High Court Karnataka High Court

Kote Anjaneyaswamy Temple Trust vs State Of Karnataka on 30 July, 2008

Karnataka High Court
Kote Anjaneyaswamy Temple Trust vs State Of Karnataka on 30 July, 2008
Author: Dr.K.Bhakthavatsala
WP NO.4(}3'?df20{)2

IN THE HIGH COURT OF KARNATAKA AT BANGAL(:.}'RE

DATED was THE 30TH my OF JULY 2993  " 

BEFORE

THE mmsns me. JUSTICE  T_ 

WRJT PETITION m_.403'*;4{/'zoog (L§§\  " V

B ETWEEN:

Sri Kotc Anjancyaswamy T,-£m§)le 
Trust, Pavagada,   _ 
Repmscntcd by its Pmaident,

Sri P R Hanu1::1a:ntha.wRao,  .  V
The Successor in .i11!"€:_I'E:'i'§t oi?

Kate Srcc Anja11z:yas1r.:(_amy '    ._ 
Devastana(léx*:}ec;t§7:od1*¥:=;,*ta Sgva  
Brahmauara Bccdifl.»    . _'
Behind  .':'I*e1V11p1é;T.__ 
Pavagada, " V' " % '    
Tumkur Distrikzlg. M _ '

. (By S11   Ran;t9.xh','~--A;i_§r__._,¢.for pgtitioncxj

1. L*thé' smie 

V  V ' ~ . by its  :9 Government

and Cofi2m§:§si<:'n§,t:1* Revenue,

--  - .. «De}:)a1*t:n1ei;t of Revenue,
_  ' .sa¢h:va1aya--:'tI,
'  Buiidilig,

 B R Ambedkar Veedhi,

 .._B:;ng;3lorc-560 001.

V    Tht: Bcputy Commissioner,
 Tumkur District,
.. Ttlmkur.

V. J_

Petitioner

 



WP I\EO.4G3?4f2002

3. The Land 'I'ribu:1al,
Pavagada Taluk,

Pavagada,

Represented by its Secretaxy.
4. The Tahasikiar,

Pavagada Taluk,

Pavagada.

5. Sri V Ramesh,

Age: 45 years,

Sfo Late Vasudevaehar, 
Residing at Near Maszid Read, it
Pavagada-561 202,   1    
'Fumku1*I)istIiet. V  _    "   " Respondents

(By st: R B satsya:Q1a£';:a~;}au.sjng;:;""1-1§:;--" rm---1:é-1 to 4)
(By Sri Somashekatappa.;--uAdv_5,,___fisr VE'-533'  '

~_ -- 1- 

Tilis Writ: Petsitiml "is  'under Articles 226 83 22'? of the
C-0.nst'£t.u1iun of 'i«mi':£z-1,' pra;;i11g*'to quash vride Annexure-J dated
21.6.1999; issued by the'R-:2" and consequently ail proceedings before
R-{2A_ in VLi9?F_(1'vf)x ENAE"«4.f2{98-99 purported to be the proceedings
relating to g1*c¥i11tii:g_ of occupancy rights sought for by R-5 in Iespect
efi_the_ 'petit--ic_ir1er«veV£"emp1e lands under the Mysore (Religious and
ChaA1*ita&)1e)T'Iz1t-131$ 8."s_o.iitio11 Act, 1955, etc.

'I"}1is Petiiésii' eoming (311 for preii1m'11.a1y hearing this day, the

  Court mafia. the fofiowing:

   ....*I;he petitioner; Sri Kate Anjafleyaswaany Temple, Pavagada,

TLL"--«: i*epiesented by its Pmsidcnt, is before this Ceuxt under Articles 226

ORDER

L

9:’? NC}.403?aii2EJG2

8:. 22′? of the Constitution of India, praying for various reliefs, as

mcntzioncti in the Writ Petition.

2. Counsci for the petitioner submits that

other reliefs except the relief mcntiGn_e1:i~ in fir) c$f.

Petiticsn. As per Ciausc (C) of the pr:§tycrT §if ‘the J

petitioner smzks a writ of manL3Vaifl31s ts fhc No.3 to
dispose of the application by Annexure-D
sacking occupancy fight £1i’–. V§:’c$péct2;_””i’:,:mp1c lands in case

NGLRF (M) ENA:42/ 9.8-99 ”

3. Coimsslihwfbr’ ‘1)e”tiVt»1″€:«x’1t::fi”Ai’i:u”‘..ii§cr submits that though W P
No.11187f ztspondent was disposed of on

13.8.1990, Vt};-§:” cider of the Tahsildar shall be effective

Vgiiifi the of I’ Aflitvjggattcr hcfam the Triblmal, the respondent

ANa:s_V..’5: Vna:1_;’5ret,A:;§Ii.<sposed of the application of the 53* respondent at

..fi§:i*i}1cr submits; that a direction may be gvcn to

Rfipondémt i*¥'Q.2,".Vnow who is C-OII1p1;':f£I1t authority, to pass vardcrs on

fi}r:<:i by Itspandcnt No.5 at Annexuzrc:-D.

'~'+. Learned Govcmmcnt Plcader submits that the application

. F33' 111% S33 respondent at Am1cxure~D is stiil pending for want of

records. He also subnfiiis that the I'C(.'OI'{1S of the Land Tzibunal have

Lg,

4
W? 310.483 ?&$/2962

been ztccivcd in the Ofiice of the Advocate Gtmcxal and the records
would be sent back to the: mspondent No.2] Bcputy Comiufissioncr
withm a short time and the W133; Petitioxa may be disposgdj 2.

5. Then: is 110 mpresentation for respondent ‘

6. In viaw of the submission of

peiitiencr and U36 lcalncd Govcn;31;cntSt: of £hé”=.§§?’rit Phtzfitidn

direction to the rcspondexlt VNo…V_2.

7. In the result, the WV;-;t’T-s?,e:§1_~i§§§ gr directing the

1*cspo11t3.c11ti’,§k).–f2′ t;;> °o*n ‘flit appiication filed by respondent
No.5 at Annéxugt–D, upportunity of htzaxting all the

ncccssagyj jiaxfics acfioxdance with law, within a period of four

Ii3,03v1:A1:1’z3_Vf1\)1;£i;ia’3ii:t of xtccipt of the copy of this elder. No costs.

.{3;ii§*{$inmcnt Picadcr is yanfsci three weeks time to file

_ ‘– _3;:41§:1I;:1o of a.ppe;_-araricc. –

Sd/-E
Iudgé

Bjs