IN THE HIGH COURT OF KARNATAKA AT BANGALOIi'E
Dated this the 26"' day ofMarch, zoos A'
Before _
THE HON'BLE MR JUSHCE' H V Q
Writ Petition 30213 "
Between: A. '
Snlanna Naaanng Patgoar 3
"""'I'r "!:7"l"I' D"' _,.- . . _ _ . .._'
Agncultunst, R10 Ch11xag1(Ma_dg;_1n1)_V1llagv _
Kumata Talak, U K Histrict ~ -- 1 1
1-rm - 1 tr
my Sr: 3 R hegde u.iian1ans=;,*A'uiv:j' V
1. Land T:iie.ufi§zl,:'£§u:r{ata;~.I§'I%;.Distfict A
B}"it§'Se9?@MY
State 5;? _--~ by ii::.a..Si3-:-_rr.st:.a_ry
Reveapé Souclha
um... ':
culgmu-,6 1»
!'~)
, 5. ~ '-iRani'achandra éilnbraya. Bhat
" R/acms:ag', Taluk, U K District
_ , 'V C~':éja1izina Bhat
_ ' Séfviégv .._{§g,g-'i<:i1lt11ral Office, Malagi
' Mundagad Tq_. U K District Respondents
% 7 Sri Ngagga Sh.iv£.In:.Indapp5.L, GP :1; 111-2;
Sri Yigt1es}1wm Shastri, Adv. for R3)
% ‘= …p§aying to quash the order of the Land Tribunal, Kumta.
an
‘1? ‘ Writ Petition is filed under Ar’t.226/’22? *
1-H
E?-
G:
(‘3
=I
5-
‘-‘-‘r
E.
>
o-F
W
I0
Petitioner as well as the son of the 3’7′ Jresnondetit are m’e”se3_1t.a.Io1’iu with
their respeetiv_ e ,l,l_llSf.3L
The petitioner herein chi?-llersged the rorderv.at.:tninexures B5 C1 amd a_|_o
annexure E ingtiieiiigabovedwrit’-petition_ éndv_ii1tit&ier sought writ of mandamus
directing to eluir eggtlieationeivof “.1l1__the ,i~ival claimants and to dispose of
their clafgtn by’ “a _The 4fi’ respondent in spite of paper
The petitioner Bide who are contesting party in the writ petition
” ” and qlainmnts haxre “‘ei’tIed their dispute on the advise of the well wishers
01
ru
I
of:Vti1e..partieetLiu’frgn”e¥er the order of Land Tribunal may kindly be modified as
irldefi; . ‘
f_Over the foilowing properties the occupancy right may kindly be granted in
H 44 i ,:I:’avour” of fietitioner Sullappa Nagappa Patager.
.,. ‘~
Chitturagi Village Sy.No. 277/l 0-0-7
2 ” 23111 0-0-10
3 ” 359.12 V-..-5
DJ
4. Chitturagi Village 468/2 0-7-12
5. ” 264 0-7-3 _
6. ” 41112 0-2-0.,”
2. =~ 534 047-0″
8. 0 105-2 ” «,0-,3,-01′
9. ” 197/2 “0-2-0__” .
10. =* ~’0’21sg4 0-32;”
Eiimiiariy the occupancy 1f€g!1_t ma3;’0″‘l'<it:di3' 'bet favour of 3"
reapcadent Ra..-nacha.-.m'a Sub§a§90 5…}. _t .% '
1 Chitturagi \fi1E0gc'_'– 0-343
2. 0 ” –..1203/3–‘V_’ 0-3-0
3 ‘ *1. ” ‘_ «2:1’0k2 Kharab 0-1-0; 0-3-8
4 “” “** 23:5/2″‘ 0-13-12
5 25512 0-2-4
6 0 376/2 0-3-4
7 ” ” 204/2 0-0-8
8 V’ ….. .. 204/3 0-0-10
9 A -~ A’ 2220 0-1-14
1.0 ” 2223 0-1-10
11 =* 222/5 0-1-10
12 ” 210/4 0-3-0
13 ” 339/2 O-6-0
‘ Th” -“h”v’c campfcmisc is accepted by both petitioner as weii as 3″‘ respondent
“without any prcssI_1__ and may !rmv.– aimed his cmmmise wtiticr.
voluntarily. 3)”,
The above compromise is a lawful compromise and has not ‘
parties right much iess the 4*!’ respondent. TheQPA copy’ of tosoondont will” .
be prod.uc-eJ.1!ate.
‘Ed!-
The 3′” respondent Ramachandlfisubtagrgt Bhztt ia.roprotr5entcd by his
son Ganapathy Ehat who is tlie”a_it_:;11attory forvvtlio .ooornjg-mmiso; _ |.._.h§=!’,. he
undortakon to produ;-e the p-.,¢rV–of a;’tn-W3′ saidto have heart ‘=xoc'”ied by has
. ” ‘ 5 ~
~ _ i. L’ . VA,’ A
.a.he:* an ..:s .avour to mg; ’33.:-a. sue saw
Notice sttifiotieotj.in’_’renpeotHof the 4″” respondent — owner on
taking of stioh paper *’asV~”l1e has not turned up. Since, the 4″‘
respondont rctmiinotl abS:ent,”v_tlie” petitioner as well as the 3″ respondent
” ‘ his son”‘–G-anapathy Bhat is permitted to enter into a
.v’–s:otn1ot’o:njse,.i:t::rip1tg11ed order of the Land Tribunal is modified in team: of
fltetcomtfiromisovtoi ‘j_ Revenue Authority to issue Form 10 on the basis of this
‘ order.
‘ = fietition is diposed ofaccordingly.