High Court Karnataka High Court

Tammanna vs The State Of Karnataka on 11 August, 2008

Karnataka High Court
Tammanna vs The State Of Karnataka on 11 August, 2008
Author: Ravi Malimath
IN THE HIGH COURT OF    

CIRCUIT BENCHAT   

DATED THIS THE 11m 'w_DAY€}F 

BEFORE        
THE HON'B_LE MRcbIéj$(PICE RAVI MA.i..1MATH
WRIT PE*1'ITICR 1g¢'C.1ééggVLCR 2004 (L3)

 :;%  

1 .    Meti,
A364. abqut 63 yéa1"s;j  

 0flFé1flra:>Ra Matt,

Bdth /_  Tbléziaam Village,

 -V Tq: Bflagi; Dist: Bagalkot. . . . . PETYTIONERS

 5CR[BY SRI.M;vfi:NARGUND 83 sMT.soNA VAKKUND,
   " ADVOCATES. (ABSENT)!

1...  State of Karnataka,
'Represented by 1ts

Chief Secretary,

 Revenue Department,

M.S.Bui1ding, Bangalore.

2. The Chairman,

Land Tribunal, Bllag,
Dist; Bagalkoi;



3. Pundalik,
Adopted S/o Devappa Yargal,
Age: Major, R/o Tolamatti,
Tq: Bilag', Dist: Bagalkot.   

4. Ramaswamy, S/o      
Age: Major, R/0 Tolamatti, V   u
Tq: Bilagi, Dist:  

5.Tahsi1dar,  --. 
Bilagi, Dist: Bag.._'jot. _   
  * __:~...";...."RESPONDENTS

(BY sm.R.K.:;g~zq~;,eec¢vmvmn»r READER, FOR R. 1,
SR}. mv2;1I1:~1~1eoL, ADVOCATE FOR 12.3.
%%%% M '-I-?:Tc3,SP()D${)3E?N'E_:I\¥();4-SERVED.)

  filed under Articles 226 and

227 _V of tI1eCo1f1':stitutii3n of India praying to quash the
orri_1eredated"23.1.2004 Annexure-G, passed by the Land

 V'  . 'i'1'ibuz1ai;  etc.

    --  gjejtition coming on for hearing this day, the
2  made the following:

ORDER

‘ AA When the matter was listed on 10.7.2008, the

for the petitioners did not appear. When the

V matter was once again listed 011 177.2008, one

Sri.Harish S.Migur submitted that he would seek

w”””

necessary instructions from his senior Sri.M.B.N;argund

and argue the matter next Week. Matter is

Neither the counsel for the pefitioners

S.Migur is present. It is ‘V it

does not attend the Courtwéhendfiie pp

inspite of substantial lenieneewishowed.

2. I have impugned
order. The prayer the is for a writ

of emeeeer ‘eeeer. jj;e..qt¥.een..e1e order dated 23.1.2004
” Tribunal, Bilagi, in
No.KLFt/ SR] 239] Annexure–J.

it AVario’ns~~grouI1ds have been narrated in the

V .:order to set aside the order passed by the

it teed 1. on the other hand, the Land Tribunal

has” eonsidered all the contentions raised by the

‘Vpetifioners herein. The Land Tribunal has passed a

detailed order by referring to the pleadings, the records,

as well as the citations. I do not find any error in the

ségr”