('Q
1
EN ?HE HIGH COURT OF KARNRTRKR, BANGRLGRE
xv.) .
QRTED THIS T§E 2?" DAY OF MAY 2QQ9 "
BE?DRE
THE HQN'BLE fifi. JUSTECEjL.NEP&¥ANR swag? * H
w.9. wo.75a2;20o9sK:R»LG; »"
BETWEEN:
V.Deva:aj, ~z ,A _
SEQ late K.¥enkatacfi3lam,y."
Rged abeut 56 years,_ "
Rfa Ne.3l§, §% Main _
é"'Block, Ea§a§inagar;; _ Vx_ x
Bangaiora 6 bQGVG}Q,1 " V,"'"~i.. PE?ETEONER
{By Sri;A:¢,5aie§a§, Adv.,;
ANB:
1.
A VTfie'Da§aty Commissioner,
auHas$am--District,
Karnataka.
g3.*,Thé Government of Karnataka,
.Rep:esent€d by its Secretary,
Hfiegartment of Revenue,
Mgfi. Building,
Bangaiere ~1. ... RES?0NDENTS
(3? Sr: R.Kumar, HCGP.}
1
This Writ Petition filed under Rfiticies _
336 and 22? of the Censtitution 'mi findia,j '
praying to direct the respQgdentS"tafe%eCute
the order oi the HQn'bl9 Karhatakag&§ge;late1
Tribunal, 9:. l8.?.l994 {Anme9u:e 99'9*@;'
This petitien coming CH! fer Q:élim;fiary--
hearing this day, €hé<, C0u£t'a'ma§e the
fQilowing:-- "- -- « 7
oRbsR« "
--~.-e-nun; -In--uni.
Governmeatj Pleadér miSfl\dif§Ci€d to take
notice oh behaif Qf the teépondenta.
3. _?étitiéné: 3gbmits that an extent of
10 acreg of lan&9was_granted in favour of his
father 1n the year 1987. However, the same
Zwasucéficelled. The cancellation of the grant
"waé_challefigéd befcre the Karnataka Appellate
Tri%un§Ea*bn 2l.G1.E988, which came to be
. *]alipwéd an 19.7.1994. The Appellate Tribunal
dirabtad the 2": respondent ~ the Special
“wDeputy Commissioner, Hassan, for fresh
di$posa3 accerding 0 law after giving
3
,2
opportunity of being heard. Thereaftergfine
has made several representatiensfi to, ease ‘
appropriate orders. Represeetatiensefievexbeehu
produced at Fmeexures — ‘Ef,5S’,’FW and”fG{;
The last representationaees made on 2i}S:E00l.
Hence, he submitted ,w£ge_,iS$u8»__nece3$ary
direction to 2″”re3pQfidentea¢’_the Seputy
Karnafiaka’A§fiellateeTribunai.
3.*aThe”*’1eafihed Government Pieader
submitted thafi the petitioner has not produced
any meterial before this Ceurt as to whether
‘the_e”et§exf~”ie complied or not. The
Ke§re$eet§tion$ do not dieciese pendency of
K GaS& Vbefere the Tribunal and so the facts
furnished in the representations are as:
‘weufficient te issue neeeseary direction.
Hence, he submits to dfi%mise the petition.
\
4
4. I have heard the arguments made thy
both the parties.
E. The Karnataka Appellate_Tribqnai.ha$ »
set a3ide the canceilati0fi_o§_th&_@tant”madet
in favour of father 9of the ‘petitioner; in_’
Fxppeaal rm. 2611938. FL,Z3?K’f;’}¢”_}>'<§a-tj"T_,V 2'"3'–,te's§pof;dent –
the Deputy Commi$sione;__fias3£n District was
directed to dispose @fi,the;méttet;éfre$h after
affo:éifig=t§ppd%tufi§ty' tém the parties. The
said érder was pgsséd in the year lfififi and it
is not "alsat; $3" to whether the Deputy
"wtCo&missionet'"ha5~"passed -3rdar' at not. The
"fi_g;i:1f::'-zf'y"e.?:~,_iézéiisgi"-by tha writ petitioner in this
Writ Petitibn is for a directien to the Deputy
t,C@mmi3$ioner to comply the order passed by the
*tKarflataka Rgpeliate Tribunal. However, by
*m t fiiing M1ac.No.4?1lfQ9 to amenfi the prayey he
hag seught direction ta the respondents to
censider thfi representations.
in View of the above, I pgs$":heu
fiollowing:
The Deputy c0mmi$%j0§er;fi fi§sé§§gH is
directed to consifieg tfiétggfifegenfiéiifins and
pass appropriate §§fi§$ @g, @§fJ Annexure–\G:
dated 21″ of six
months fE%fi{*%Hé%¥fi§fi¢ Q$ fieCéipt. 9f” cop? «sf
this § i:;’~é§d3,r complied. The
petitfiéfiérVi§ §§$a p%Lmitted to Hfikfi another
repxegeniatiwn by fifbducing all these detaiis
PW}.
“V,beaQr§»:he Depuiy”C0mmissioner.
” ;Wifh,théSe direction$ this Writ Petition
is “‘ais»;;-fisvéa.
., . Sd,’
Iufige
?SJf”