High Court Karnataka High Court

Sri Sathyarama Mahadevi … vs The State Of Karnataka on 13 June, 2008

Karnataka High Court
Sri Sathyarama Mahadevi … vs The State Of Karnataka on 13 June, 2008
Author: Mohan Shantanagoudar
-1-

IN THE HIGH comm 0? KARNATAKA AT 3A;:e5AkLQ£2&§%% 

DATED THIS THE :3?" t>AypF Jusse      V %  

BEFORE   ' i '

THE HQMBLE BARJUSTICE is§C::»aArq%s9§;ANkj",a;r~$«;Ar9ouj£>A:2k L %

war: PETITION N¢L%zé13/2%Aoo7% 1(§<ILR-l,.é)

Between :

SR1 SATHYARAMAi'«iAHAi;1:E"VI'»DQDDAMANi_ «V " 
agoMAHMEV:_:3«:::;:::2AMAN1E  *  
AGED ABOUT 2z?_YE;AR_s _  '
SULTHANPUE2 Vii._L-Ai3~'E'.__  

1»;UD'A, ADV.)

  1" V T. " 5;*£~::E».S*:*é;'?.S'C:1«" KARNA'E'AKA

" ..__RE£'; B3 ':'~:;ii2: CHIEF SECRETARY
_ TO THE---GOVI'.,
"---V1iE_iHAN'A SGUDHA
BANGALORE

 AA  RLAVRNATAKA STATE

   _ T}~iE SECRETARY TO REVENUE}

EEPARTMENT OF' REVENUE
GOVI'. OF E<L£iRNATAK.A
VEDHANA SOUDHA
BANGALORE

KARNATAKA STATE



-2-

3 THE IDEPUTY COMMISSIGNER
BELGAUM EDISTRECT
BELGAIJM
KAR NATAKA STATE

4 THE TAHASHILDAR

RAYABAGH TALUK
BELGAUM DKSTRICT   ; " -  
KARNATAKA STATE  _  I

(By Sri.G.CHANDRASHE1§ARA{AId,AGA}1__  A'

TEES WP. 18 FELED U/A.226"&'{i227 OF"THE'COI'§ST!TUTIQN
OF INDiA, PRAY"{NC'z TO DIRECT A-G.¢sINS'f';..RESPOPWENTS, DERECT
THEM 'TC: CONSIDER THE A.PPLiC;'A'}_.'§QN,. RELATING TO THE
PROCEEEDENCE AS: PER "THE '-AER.-A DERECT AGMNST
RESPCENDENTS {DIRECT THEM 'TO :C}£_£.§&NT;'~'THlS LANE} TO HEM
AFTE}? GIVING CI?PORTU'f€ITE' '«'f.)Qi3_  HEAEED 03*: THE
FRINCEPLES {L3}? 'E"%ATTiJR£§L \§BS.'{'IC1EZ"'A 1'-ED Ti?) CALL FOR RECQRD
REZLATENG TC} 1-TEES" _PR§'f}{3EE':JZNGE:§. B 'J;F'L'ff§.*§%E RESPQNDENTS TO
TEHS §~1{}N'BLE       

T}:1£s.V_  ran for pre1j111i11ar_y* hearing 'B'
Gmup thisd:_V21y,. t11e_Cc:jL1rt.._1i3ade the following :

ORDER

‘ ” T1~§s::;érd} lea1’ned Gevamment Advocate and perused the

material oggéregmd,

‘ >:_T’§;1«*:: grievance of the petitioner is that his appiicafion

V’ ~f;;>f}’:>§gt3V.”:axizatic>r1 {if his unauthozized itxzcupation of the iand

Survey N0. 144 of Sulthmlpur village, is not ooxlsidered

V the cencezmed Commifiaee. The petitianer has filed the copy

W’