High Court Karnataka High Court

Sri M Nagaraja Shetty vs State Of Karnataka on 16 March, 2009

Karnataka High Court
Sri M Nagaraja Shetty vs State Of Karnataka on 16 March, 2009
Author: L.Narayana Swamy
IN THE HIGH COURT OF *_ 

DATED THE 16TH DAY or-MARCH '  ; 
THE H0N*BLr,«: MR; ASWAMY
wnrr Pg'r:moz1  I  £1.31
BETWEEN    
1 SRIM.   

3/ 0%LATE'AswAT1~wzARA&'ANA SHETTY

AGED ABo{rr«k5o%yE,A%RS% %
R/A"*.VIJA'i'APURA'TTGWN.

DEVAHAHALLI  "
BANGALORE RURAL' msTRIcT.

 -2  M3. .MUNE'G--{}WDA

% .3/0 D,LAKsHMA1m
 A  AGEB_AB'Q_tJ"§f 50 YEARS

 _ R/%A'M2;1,A.ngACHANA HALLI
JANGAMA KOTE HOBLI
3mDAI,AGA'ITA TALUK
KOLAR DISTRICT.

%    JAGADISH

%ks/X0 CHIKIr>A
FAGED ABOUT so YEARS

  A  R/A MALAMACHANA HALL:

JANGAMA KOTE HOBLI
SIDDALAGrAT'I'A TALUK
KOLAR DISTRICT



SR1 B.N KRISHNAIAH
S / O NARAYANAPPA
AGED ABOUT 60 YEARS

R/A MALAMACHANA HALL!

JAN GAMA KOTE HOBLI
SI}Z)I)ALAGA'I"I'A TALUK
KOLAR DISTRICT

SR1 NARAYANAPPA
s/0 HANUMANTHAPPA
AGED ABOUT 60 YEARS I
R /A MALAMACHANA I-IALLI
JANGAMA KOTE HOBLI _
SIDDAILAGATTA TALUK *   
KOLAR DISTRICT.  

SMT sUNAm:)AMMA    _ % _ _ 
W/O H.N MALIGACi'{ARI'--  1 '  
AGED ABOUT 55    '

R/A 'HALL!
JANGAMA' KO'1'E.HOBLI' %
SIDDAI,AGATTA'-TALHK' "
KOLAR D,ISTRIC'I';._ 

  _____ .. v

] « sic DQDDAGANG-APPA
    AGrED_ ABQUT 45 YEARS
 _ 'E-E[A"BESTAF!J.R'A TOWN
DEv;aNAHALLI TALUK
BAre(}m.0RE RURAL DIS'I'RIC'1'

 .sRj1 N 1\wNnm1sHNA
 s/0 LATE NARAYANAPM

 @ CHIKKA VENKATARAMANAPPA
  AGED ABOUT 43 YRS

R / A BEHIND TRAVELLERS BUNGALOW

T



10

ASHOKNAGAR, VIJAYAPURA TOWN
DEVANAHALLI TALUK
BAIVGALORE RURAL DISTRiC'I'

SR1 NAGABHUSHANA
s/0 IMSHNAMURTHY
AGED ABOUT 43 YRS
R/A ARALEPETE
SIDDALAGATFA TOWN
SIDDALAGATTA 'rALU:__I;ICE' e;4*rA*:*1<j1*a 
KOLARROAD' , %  ' 

VIJA'f*APUR;§.'* 
bEvANA1{.aLukkTAL:%rK,fi "
BANGAL()I§E.RU.I2AL msmxcr.

SHEI M N NARAY_Aa:AswAMY

 S/0 NAP,A'¥ANAPPA
A .AGED=A8Q1LJ"'i'= 53 YEARS

  R,I..aMALAw.eHANA HALLI

JAN'GAMA; HOBLI
SIDDALAGATPA TALUK

' V  KoLAR'D:s'r121cr

é3R:%%N vENKA'rmH

 S E.R.NARAYANAP?A

PAGEB ABOUT 45 YEARS

  "R/T YELLAMMA mmpm,

VIJAYAI-'URA Town
DEVANAHALLI TALUK,
BANGALORE RURAL DIS'I'RIC'l'.

"K



13 3121 M NARAYANASWAMY
S/O CHIKKAMUNISHAMAPP   A
AGED ABOUT 45 YEARS  
R A GANGAMMA TEMPLE  

JAYAPURA TOWN V
DEVANAHALLI TALUK,  . = , 
BANGALORE RURAL DI:;:'me:cr. ~

14 SR1 K PANDURANGA   &
3/0 D.L KRISHNOJI mo , ;    
AGED ABOUT 36    %  A
R/A YELLAMMA TEMPLE STREE€T._....-
VIJAYAPLIRA           %
DEvANAHALL1*mLUK?     
BANGALORE    PETITXONERS

(BySRI K.  ::.4':H:)"'VbCATE)

AND

 1* % «S?i'z&.Ti§:'O;f?"i{ARNATAKA

V =£)EPA:~2frMErr*:i 0:4' REVENUE,
 .V!KASA"'_SQ{Ji)HA
DR B.R.AN£BEDKAR ROAD
1 BANGAL.0RE -» 560 001
 REPRESENP BY rrs PRINCIPAL SECRETARY

%  27  ASSI'. COMMISSIONER

AIJODDABALLAPURA SUB Dmszorsz
Ponmu BLOCK

    WSHWESHWARAIAH TOWER

DR AMBEDKAR VEEDHI
BANGALORE 560 001

3 THE TAHSILDAR



DEVANAHALLI TALUK
DEVANAHALLI   
BANGALORE RURAL DISTRICT:

4 SR; SYED ABDUL JALEEL , % 
s/0 LATE HZSYED MOHIUDDIN
AGE MAJOR, '~ 
R/A VIJAYAPURA TOWN
DEVANAHALLI TALUK"; f , A  A  
BANGALORE RURAL "DIS1'I'RI_CfI',7  '.    

5 SM!' GULNAZUNNISA"""~; _  
  * 

AGE MAJQz2AAA’ A
R/A VIJAYZAPIJRA ‘I’CrWfN~..’; 4′ A

BANGAI.ORE mimic’?

A …RESPONDENTS

(By SR1 R.B.SATi_(&.NAi2;ARY’5,N:’:SINGH, HCGP : ADVOCATE;

THIS Wm’ Pmrriowi 1?’1I.ED PRAYING T0 QUASH THE
0.1212312 m*;23.9;A2.991, IN CASE NOLRF-SR 148/8900 01:’
THE _RESPQNI§E:f¢TF”‘VIDE ANN~–Z.

THIS w;:§r?.PrjriT§0}ai’c0MmG on FOR HEARING THIS DAY,

_”f’~I-{E comm hf£AI)E THE FOLLOWING:-

ORDW

>p’cA-nitiozzer is challengng the order passed by the

‘ ‘t=;e,cO_A _ ” respondent, the Assistant Commissioner,

.V.’Du§iddabHapur, Bangalore in LRF—SR 148/89-90 dated

“K

9’

Ccsinmenced on .F’ebruary 199{), that means zztariier to the:

entry of the pcztiticmers name in revemzst re<:<)rcis:_§T*E¢£1c~s,%

1'§;g?f1t1y l13II1€S availabie in I'€Vfi'.{}U.$ f'f§COIfi$ in re::;,peé§t:

S35. N0. have been issued notice and__Qrd_ers _jfia§£ié*AT?§Veé'£: ;{_}a;s3¢cE'.» _ "

Hence there are :10 irzfzmziigies so as 1'to~ 'iif1':CI'f€}f€3(§' 2 v}_i-ifi 7:139

impugrled order.

4. I beam she ,§:;o:h the parties.

T113 {:0:1§:€:1ti.ie<::f1 sf 3;:;if::3..Lpc?:titiQi:€=::"$ that tlwugh fhfiii' magmas are

eI1t€md in t}9ie, ;£;!Ei"'J€1"'}.{.1i.€§ATf{_'bf{3€};'E1*€§E§, iiherefzrzre :2:-:3§.sca:1ds::: might ta

-vhave ésééiiséi : 1§1’€1Z’a§’j§.é’ ii is fiiibffiiitfifil

é:–1i:¢2.s_€.j. ‘:i:s*?; imVpt:<§i€£§ p1f9:':€e(i3;ngs WEE? fifiiiiiliiéfiflfiii its E?'esi3ma:jg;

._ V §§9{i}.. "§['§:1a'€ iéégsfiis eariiez' is €iE1£E'j;? 1:2?" the pe?;j.'€;i011e2*'S 2:211:16 EB

' the :'e¥.re1':;1i§rerd. 1:”; Vifivos’ G? the absve, the getitizmers waive

éfiiiéjled tar 23$ natified befem gsaafiing {he imgfiggaezi aréazz

fszd {mm €116 oriier that, aifiirsz 4:3?’ “{“h€i’ ;i’a:%’;$i$€2::tL

–«.€:T,<§fi::z:i33i{:::€§* hag iSS"£i€:{§. mjtéca :9 {ha §'€tS§}{}Z}€.§f3:1?S. ?;é<;a:mv{:r,

f.§"i{'3E"€"E is Iii} :'s::E'€r:i:':<:{: maéifi as iii': (km :§:_€:€:*. Sawisfi 9%' §:§;§i<':§~r: 92'};

'x
a

Chas: I"'éE§SpO£':{i€iI1tS. 011 14/533;' 199%) ixotics: was {n:'(i<:z'~:f::.<'igt o the

1*esp<m.:ié::'1ts, and it W33 adjommad Ea G4f(}4/ 19;'-3~{1 _. ff£'3at

day case %.5za.s (tailed, 11936: were preseni. 'I'h€:.. __:; a}s§e.:::}1x1fe as be

adjmmed :9 11»04«1990 and th€£%e=aif:{:ié:§fj'. *

ul:ima{e}y the case was talmgi up',._ Thfifré refer€~::ia,;Ce.
regarding S€I'ViC€§ of notictz '£0 tLh'€:'%'1*$$p0F:&¢:r:€S. {£61105 it is
corxfatmed that the res;3G1_1§}.en';%s i;}*.1¢.. £1;apugnec1 orders the

vendor 0f the I3€§fi3i"aDi1€f3- ~é.1$€,3 ' have' 1:1<§¥;– 1._-'£36611 issued with

nctice. "B11: ' thd{::;5%é§1;*T1i "pi*{){:é:<:§cied to pass cards? wii:}i1<)uE

verify-*§;1g as" LE5 wfifitiiar' .';€:i:'";e res§":r;<ji<-311:5 £33.33 bfffiffi dxflj;

..§erve(i»»'~:§if "::1s:;'{' "'–'E':1§,€:__é.v<:<mrt fusther hsici that {ha 332$

Ai;:j;:1;22VSa:':t§.a};f;"-siiyizéiiszits secfien '?9{A}, 139(3); anfi 8€€'€iGZ{1 86* 9:" aha

V éaferms Act, 196%, Befara }3a_ssing such

4<;é1:iée:' 91;: .. i§::3Ic§i.:'1g that €316 frangactieri is hit by pi'O"«fiSiGZ€}S of

_:§% §': £§éf,;',~.,t}'1e aifeaifzéi pariies shauié, be isauéd with fietice and

___h%:a:i:%. Timtigfii as an the date of inifiiatimi af §I"'G{Z'i€€{iiI}gS, the

.»'_§3;<3£i?ri01':e:"s were met the aifecieci parties, the vendars :3? 1:116

V peiitienerg are 333:3: act giifljgz .notif':§d. .£r§€:':<::5 the immagzzéd

Qrdezr $331301; be SLISt8.§E}.€{§¢ "<

6. In the result, I pass the 2
A

Impugned order dated I48/89-90 is
hereby to the Asst.

Commissioner: to some on
record In filing proper application.

The Asst. to dispose of the matter

Within mantis détte of receipt of copy sf this ordm’.

Sd/ –

JUDGE

%[]jBsvT;