High Court Karnataka High Court

Nasir S/O Abdulkhadar Naikwadi vs State Of Karnataka on 25 February, 2010

Karnataka High Court
Nasir S/O Abdulkhadar Naikwadi vs State Of Karnataka on 25 February, 2010
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT
DHARWAD.

DATED THIS THE 25th DAY or FEBRUARY 2010 

BEFORE

THE I-ION'BLE3 MRJUSTICE) N.:<.PAT1;L_,   'A

Writ Petition No. 65772 of 2(50§{LA~.UDA}'   _  I

Between:

Nasir S /0 Abdulkhadar Naikwadi,

Aged about 72 years,

Occ: Retired Railway Servant, 

R/ at Keshwapur, Hubli,  _  »

Represented by Power of Attorney 'Ho'1c¥.e"r;,'

Srid. Mohammad Siddique,  _   ..

S/0 Nasirucidin Kamaaag-ar,  V .  .  .

Aged about 30 Y'tars}._=  4 .    .V   

R/at Veerapura Ci'-r'ii,"I~IV1;1'b-1il;_, V  " _V   

Dharwad District. C_  " '   r_   ...Petitior1er

 '(By'SVri;E';V."}?a'ti«E.='Adv.)
And:  * "  »-- V 
1. _ The State Vof.Karr1ata_ka,
 Re.presei1ted by Secretary",'V
flUr,ba:1_. Development Department,
 .   

Dr”; Af%1_bedka;:t,Veed’hi,

Banga16re–56C’C3__0i.

, The Hubii–t3harwad Deveiopment

.;’.is

W ” ” » . Lhority, “represented by its
‘ €Q”m,mi’s.si0ner, Hubli,

” Dharwad District. …..Responcier1ts

‘jj (By Sri. PH. G inc1i,HCGP, for R1)

¥\J

This Writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to (a) Issue a writ in the nature of
Mandamus directing the respondents 1 and 2 to consider’thie.1_eg_a1
notice issued by the petitioner dated 17/’.09.2009, vide Anne2i’ure~G

and the representation given by the petitioner dated1i9.’9_LV200-‘I%__,i”_
vide Annexure«~H and to take appropriate decision in the matter,
the interest of justice and equity. (1)) Issue a writ_-i*n’~th:e.nature of
certiorari quashing the impugned preliminary’ ‘noti;’ica.ti,¢n idatedi.»6’15

February 2002 _ _ ‘be-arinvg.

No.I~Iu.Dha.1\§a.Pra./Bhu.Swa/III/CR/2001«:02._ ‘ issued .. ”
respondent No.2, vide Annexure,«C-.__ and 7_the impugned Fina} _
Notification dated 7th 9Ctobe’1~’.__.p ‘ 200.3 ‘hearing 2

No.Na.A.E./46/Be.Ma.Pra/2001 issued.._by_respon.dent No.1, vide
Annexure~D in so far as they acetate toithe. land of the..pe~t’itioner is
concerned, and the impugned. er.idorsem_ent”«.dated 22.05.2009
bearing No.Hu.Dha. Na. Pra. /Bhiu.’Swa.};»2.v/ – 1 3 / 09- 10/ 468
issued by respondent No.2, videVAnnexure–F’*andi._’ctc.

This petition on”-_forigpre1in1in’a.Iy.h.earing this day, the
Court made the f<__::1i'owi_ng:._f_ = « V. _p _. it . .

…. ..

In thei’.._instan.ti”cased’thexpetitioner assailing the impugned
notification dated Annexure~C and the final

novtiiicatioriidated 097; vide Annexure~D in so far as it

reiateis ‘to, the iiland of the petitioner is concerned and the impugned

endorisenieniti'”idated.:’-22.05.2009 vide Annexure-P’ and further

“sought fora w’rit-of mandamus to respondents~»1 and 2 to consider

_1:ega1,_notice issued to the petitioner vide Annexure–G and

V”4.:1’represein’tation submitted by the petitioner dated 19.09.2009 vide

iA’n1ie.xu:re-H, has presented this writ petition.

.–“””‘”‘w#flf

DJ

2. I have heard learned counsel for the petitioner Sri

Vijendra Bhimakkanavar along with Sri F’.V.Patil and duriiagthe

course of submission, learned counsel for the petitionei”‘sLtb’m:itted’~.A

that the writ petition may be dismissed as withclraxifncv

liberty to the petitioner to redress his igriejvancielbefore_wt.hef

jurisdictional competent authority and all the grounds-uriged in the -‘

petition may be left open.

3. The statement ie-arr1edIi__counsel for the
petitioner is placed pehtitfioin is disrnissed as
withdrawn petitiioner to redress his
grievance authority, if he is so advised or
need arises. ..;n the writ petition are left open
to be urgedbeforelithe corinpevtelntiilauthority. Ordered accordingly.

Sd/–3
JUDGE