High Court Karnataka High Court

Sri B R Srinivas S/O Late B Ramaiah vs The Deputy Commissioner … on 16 June, 2009

Karnataka High Court
Sri B R Srinivas S/O Late B Ramaiah vs The Deputy Commissioner … on 16 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BAN£I}\LQR'E  I'  M

DATED THIS THE 15TH DAY t)w.1IN.E,    
BEFORE      % IL
THE HOIWBLE MR. JUS'FI€'l:_E:3"~E?AhrI.MQHAN:*R§3I§§Y 
wan' PETITION  (%SCg--s'r~1'%

BETWEEN
sRIBRsRINIvAs-- _ "  %  ~ 
S/OLATEB}?Z1;'IlVI;"J1-."&f£  =:  

AGED 52 YEAR'S  * _    I

PRESENTLY5 R/A5fI'».FL§E';T N'Q';v41G.,.I'  

MANGAM V_ELI'{'E" : lI25R1'MENTs A ..  I  

80 FT. R'OA1},[..I7ZSR 1;Am'Uf1f" _

BANGALOR_E~56€).V}{)2'I'   I ~  PEFITIONER

(By Sri : 'G'-.P4API 'REIVJi'iZ.):Y,.. 

.  'I I. I V"  THE} {).i3;'i?UTY CITJMMISSIONER'

  -VBANGALQRE RURAL DIS'"f'RIC'I'
 BANGALQFEE

2 A *~..__THE .I~I$£sIS*1'ANT COMMISSIONER
DZODBALLAPUR SUB--DIVIS!ON

 x J BANGALORE

    $121 NARASIMHAIAH S/O NAGAPPA

MAJOR BY AGE
R/O BEGUR

SULIBELE HOBLI, HOSKCYTE TALUK
BANGALORE RURAL DISTRICT

4 NARAYANAPPA S] O NANJAPPA
MAJOR BY AGE 3/
wk



SONNALIPURA VILLAGE
SULIBELE HOBLI
HOSKOTE TALUK

BANGALORE RURAL Drsmliqrr  T? 

SMT NARAYANAMMA . 
w/0 LATE MUNIBACHAPPA
MAJOR '~ '

YUENNAGUNTE   

SULIBELE HOBL'!._ V. M 
HOSKOTE TALUK    

BANGALORE RURA_L DIS'f'RI:YT--"'~~. " V 

SR1 CHAIQERAPPIE.'

MAJOR 3-*r._AGE---- . 4'  .  .5
YE_bfNAGU'?%T;§} VELLAGE' « 
SULIBEl.E HO'BLl_ 
HQSKO'IfE'*".A,;,U§{  .,
BANGALORERURA.L"D1S'TRICI'

S] 0 LATE' 1v:;:; _:NIBAC HAPPA S M A

SR1 rsiA':2AYANs\§iAisa?7

;S/Q LATE' MUNIBACHAPPA
 "'MA,JoI,§ av AGVEW "
_  YEMNAGUNTE VILLAGE
  » SLKLIBEVLE HOBLI
  HOS'¥§OTE}.TALUK
R "'vBANGALGRE RURAL DISTRICT

 sRi ARAIQIESH

S] O LATE MUNIBACHAPPA

.. " MAJOR BY AGE
=  YENNAGUNTE VILLAGE

SULIBELE HOBLI
HOSKOTE TALUK
BANGALORE RURAL DISTRICT

SR! MUNNE GOWDA
S/O LATE MUNIBACHAPPA

MAJOR BY AGE xv'/b\



appellant nor the respondents or their   l 

were present whence the Deputy Commissioner

the case for orders on 6~8-2094? >

the appeal by order Annexiii*e}”Df’. 2 writ
petition. J l 3 A Z

2. There?._iisi§¥:oi_1sipc:ier*§.>.l5le submission of
the learned that it was not
permissible :’Dep1it3z__Commissioner to decide the

appeal on ‘absence of the parties and

V the only option’ to him was to dismiss the petition

not decide the case on merits. This

learned counsel is supported by a

V V’ sdecision 3″.l5’u}l Bench of this Court in the case of K.

vs. sure or KARNATAKA &

In the result, this petition is allowed. The

*:oi*c’ier dated 6-8~2007 AIIIICXIIT6-“D” of the Deputy

i ‘Commissioner in appeal is quashed and the proceeding

nannntran-scx-an

A .l)'”.90i\1’U?§. J6″?

remitted for considaatbn afresh after a
reasonable opportunity of _
concerned and to pass (l’d6I’S _sf:1’ictVI’y— A

with law.

KS ——–