numnrmutlfl. 2'
has I 5&1." ._
1
'I"II'I5I.'I
IINI
_ 'I.'l'lfI.'I.'I
E
DATED Tifis '"r-HT: i'2 T=h
swam
'run: nomnn
u R K1-€.1S}.-MA M.URi?H.Y" E
8,: T1§.AMAa¢.u1aHmA Bi~:.%.*i'
AGE1) ABQI,fld5§ yr-zms %
VIJAYANAGAIB" "
BANGAL®FiEr4C!. "
* « ~
&u-.%4A:.u-u-masmea Bl-'.A';'
k A AGED *A13oU'r75 YEARS
SHAMBUKAL" ' '
I_IL)YA'€§¢'AR, TQ: UDUPI
Diem; "scum CANARA.
= 4_ u R SRINVAS MURTI-IY
_ Mfrs/0 U RAMAKRISHNA BHAT
AGED ABOUT 53 YEARS
R/0 NEAR SHAMBUKAL TEMPLE
U 'fAWAR, TQ: UBU
DIST: SOUTH CANARA.
U R t:.4A1~1EsH_ KUMAR
AGED ABOUT 49 YEARS
i<'EPRi!3SEN'i'ED BY H13
§
O'-
" A ft '
_UDU.Pi'.
I-J
POWER 01-.' A'l"l'<.}RNEY Hm.-DEJR
u R KRISHNA MURTHY
s/To u R RAMAKRISHNA BHA'i'f
AGED ABOUT 53 YEARS "
325/H, 9'l'H MAIN ROAD
'v'IJ YAN GAR
BAN GALORE-40.
RAJANIHEBBAR M
D/O u 1<AMA1<ms.Hr~¢A BHAT %
AGEDAB UT 55 '{EAR.S7, %
R/0 NEAR SHAMBUKAL '1';i::MP1.gj=
UDYAWAR, Umipi % % «V
D181'; soL;*m;cANA1<A.A x
D/QuTA1gAgaAie;;<1sa:4A lilH.A'.1.'.5
AGED A130tJ'1j <30 YEA_T\*S_
1e.,I¢,1 mama siammausgkz. TEMPLE
UDYAWLAR, UDU!?I"<
M 1. ' I 1 ' --.
Bibi ; S53-U i E' {3;'?;£'%.-'-'fghn' " .
..'i+§A'1'1§lPJA arm? & .
% 1333 1.1 1<;A,mA_K_R1suuA BHAT
A - "AaED~ABo:rr 57 YEARS
Tfv1UfifU.A'i.E'z7 GGR 'v':"LL.-*;GE
M;§H.AVh1N1QRA BHAT
4--.----.--. 1 _
% x V[_S/CFRAMACHANDRA Bl-[AT
fii'.tED :'=u':30'u"I' 49 YEARS
A' "R/0 NEAR SHAMBUKAL TEMPLE
UDYAWAR, TQ UDUPI
DIST: !.'3Ql_l'1'1-L
. . .1-'E'l'l'['l0NERS
(BY s1<1 M B NARGUND 6; sun'. sum VAKKUND,
ADVOCATES)
C-~.('"'|-'\_._...,_
is
fil
I9
02.'!
In"
an
1 LAND "i"i-EiB'u'1'\I'A.'l. 'U'i)UiJi-'i
'l'l-Ila'. !~1'I'A'|'lo2 Ola' KAI-¢'|\lA'I'AKA
can--a -Ion---.1 1.1- QQQGQ \ n I A J Q ans-I-In
REPRESEN'1'ED BY rrs c1--111«31+'1%:'5h:£;3f1~ea:' :1 "
i)EPAR'i"I\&EN'i",~ _
M.S. BUILDING
'
wg/0 ABDUL x
AGED A13oUT42 YI_3ARs _ V. %
I-2,10 N1«:A..I<a's£A:s-13,9gt.-131';-;;M,
UDYAWA'R,"TQ~-UDUPI«.__ A
D1s*1'R1c;i s:;)r.;r1*H1-3
&
D}0'A.B2!.)UL_ " .
AGED' ABOU'F.22V "
UrJmwAR_, UDUPI
L)1s'1?;g1G1' SOU'i'&£E' CANARA
% %kkkSms:;Er¢A T
_ 'ABDUL-HAMEED
'AGED 20 YEARS
R10 VNEAR SHAMBUKAL TEMPLE,
UD%!A.t!7A'l'.'I mn UDUPI
I-(IV! I'LI\' I. V
VA .D_l_S'1'RlC'1' SOUTHE CANARA
s/0 ABDUL HAMEED
'ID \fl'o\A'I'I'3
'J 1 1.') l.L'lI'Ll\.
R/0 NEAR SHAMBUKAL TEMPLE,
UDYAWAR, TQ UDUPI
DlS'l'RlC'J' SOU'l'HE
c-§""'\---*-\_-------r
REPRESENTED BY rrs CHA1RMAN,UDU}fi..::. V M
16
PH '
hu-
AJEEM
BIO ABDUL HAMEED
GUARDIAN, NAJMUNNISA
1 . n , mus-.
RIG NEAR S'r~IA}viBUKAL mI_v{PLE, ;
UDYAWAR, TQ UDUPI .
DISTRICT SOUTI IE '
AGED ABOUT 16 YI;3A_12g MINOR REP 1'
ADNAN
AGED ABOUT 12 Y_[}AR:;3 1\;:moR% re:-:13 BY MOTI 11312
GUARDIAN, NAJMU1\§'NI'SA* A _ V
12,10 SH.A.MBU!1A;s . A A A
313'?-mg??? cANAre-
SHABA1\IA1'fi'«:_;,V % A
1.150 !*;B.L4UL E§.11..--l.l|.'££3§.*3!.)
AGED A]301.«"1"'10"YEARS -MINOR REP BY MOTIIER
R_/O TEMPLE,
UDYAWVAliE,.'1'Q UDUPI
A.;f._)1s='I'I='Ir*1' C.'-AI\I.A.R.A.
'J J; I.'\.I.'un'
A A.
" i}_1_0a_'ABL)tJ_L HAMEED
"-.AGED:~A'B()UT 4 YEARS MINOR REP BY MOTHER
"3" ' *"--*.'7""""""!, NAJMUNNISA
\aI N-5,3 I.l-\I-IL] ll.
R/ox NEAR SHAMBUKAL TEMPLE,
UDYAWAR, unum
n 'T ._DIS'I'RIC'I' SOUTI IE CANARA
' i\
S1-'u%..'*;'.J"' I M A
IVIIIIJII
13/0 LAKSHMIYAMMA
R/O NEAR SI 'T'EM"L'-"',
UDYAWAR, 'l'(_) unum
DISTRICT SOUTH CANARA RESPONDENTS
.__C'-S*"'_\_----
-
[BY SM’l’.AKKAMAHA1JEV1,. HCGP 1-‘ox R1 85 2, s1;1″sA$1-lfiosu
1-: 11.111 . mnn amt A’Kl’A’k1’I’\ arrr.wv-nu I’ Awqi} ” :_u1′:vr
:..).1.vu’uv ‘ run. an; .:-xnnuu ‘b1u.’u. 1. 1. .- ~_ nu: —- __ é.7_J.\»I.v
N.1eA.JAsHEKA1<, Aovs. FOR K3 T0 10, id.-:ssoN1d)EN'1~o
NO. 1 1 Is DELETED AS PER ORDERDATED'2:'f';*–1:.'_2.00.4}
munu un.nm uL.vmm|n|u nu ma: mnfi I i'i;.||\mu 'n'L)"h\.I(3I niu.
111.10 w1\.|.1 rm: 111u1V 1:) .:r.'1L.-£91.) –.u1.»u.IJ:::.r\ nnlnwumu A-nu
AND 227 OF CONS'l'l'l'U'l'l0N 0_F'"i.NDlA~ P1~3.AYd'i».N'Q{_'°i";),.QUASH
VIDE ANx.13 DT. 21.1.1973 PASSED BY~_LA}!-D TRIBUNAL,
Duh nu' |'|.I.1h\,I,lI\,I;\n| III ""I!1.'.l:\Il.i§Il§..IV I ll.\,l | Ill)!' lI\,I I111
.l.I1..li.'5 l"I!a.llJ.1LI.lV Ii'! La\J1Vl11.'_C_\..f ;*J1Vl'1l2afl.I(11'lk1', 11113
DAY, 'l'I IE coum' MADE AT1IE,VFQLLO'WIN(3_:..
The,peti£io:defs;,.herei11:Vhsve-.challe11ged the order dated
dthe 1. na "u~1M__mawI Lltiupi, in.
nu}, _:sn4|.i .li~:z.r~1"";*-';u __._._.._1.9._.._ .__..___…..__..__._ ..1_.I…a._. 1…
'T0' {"15 111118 UCU pa11'y 11811 5 HI
–‘fayou:f_:’§of Srhtd-£a.hia Bi, the wife of late Ahmed Saheb,
filedifiomh No.7 in respect of various extens of lands
in of Udyavar village of udupi taluk.
-v imnlwrzed. rd-wr …1=.14ss,I’.7s was file-d by
I-In ‘I-I15 IIIUI-I -nu-vb’-1’14.
._i:i*sf¢ iand owners nameiy i-Eamachandra Bhat and
V’ Bhat. During the pendency of the said writ
:petition the Land Reforms Appellate Authority was
established at Udupi. Therefore the said writ petition was
¢_.g~’~—-~
transmitted to the said Appellate Authority. it
came to be renumbered as Ll{A.33_1/4884.’
Authority itself came to be
C.P.No. 12 12 1_l9 1 was filed __
LII-|r\+ An-rnlwr II’l’D’Il\ (‘II-Iv:-U11! ‘H.144
D]. 1. Lny, wuu \.l.lUU. uugusg I,.:.u..-.fi3uu7s:.uu_y ua.a.!..I..r.=.
:14-viva
. e and
consequently his legal be brought on
record. Ultixnately, Beilflon came to be
converted into was numbered as
w.r,22as,/95;ll,l said writ petition the
|__._1 _L_,.l;_-;.¢_’.;;’;___’–. u..- .|___-..__.| |__4 _–..____,
legal 1 in sun vies 01,,’ Lu ucecascu lauu 11 1
-. liberty to challenge this
” order.” Vl’V’l°’he’refore they have filed the present writ
one Raghavendra Bhat as petitioner No.8
Ramachandra Bhat and Ramakrishna Bhat were
owners of all the lands in question.
2. on perusal of the impugned order wherein the
. 115 An vngynflge nnrtjnn fnath . 1 i 1′ n n In
– 1:’ “* ” 1″” V” a ‘-* .
<….f""'-"""\.—vn..–v
'-J
1 ~ ' _
nnrnnrnn is sewn hat the 1…,-anal "as net distalssed
anything about the entries found in the mooad '
pertaining to the relevant years in, respect' " mg
survey numbers in question; no statejnent'll'of' pf
parties to the proceedings or of the
. ._ ' V:
. l — 4-I-. 4-
“:-nn a.-ashram». ml ‘sun A
the legal representatives of applicant or to the
legal represexltafives of tltle to putforth
their case. In order I am
of the to be set aside
Mane, the learned counsel for the
urged that the though the deceased
and deceased Ramachandra Bhat had
V M. –
‘b”GI’i Lufi jguan W 3 1
‘r:\-‘-r3%-I- :11-‘nan-mu of 4-Ls’: In-n-vnolou an -Uldlnallaxah
an un: Lua in 1 Ct Wu ‘1”
of the respondents claimed occupancy rights by
application Form No.7 and mentioning in it the names
both the said persons as the owners, earlier writ petition
challengihg the legflty and correctnes
IE!
ID
1-0:
-r
:1′
1.1
3
2
3
g—-(“‘–\..—‘Ha?
order was filed by lateliamald ‘shna’ Bhat only and it:”not
challenged by Ramachandra Bhat, the
petitioner No.8 herein viz., Raghavendra lzihat ‘ T n
this petitioner No.8 cannot be
11 11-11 1:: twin: I-up an-rum-I ‘ ‘ in-;-tiara
fi1″Gu€I3″‘difl5a bef . ” 1 Lnauu l’ri,pu;
submission cannot be aeeepted” lithe’ reasons that the
applicant in Form No.7 halt the extent
of any of the he claimed
I’…-P5
L _.
Vi” _.,’_ L _ __V|”;’_gV__ _ _a _ __ ______ _ __ ___ __g __|_.; __ _
. . V ‘V 11¢ rlgnts as
tenant of V owners. Therefore, after
quashing the and remanding the matter to
the cannot be continued in the
‘A””oWners-..__ contention of the learned counsei for the
13}
_-.7 .V….- …-C,-,..=.. — 1..- .. -..__.u.- -w
49’ iren eserlt
” ii-espondentsA:’is rejected, as being untenable in law.
~:For the aforesaid reasons the present writ petition is
niailowfied. ‘l’he impugned order dated 21.1.1978 is hereby set
H’
1}
I-\-I IIJZ-Illa
5-3
in ‘I”\91’I”l1’1’i’l-It’! fn A I,nfIH ‘I’I4|’\’lII’InI II:-III-rfi
l\.-val-ll-I-I.-\4\-I I-\-I tul-I’; IJI-‘All.\.l I-I-I
with a direcu’ “on to afford adequate opportunity to both the
c””‘:’_’~”
parties to adducc evidence, both oral and
I
.j*’ ,”J~?
record statc11;cnt._ _- pazfics and t..*1ei1*.rr:s”°*t.’éy’e*v”u*iméé”:@:3v
.–r” r’.’-‘ /Uficf”
……..=.;y-‘-“”!”*’ inkccmpiiance fifth Ruie » T
Reforms Rules 1974 and then dispc.§’sc..
accordance with law as expediV1_:io1;s13}” ‘act pcsSiV’bic;vp.rvcfcrabi3rt L’
within 4 months from the date pfV’jthc’~co1_I;m’;:zccr.,n;-ént of t…c
functic,_’_ng of the ._ ‘£’cz*l’2é;:;1.*i*?”c’j fpufsuafi’ to the
apmintmcnt of its’–mcm.b’ers:l”:by” In the
circumstances__i’:1_;hf:rt: .1s__r;c_ order as to costs.
Sgs
sax-
…..