High Court Karnataka High Court

D Munishamappa S/O Late Thoti … vs The Deputy Commissioner … on 26 November, 2008

Karnataka High Court
D Munishamappa S/O Late Thoti … vs The Deputy Commissioner … on 26 November, 2008
Author: Ravi Malimath


IIGH COUR3 OF KARNATAKA HIGH CAOULRT OF KARNATAKA HIGH COUR1 OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COUR? OF KARNATAKA 3-IEGH C
” ‘§Q:V_:…

:1»: mm mm-i cmjmal? mmmmm AT magmas
mrsn ms Tim 25%: my 02? novrammsx arm
33

Tm: I-i€)N’BLE ymausncs T &

BETFEFEEH:

I3.19¢!L:.r5a§%ppa,

S;?cZ.aBe.’I’hotiMu!1$@pa9
Aged about 50 yeara_.~
Rio’-fiayapurnTaw:r1;

Ass§§.tii:”fi’¢mmissi111ex’,

Sub-Dhfnion,

‘ Sig» ism wmr,

M330!-

Rangamm,

8;’ $2 Sraaxisrasamnrttxgr,
Majer.

R3a:ndR4a:ne

R} o Vijayapuxa Tawn.

Emmziahalli Taluk,

Inzri. uuuns wr nuniwntnnn -nun uf.;zi«!_j£I -vr ARKNHIARA Hlufl LUUKI UP KAKNA’IRIU’\ “HIGH” COURT ‘0F”KARNATAKA HIGH KARNATAKA H36″

B mm

5. C}: }1:kar
Since dfl by LR;

(a) mtbalmhmi,
W} :3 Eat: Charuiraahnkar,

Med abcutsillyw.

Cb} smfi = T
S49 Labs Chazxdraahgmr,
Aged about 16

Die
fisged about 13

5&1 sec) %

V ._
%
A _V§_aya1p1.1r.§z. é

– ‘3;”I-11;: Eats A.V’.’x%aiur1ia1mmappa,

H ., , . _, _q o ffiayapum Town,

1 Taluk.

. Izfim-ict. …REamm:>Em*s

(#3:; t*§, $7.’I5au1, Adv. fiat cl R6, Smft.M.C.Hag.ashma, HCGP
for ’31’ and m-, Sri Amrut-uh NP Adv. for R3, R4 and

_ .. _, ., Rfiiaj 3″ REM)

‘§?$WPfi1¢c{underArt:1icbs226and227ofthe

Cnrmtétuiiwn of India praying to quash the impugned

order danfi 14.11.35 passed by El authority vfie

Amaexure-3..

\4«~

“§’§$’i’J’Paa:z:1ingonfi31’®1’@thisday, t}mCou.rt
madc than following:

1%. ‘m the case at’ the p¢-stifioner that

lame: Tfmti Miniyapw. He

caste. The pestmonmfi

land in 330000.428 and aixi-..hIo.iViic2″i::f
Devarmhafli Talnk on a
* ‘ 1:: cf of Tin
mm was to one
am: 0at0c1.03.0s0 mm is a vnoxaaon of
12113 tzsrderad £01″ reutnmtiun of

Awievad by the same,

I % who by ordw dated 14.01.2000 set aside

‘ the Ans%u:3:o.t Cammkaionar and directazi

k:0 iéc1a ma mlquity in amcrdame with law. on

the Asafiiam Commksinnm by arder dated

0302,2003 held that tlm salt’: is in vmaaon of me.

:wc:rv$si0nscftI3eAct.ant1thex~eforeordEfi:r

nun LUUR! or KARNAIAKA HIGH C Q:J_R¥ or KARNATAXA HIGH Court? or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURI OF KAMAIAKA HIGH C

Wm

av: w -\.¢\l\.rI\F vu IVl”|I\l1l’1|f’\I\l”% TIIIJIT \.\f4.II3\l VJI” AHKIYHIHRM “‘ll\!I”l LIJUKF ‘J3′ KAKNAIAKA HIGH C

r:ml3;r’19.53 Rules to come: to the aornchzaion that the
a.%Jati::n Es had. In this vim of the the
Deputy’ Cmntrxmki-mar that the Maiatant

Im not lacked ‘mm the mam-in!

mmlusirm “ms therafzrm, ‘ 1.

«av. m Deputy
vaficm cizatipm order. The
D.r.=,prm.y in the ahance of
the no orde-.r could be
If the reamzning
cf is be be accepted, it would
fa’: mas to the ground. In

than in absmoe at’ that: original grant
. ma” ation in vmw’ afthe 1%’ mad’

is the duty of the Assistant cammmiom 1::

‘ A’ thevm’n’ us cthw documents inorder m satnfy”
; efi’. In the insmnt man, the Assistant
” Cammimioner has aatkfwd himelf ‘m the scam. The

W

‘HG!-I COURT OF KARNAFAKA HIGH O? KARNATAKA I-HGH COURT OF KARNATAKA HIGH COUR1’ C5 KARNATAKA MG!-I COUR? OF KARNATAKA HIGH C

‘ .- mrdncl by the Deputy Commfisaiomr are
izppeaanimthefictsnndhw.

Far the aforesaid reasons, the”
aaomi. The order pas:-ad AV

aaaea 14.3.x.ao:::5 in mg No.iEI§’..Sc,s;f,_:|, 1’iv
hwtby quashed and . _of
Gamma’ sionm mm

Hu.1=’mL.m.29;2ou:2-03%sz$:adgL§marea.

Sd/”

Iudge

 '    » 2  .....