagga, ieagnaé H,GP ;s
fiirach%d’tm taka mfitiaa fa réépandents 1 ta 3.

H~_w ‘—-:an-ar:3a£..V”a:mLtee1 1:E.1l?J.1E’!84 the Land

»”T;ibun%l,:’PgttQ&=_hafl ya33ed an crder as per

finn§fiurwefiarefi%§ting the application filed by the

pa£ifi£mnér:f.’E§éin3t which, an agpeal was

@rafaErad béfnra the kppallata Authority, Puttur.

«Mf”TfiaA»gaifi appeal came ta he allcwad by the

:abE§li@te authnrity by quashing the order paasad

fl tar the: band Tribunal in dismiasing Form No.2A

A “”filed by the petiti9nar~tenant. But while doing

gar tha a9ge;;ate agtharity instaad af mantiuning

W”

osanrwican manen ANn’:5aua A V

-22

1″‘-vi-r–.

writ yatitian.

‘-has mama is sought to be cciarraetém iii the pr=2Ena_fi~t”‘-V

Heard the learned fig:-m_’n5.r递l”=..foJE”

patitiamr and the. laarnead .t:c;1-*»2rraréLaVnt Ple3’t2a;rv._V_

:3. Having ::arrafi:ffi~3.1},’.’_VA §;»é»vfu.$fl_Td”«.A the brdars
gagged by the Vi;-and as the

Hgpellate Authdsii ,{ aifibe« £he ‘$and Rafmrms

Aggallate Ai’:thg3bif:”y7-.is:i:’€j2s:jV’t:~..;fi’Vuii’c;t’ibning and since

fin’ . . ‘ . ..

‘i 11*
……. .:-…._z

g_t.

#
“§
is
m
3’5
I3!

rift’ .~
‘3
IE!
:2’:

1’1′
|.J
~:,
‘:s

mu-a.nu1-3 1.-u.m.;n”‘_-I-.n-u’ L-s..ni. .5-uva-….1r;1e-.n.a-3-.-I,-1-I.’i-3 ” T__’I’.fl’L’I’l.4-‘|J’|. -i-‘I-tn v\n.+-1’1-“nun -1′ an
.L.’fll.£L|..£…L.fla.}’ _l–l} ‘MM ‘l..lJ-.’nV.I.’ fi|…sn.’I=I\-I–.w _Iu=|.I.u..I:I; .L..u-Ia h-Iii’!-n.-A-I.—.I.-V-olJ.l ..|..s.:r

»allnw*.=.~.I:i. “”1″-T:-evv =iz1té’._ ‘n1mitionm:i in the urcier of

~apgali§tg authbbitgwfihoulfi be read a3 12.1G.19Efl

‘”;nsfiwafi gr 1¢;13.19a4.

‘u’jiT’hav’–.Vfici’sfk§é.rnm»ant P.].aadm: is paarmittad to file

‘ ‘. ‘i:r.t..L-.841:-m-~_:_rx.t’ Lappearance within four weeks.

Nr:L-“- ”

Jfilclgna