High Court Karnataka High Court

Sri Malayaiah vs The State Of Karnataka on 2 February, 2010

Karnataka High Court
Sri Malayaiah vs The State Of Karnataka on 2 February, 2010
Author: V.Gopalagowda And A.S.Bopanna
in THE 3193 com? or KARNATALKA AT BAHQALQRE
mm}; TI-I13 THE ozné BAY or % 
THE I-IOH'BL}.3 MR. JtIs'r1c:2;"V.   kk
THE HQNBLE MR.  §L.s._  
WRIT PETITION' §¢.3s'16fi;§m9 (fin-3&3
BETWEEN:  A'   --     "  

1. 81'i%.3'V£ala§.zaiah, A  3  _  - 
S/0 Mashzla    "   
Aged about 50'  '   "    ' »

:2. Sri.  
S/*9 Sic1da.ia:1h., . A _
Aged about 31 3fear$._. '

=S:ti$ ?'¥?=3I"i%ia%e1ny, '  %%%%% 
'_ 8}' Q 8'iddé:*;'ah,A~ . '_
'-A;gt:c'i" :»1}301;t~  ytzars.

 T34. Sri;   

S/Q  Masanaiah  Madajah,

 ' 'Aged abo¥.1:63 yaars.

3.3952 f€.S1d%fltS (bf Uttmu Village,

 E\}ia}2:VaJ1if¥f'aiuk, B.G. ma Piobii,
 ' ~  Magrxdjga Sis:

  ;-3; S'r:§ BS. Kanthaxaju,
   . 'S/0 Siciciaiah,

Aged? abaut $53 years,



 '

' 8. T116 Secretazjx,
B.G. Para Grama Panclzajgat-,,
Maiavalli taluk,
Marldya Dist.

9. The S1,1h-Inspector of Poiice,
Br:i~:'£akavaa:1i Palice Station,
Belakavadi, Malavalii Tq.
Mandya Dist.

10.B.S. Mahaclevappa,  
S /' 0 Guruka1'a Sliivabasappa Devfafu,
B.G. Ezra Village and Hobii, 
Malavalli Taluk, V    *  '   
Mandgsa Dist.   _     ...RESPONDEN'I'S

(By Sri/Smt: GA 3:};  

This Writ, Petitm-':r_2V _'iS'.ii1£:d~«.Vund_er Articles 226 & 22'?' Qf the
Constitutien '01' "India 'p.£:"ayir1g"T'--t6' direct the respondents 1 to 9 {:0

take nccczswrje-».,_ St;c:ps*.tU~ the land bearing Sy. No.89
nmasuxfing 2 acres 15 g’:_1n’tas’.situated at Utturu Viilage, BJC}. Para
Hobli, Malgavalii Ta1t:ls;;’Mandya dist for grave yalxi purpose fur ‘Q16
11Sé’«.£_)f Lffimatiflfl of dvsaé bodies of Utturu and surrounding
vfi1agé1?’3§&*I1ié11’ is “iii; 1186 since 50 years by settirig aside the orcier
datafi vvV25;6;’2Q’e5~% No.RA/37/2000 passed by the Dy.
Comrfiiissi V:1ér§ dist. Mandya under AX1I”}.f3X¥_lL'(‘E — C3.

-4- ,

This Writ Petition coming on for orders on this dawthe court
made the following order. * ”

A
Leauned counsel for thew petjtjonerSs_aI’e_,abfsent:.’A_’ 4′ ‘ ‘

One week time is granted to comply otfieefieils,

failing which the petition shall reference to

bench.

sa/
JUDGE

Sdf
JUDGE

.{‘……..’e 1’ “””‘”°

11¢. etnut ofhmatah