High Court Karnataka High Court

Venkataswamy Since Dead By Lr vs The State Of Karnataka By Its … on 27 July, 2009

Karnataka High Court
Venkataswamy Since Dead By Lr vs The State Of Karnataka By Its … on 27 July, 2009
Author: A.S.Bopanna
E

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 27TH DAY OF JULY 2009

BEFORE

THE HON'BLE MR. JUSTICE A S BOP;A1'§'fi;§.  '

WRIT PETITION NO.36'7O oF%:%2&39AA     %'

BETWEEN

VENKATASWAMY %
SINCE DEAD BY'E,R~~. 1  
MUNISHANKARAPPAJ ~   '   «L

MAJQR,~.68 *2.';.EAI?._S~  ~  
R[O 19552, 5'*€I+;C::§(>ss,ss-"1'I«izx/:A1N
NEW THIPF*ASANI}RA;,__ JEEVAN BHIMA NAGAR
BANGALORE'~5_'6O0?5..4 
 "       PETITIONER
(BY SRI..RUKMI_ISJIV DEVE M G, M.S.(}OPAL ASS()CIA'I']*j3S,

:4  flAf:'E OF KARNATAKA
.13? ms fSECRETARY
VIDHANA SOUDHA
T BANC'rALORE~56OG01

A ¥{IEN:<ATA REDDY
SINCE DEAD BY LRS

M a} REDDAPPA

b) '1'.v. MUNIREDDY





VENKATESHAPPA

NARAYANASWAMY

CHOWDAMMA
NAREMA

ALL ARE MAJ ORS

R/O T. THIMMASANDRAI:

RONUR HOBL1  

SRINIVASAPURA    %  

KOLAR DISTRICT   *

T11}: T1é':fBsjN.é;L « 

sR1N1vAsA9UR%   .
BY  SECREFAR¥_" 

. . . RESPONDENTS

% _ '(BY  Iifiup FOR R1 AND R3,
  RAJALAKf:'-HMI 'r.o., mv FOR I M DEVAIAH FOR

A  T  329%:

"THIS Wm' }?'E'I'ETION IS FILED UNDER ARTICLES': 226 =

' AND'--.227_v~Ol?3i'HE CONSTYFUTIGN OF' INDIA Pmvim T0

 [ISSUE A"WRI'r OF MANDAMUS TO THE STATE GOVT.

= 'l'Q ESTAIELISH A LAND TRIBUNAL AND TAKE UP THE

 ' {MATFER REMITTED To IT FOR FRESH DISPOSAL AS
" TEER»-ANX--B EXPEDITIOUSLY AND ETC.

THIS PETETION COMING ON FOR PRELIMINARY

J

 ""V.:13£fiAR1NG IN 'E' GROUP' Tms DAY, THE comm' MADE mg
' ~ FOLLOWING:



ORDER

The petitioner is seeking for issue i-

mandamus to the first respondent. to.e4stai}iish’:t1ie”L-éi:id’s-._ K V’

Tribunal and take up the matter

disposal as mi” Annexure

2. The case of the petitie.fti%,’1?thétt’L*1e..v{§)I’iginaI
petitioner was the owrieri :efVSy.No. 1 12 of

R.Thimmasandraipimeasza’ in’ V’ ivgumas having

acquired.’ the deed dated 20.05.1968.

The nature’ the property as claimed and

_ me Vlipws-._for.t.11 by the legal representatives of

to be the tenants need not be

adverted in the present petition, since the

has already been adverted to by this

disposing of W.P.No.5663/19′?5. “ms

t’ by its order dated 02.01.1980 had set aside the

forder passed by the Land Txibunal and has remanded

the same for reconsideration. The gievanee in the

s;

–.c