High Court Karnataka High Court

Sri Veeregowda S/O Late … vs The Land Tribunal Nelamangala on 7 November, 2008

Karnataka High Court
Sri Veeregowda S/O Late … vs The Land Tribunal Nelamangala on 7 November, 2008
Author: H.Billappa
 " A3 are I"','..a.I*{i11'a!-ihalli,
_  Hubiii
" " 'Nélaiaangala Taluk,
 Rural District.  PETITIONERS

  as per Court
Qrck-:I7dated 12-2-2008)

 Sri.T.N.Raghupathy, Adv.)

IN THE men oomrr or KARNATAKA, ~ 

narrm arm TM arm pair or    Q 
THE I-ION'BLE mz.JUs*1f1¢E    ' VA 

w.p. !€o.3712[200;'€L34.3l"  V %  

semen;   - 

Srifveeregowda,

S/slate Nanjegowda;  .  _  
Since daceastzd,      

1(a)  V.  ' 
aged about_.55T.yéars,  :2;  -»
w/ 0. late V¢:e1*eg_dw;n1'_a.w 

1(1)) Smtvfaghodam'  
aged about 33'y§ars, ._ A '
d/(mate  " "

14¢)  %
aged abm_1_1;*2Gy'ear3,
3/

V,



5

7. As against this, the learned eouneel for___tI'1e

seeenci respondent submitted that form No.7 A'

the petitioner ie not tenable in law. He ‘

that the leaee agreement was onlyefer. a

Further he submitted that

was given, the petitioner
submitted that there is éielgxy ef four
years in approaching the writ
petition ‘V ‘

8. Pleacler submitted
that the call for interference.
He ipetfdzioner has failed to avail

the

I 1″1ave carefully considered the submissions

counsel fer the parties.

‘TEE point: that arises for my consideration is,

H H K Whethervtfie impugied order calls for interference?

V.

I 1. It is relevant to note, d

W.P.No.5664/1994 has Iemandied mane; T

Tribunal with a d.-zreceon topermitd paitgesto f 3

addifional evidence. 1 sent to
the petitioner to
on which date, _there also,
there was Tribunal has
ordered to However, the
order has not participated

in the . JJTribuna] has rejected the

applieaimn, or: the ground, the petitioner has

and has failed to establish his claim.

not participated in the proceedings.

V dd _ Therefore,’ wifllout going into other aspects, 1 consider it

.. , ., éxnper to remand the matter for fresh consideration.

3.2. Accordingly, the writ petition is allowed and

» ulfthe impugxed order passed by the Land Tribunal vide

Annexure~’M’ is hereby quashed and the matter is

V .

remitted t0 the Land Tribunal, with a
reconsider the same, in aocoitlaxfitié
opportlmity to the parties. ‘.’i’_he
of the matter within six montf1%jfron1Vhtfss:V_ (‘ia1″;<-: 'V
of a copy of this {)I'd6'I'. pf are

left open.

.% % Sd/Q
% A Iudge

Bss.