High Court Karnataka High Court

Smt Akkayamma vs State Of Karnataka on 23 November, 2010

Karnataka High Court
Smt Akkayamma vs State Of Karnataka on 23 November, 2010
Author: B.S.Patil
W 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2339 DAY OF NOVEMBER. 2010

BEFORE

THE HON'BLE MRJUSTICE B.S. PATI_£.a_ll"  ~

W.P.Nos.33070 8: 35393/2010 (KL1.§-I§r§G)iV'_n'w. 1% ' ll

BETWEEN:

1.

Srnt.Akkayamma,

W/o late Kuriyelaga,

Aged 50 years.

R/ a. Mayalasandra Village,
Begur Hobli,  _
Bangalore South Talulr, 

Sri Muniyappa. V
S/0 late Yelaga; ' 
Aged 65 years,  -. 
R / a. Mayalasar1(}--r.a';l--Viil.age", ».,_
Begur Hobli. -:'   ' 

Bangalore _AS"'o.uth'1--7§al_uli;ll  " PETITIONERS

[By Sri B.l5<arn'esh; A1'd§£,]f'  

AND: _. ,


 . Depar:n:.er-Ltalof Revenue,
  
.Dr.--B.R'.'A.finbedkar Veedhi,

State of :Karnataka,' """ " ll

Bangalore?5}3O 001.
Rep; byfits ' Secretary.

 T  Taheildar.
 Anelral Taluk.
 ,AIl{€'Kal.

 The Committee constituted under

Section 94--A of the KLR Act for
regularisation of unauthorised



M 3 u
occupation of land, Anekal Taluk,
Bangalore District.
Rep.by Secretary.  RESPONDENTS

(By Sri R.Kumar, HCGP)

These writ petitions are filed under Articlesfliltill

of the Constitution of india praying to direct the 2’i5*.andl’3.?d

respondents to consider the application/represeritatiorixfiled

the petitioners dated 29.7.1991 which is pioduced as Annexure»
B for grant of regularisation of the land’ bearing Sy:;’cNo’i’?8,

measuring 1 acre each situated at Magrailasandrayillage, Begur,
Hobii, Bangalore South in accordance with Section _.-of the_*

Act and rules.

These writ petitions.zcomi.n’g i’or_ Preliminary’ Hearing
this day, the Court made fo1I;’_owiing:”-~.._’».ig _

respondcilts aids}. 2,

2. Thellinatterllies-tin :_’a..__lsi1ort compass. Hence, with the

consentof the learned counsel for both the parties, the same is

for final disposal.

3.2. V .;-In’ WTit.:~’petiti0nS, petitioners are seeking a direction

to res’p_ondentsf.V*2l 8: 3 to consider the application / representation

” jV~-v’««__s’ubmitted.l)ly them on 29.07.1991. Petitioner has produced the

colpy_oil]ti1e said representation at Ar1nexure–B. it is seen from

“–.lVl.Anncexure–B that the petitioners claim to have filed an

VIII?’ 3 _
application in Form No.50 under Rule lO8(c) of the Karnataka
Land Revenue Rules seeking regularisation of..__ their

unauthorised occupation of an extent of 1 acre of

comprised in Sy.No.78 of Kodalipura Village,

AnekalTa1uk, Bangalore Taluk. The grieyancelof .ple’ti.tionerslV~

is that the said application/representation
and no decision is taken despitelV_lap_se “several . _

4. Learned Government Pleacier”-points }lr’rrneXure–B
representation does nof ;aclino*atledgment and seal of
the authority to whom lfurther points out
that the 1:€e’Ventit.i:evcl’v.i”or”regrilarisation of their
occupation oi’ the land falls Within the
radius of the Bruhat Bangalore
Mahanagafi Pfiliigc.-it ” l

5. It ispgunnleeessary go into entitlement of the petitioners

in ‘these Efivritt’ i.petitionsl.ll The only appropriate direction that

‘deserves in the facts and circumstances of the case

is to the Tahsildar to verify whether any

Va-pplicationfrepresentation as per Annexure-B is presented to

_as’jasserted by the petitioners and if the same is presented

K accordance with rules and is still pending, he has to place the

, iijsame before the Committee for regularisation of unauthorised

A5444 4 A5444
occupation of the Government Eand, whereupon the said
Committee shall take action in accordance with __iaw as
expeditiously as p0ssibEe. Writ Petitions are aceeadrngly

disposed of.

6. Learned Government Pleader is>’per:1j1iti’ieVc’i fd’e .§iie.Via’e:md..o«fVV ‘ L.

appearance within three weeks from ”


'  EUDGE

PKS     '