High Court Karnataka High Court

Yellappa S/O Mahadevappa Madani @ … vs State Of Karnataka on 29 May, 2008

Karnataka High Court
Yellappa S/O Mahadevappa Madani @ … vs State Of Karnataka on 29 May, 2008
Author: N.K.Patil
u§3§~£ri.mAnIaA $H:vnmA§nn§£A,L+gap_

..,.. ........\. 'IJF nnnnlnannn nu.-.-n x.q.u;u Ur ammnmxn HIGH COURT or KARNATAKA HIGH COURT op KARNATAKA HIGH couzr os I<AmAmKA HIGH c

EH THE HIGH CQURT Q? KBRRHTAKR, fiHNGfifi$RE

§ATEfl THIS THE zavg any 99 MAY 2fié§2 .

EEFGRE

THE HmN'3LE mR.J§s?;cE g§kL§§:iLv  =

 

3ETfiEEN

VELhRFEA SID HAHflfiEfi§PEA Mfinéfii @ xALE
36 YK3, EJA.fiMAREfiB= ' n_ '"**
ESEEI ?AauK,jDHmR£33 fiI3TRICT

 ' ' '.~7..'.:_..  rm': TIGNER

my firs: H §mAmJ.._a;. 

AND :
1 ETRTE as xARfiAmnxn,_<_ ._-_ ..

REF 3'?" ms':_3I::z:R3'1€;»;;:;fsi*AAL.f:::':Vmfgm24ME:«s'§'
a:=a:=sz:: REFORHE£.__ fi'£?A}%T1~3EVt§T', '*~  " '
H.E.EUI&BING, QR E R AMEE§KARN¥EKBHI
a.=a:4G.n..m3E;3--1L '  '-

 --. Lmam '1=~:E1=c2'm.ezs APPELLATE swraom TY
a:--::ax:<s:*z«a'Vfi-:€A$*:*m§:1=¢_ nz-mnwnn
:fé_fix2u§Vf:aMfi:3s:awER,

:3z--wLam'.:«._V%« ' '~ "

h}

T'  :M'n Tzzisuréna gush:
_ ,3E9 E? z?EVsEcREwAxv

mr ; 

 41* ?§g3'w¢E";}*':7.%I"zi'f§'iZ°:1'F.P: aasapm m-uzamv

~ . 'R£Q RfiA£$$BL, Evan: TRLSK
' ij §i'§.'-i.'»=;Rk?'.§'--s.}3 B1 STRICT

... EESPGNDENT3

FER R1~3)



3. Having gana thrcugh the entire réaerda of
tha Lanfi Rafmrms Agpailata Au£h§i£:f*u in

gracaadinqa Mc.LRA.23f38. it i3 &;é&:»Otfi2t"Ofihg

mattax was gfinfiing adjufiiéatian befo:e the &anfiVO

Rafazmg A§§ellate Authari%y;Ofifiafi@a§¢,whé§e£fia;heOO

petitimnar has a3aai;éd_ the _cv:ractnéss" cf "the

m§fiar paasad by thaGLé§§O?;ihfifial, Hfibli, datad

IGH COURT OF XARNATAKA H!GH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

1.

i.1§£3. AftérGga£§S$1uéfiO£hg nrder gassed by

the Land ?ribunaW;-gub1i;_: fifi fiat find any arrar

as iil%gaéifi§flQififl.§r§fit§fi§OO#fiéfigancy sights in
favnur 1.gf]O§§hé OG@§¢§é$édj§x£esg¢ndent. It is
sgacéfi§§iig_§%@ofi§a§ by éhe Lana Tribunal that,
in p#r§g2fi:e,§§Oi§afi§rfiar passad by this caurt in

¥,E;_ NaLfi??5%£B1O-fiéféd 19.6.1384, the accupancy

‘V’>. Eighty “have fiééh aanfirmed in favnur of tha

*§§cg§3@§és§3gandent.

v§§-.§mr the reasena stated supra, the writ

O’x§atiti%n i3 dismisaed as devnid qr merits.

sat;

Iuaqe

flan