in ma man 00:33:: as’ mauarum AT
Dam this flw 25¢ day-(zifdzzjisf, %2<3c:9 f _
PRESENT .__ AA
THE HOWHLE MR. J':i§*r1cE K'
THE Howmzz am. Jué't:;:E' ,5. GGWDA
SI:iSidda1':afu_ %
1388-:i ab:}u"£_54yéa1?s '
S/'ca lat: " " »
R; :31 I-ittmxnigé: Cfiriony
Hanagcuiia E£r:»3:)ii .,
' §T{'a;_1gfji' ….. .. 9
M'ysa:'e3;" ' …C';omp1a;i21ant
{Sf-.SAiivRanganatha S. dais; Admcaic}
annan
;§')eput_gr Comrnissiencr
f_ ' ~ Mysore District
Mystme
2 K, Vijaya1~:11ma1:i
Assistant Coxitlmissianer
Hamstir Subflivision
Hu:r:;:3urTah1k .4 _ V .
Mysom District ¢;iv.A€cus€d
{By 3:: SIidha’f.§iitg:maib,.§’:23)VV
This c.<:;<::: is and "12 of the
Cfifitttlflpt of Court Act p1ay1'n g proceetiings
against the acctgsségi 'for ..¢i:-_.17'cié.~,r datad 2-$6-206:8
passed in of 2006 (SC/' 31') Vida.
Aan¢za.1rc.–z'~i–.-. ., 7: 'Q . A1': V'
This" . §§n for grders this day.
N. am mowing;
¥’t’7Z§£’.}}I.i31d£i’3IIi to nzstom the lands: measuring 4 amass 2 gtmtas in
I9 (rr:~s111vey No.85} <::f Betzrathammana Haiii,
..* afldmitfi' ;3i;gg31atiJi*c:vv–..€:?r:.' the said sfatament. The leamed
'petitioner wontends that possession of the
is not ééxynducted and the same extent of ma which i$
sub3ec:"ma:mr cf litigatima is mrpt handed ever to him.
This is 3. proceedings initiated under the pmvisitirns
by Karnataka Schedtxlad caste and schmuzm Tribe
Assistant Commissiensar in the presence of the
have attested the said mahazar dam;-ggzg ' *
p-mtitionczr. Anxcwxurc-R5 is the st;gtcnsge:fi;' Qf
faldng possession 9f the pmperiy-…_ In "
statgd that the survey o9nduct2::é' ;1_ft and the
tobacco buiiding ex;'sting': i;; mg; gs mi Ltneasmtd.
Thereafter as per £331.: b ighq;'«.{§Q»{£tt;"V"mutafion entry
has been madgtt ':1:}jE€:……Téne;1jfion31's as per
AnnexL1r¢–R-6;.' ' ' ' " ' '
4, ,;3 s. before this Court The
afcrrcsaid st:it£::c1ientVgivé3;§' him is shown to him and he
–ji:I.§f§§xund in tha land is mi handsad aver. Suxvey
iux
_ L’-o3:r111:;:i;§§ sio:mr has” the said gale as null and void and
ef the iami tea am pcitiiioner. The said
‘ * ‘rm oztigtinai gant certificate. is mach: avaiiame to
“T321: iand which is ganteé to the pefiticnefs fatimr in the
1953’ is only 4 ‘ac:rc:3, Aliezaaitien cf that iand cantxary to
(Pznhibifion ef Tmnsfaér of Certain 11.31163) Act,
pcfitionexs were: wanted the land in question –«
Saguvaii Ghit was issued. The A,,;va§§V
K . After his déath, L,
estate. in the yaar 1996, aficr above V
Act, Sidciaiah sold the Agamga under a
registered sale deed daterif’2?.’Q%?g1§§§}65: }fi.jV?§é: said salt: am:
which is axec11t;:fd; ‘i;i2¢ c::;fic:z::§i;§:af mentionczccl as 4
wag *–:””~r3f§ the Government as:
contempiéatcci ~*4f{?}) of the Act, by initiating
proceedings 5 of the Act the Assistant
ogtzgr-i1;_a;§ with the gm being dismisssd by the
n/