High Court Karnataka High Court

Sri N Nagaraj S/O.Nagappa vs The Executive Magistrate on 17 March, 2009

Karnataka High Court
Sri N Nagaraj S/O.Nagappa vs The Executive Magistrate on 17 March, 2009
Author: Dr.K.Bhakthavatsala
wfi@WflAaE%K ¥_ ,

IN THE HIGH COURT 012 KARNATAKA AT   

DATED THIS THE 17*" DAYQFMARCH     & kk 

 

BEFQRE*   * T

 _E.m%O  
BETWEEN: M        

THE HoN*BLI~: Dr. JusT1(i§:%%K~.% BHAKTHAvA*:'sALA

sri.N.Nagmj#|02mm   
Sic: Nagappafi-A.gifici:1t1i:i'st«.I_.,.,     .
Rcxident of  V'i§iagév."L_' ._  °
Kanivebei¢hi*PgS:;t " 
chamagir; mak %jkk%  % *

Davanagexe Dismic;~,"    "j %  "  FETITIONER

(By  S.  Ham,

1 'E in  Magistrataz

' AC§1ennag§:'i Taiuk
fiavaaagete District

' H " K   Sat.)-Inspwlor 9? Police

 2  Police Station
* Bzisavapama

 Channagiri Taluk  RESPONDENTS

” (By Shri. A. V. Ramakrishna, High Court Guvcrnment Picador)

##$##

Rules. As the Committee was not constituted, the pet£ti¢};3er’s

application is still pending. In the mwnwhite,

department wanted to expand Seed Farm in db

than 70 acres at land is already win: metggr;cdu!t§m3etaegyaxtmgt

and the department wanted to exp.-md the and *

land in possession of the petitionelmind tiger action of

the deparirnent The petitioner
med 3 a direction to the
Governrt’ient– regularisation of unauthorised

cultivation the Kamataka Land Revenue

Act, tu.tdispes¢:«’of Farm Nu.53 flied by the petitioner.

this Cuurt, by an order dated 6.72007, has

mutt; mtattttmt to take action cm the Form No.53 flied by

~ ~ within a stipulated time.

3. It is aise pleaded that the petitiuner has grown paddy in

above said land. In the month uf Febmaxy 2008, the

agriculturat department trim} tu disturb the petitiunefas possessien

P