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