-1-
IN THE HIGH courrr or-' KARNATAKA AT
DATED THIS THE 13*" an or A "
BEFORE i
THE HON'BLE MR.Jus13:cE. ggxoi-MN 5HAas1*raé~aA¢%s.a:{2f %
Between:
1. Thammanagcziida H
S10 Basanagoégda --_ .
shirayappageudar % .; »
Aged about '
2. Shs;nka1$igrfmda7';V ' _
S/o...Basanagoud_a* _ .,
Shirayappa ..
Aged abqut 3L'yea;-s. V
3. ,I~;s&hWa1ago1idaV
' __ - Si oz/,,9Q%gnagouéa--*' "
. .,Si:i_rays.ppav Goudar
_a¥3du_t_ 30 ycars
' ' Konnur
"Nargund* Taluk. . . Petitioners
(By Sri'Jayak11mar 3. Patil Associates, Adv.,}
The State of Kanlataka
By the Ravenue Commissioner
" Ba:ngalorc--5-SI} 001.
2. The Land Tribunal
Nargund, by its Chairman
Nargund Taluk
Dhaxwad District.
3. Sir Desai of Navalguad
Shiraaangi Trust Committee
By its Prctsitient -- The Deputy
Commissioner, Belgaum District
Belgaum.
4. Ganganagouda
Mallanagoudar L» ._ " »
Since dead by his LR$,,
(a) Neelamma --
W/o Ganganagouda
Mallanagoutiar V
Aged aboyiii 'f5.1 _'37ca1"_s 1; ..
R/a ~ 7 2
Naxg-um, _s.'}adé§=.Di§vfl';i¢t~ '
(b) Nagénagnuda J . " .
vS[o Gafigganagouéa
.»?1Maii°*flag0fid3T .
~ Agicd: about 3'2
'A i~"Z[a.B.::lIr:riTaluk
V V' 'V District.
'(:2)' Dakshseyini
Wffo Saflanmxda Kuiakanii
Agcti about 36 years
A. R/'a Sembra Taluk
ficlgaum District.
;(d) Veeranagouda
S/0 Ninganagouda
Aged about 60 years
R/0 Beziheri, Nargund
Ciadag, Dharwad.
(C) Shivanagouda
S] o Vccrabhadragouda
Aged about 59 years
RIO Belkeri, Nargund
Gadag, Dhanvad.
(I) Gmunagouda
Sfo Basangouda
Aged about 45 years
R/0 Bcllcri, Nangund
Gadag, Dhmwad.
(g) Shivanagouda
Sic Rudragouda
Aged about 30 years;
R/0 Belieri, Nargund L
Gaadag, Dhazwad. '
(h)
SID Vccrismagouida .4
Age}-.d about
R] o Be11cri, ~ «
K1 " R ijsfized under Section 121--A ofthe Kamataka Land
_ V VV _Re'forn i'3 Aéf -.a:£'ga£nst the order dated 22.5.1989 passed in
jv.~'.._LE2A.No.5'}'j86 on the file oi the Land Reforms Appefiate Authmity,
V' péawtly aliowing the appeal and modifying the order paasad
,_ Land Tribunal, Nargurzd. in ;..m.sR.379 + 470 + 140 + 444
1'?.11.1981. '
This LRRP coming on for hearing this day. the Court made the
u foilowing :
-5-
objecfion for recording the compromise between petitsianers and
respondents 4 (3) to 4 (h). As this is the compromise at
between the rival tenants, there was no
the mmpmmise. The inter see Settlement
.;1;ts of the owner of the
disclose that the lcgal 1cp1escntatiai::.s.:’Qf; ‘res»1.:§qy.;dent
entitled to 1 /31″‘ share i.e., cniiiflggi
situated at southern 3.13; of w;lie’;’eas: petitieners
are entiticd to 2/3″‘ gfxtent of land i.e.,
they are. entitle} at northern side
of SuI:vcy’*No.v6§.’ petition is taken on record.
The cnntér-_1:$A Accordingly. the fiallowing
tyrcigtég isktaadc 5 ” _ _
A –:3§v-sZs_ion pefifion is dlyosed of according to the
dated 6.2.2006. The compmzznise petition
shiill fflI:’iI3.’ of the order of this Ciourt. The order of the
” L~E;I}(i Tfiiyunal. as well as tlm order Of the Appellfita Authority
‘ In-:)d1fied’ accnordirtztgly.
Sdfw
Judge
flak}