High Court Karnataka High Court

Sri S P Prabhu vs The State Of Karnataka on 4 November, 2010

Karnataka High Court
Sri S P Prabhu vs The State Of Karnataka on 4 November, 2010
Author: A.S.Pachhapure
WP 33787/2010

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 041% DAY OF NOVEMBER 2013

BEFORE

THE HONBLE MR.JUS'i'ICE A;,s,pAcHHAP:i1§E""V   

WRIT PETITION No.3378?/Qc7\iee';' (KL..R]'    

BETWEEN

Sri.S.P.Prabhu,
S / 0.Pi11amarappa ,
Aged about 46 years,

Residirlg at N0.136;--   _  V

Somathhanahallyg' '  V1" --
Reddyhaily P0,=.=.t§.,  _ . . 
Channarayap'afna*   
Devanahally 'I'aVii1-l<:,1'.;__

Bangalore' Rura1i:Dis't'fi'et."' -- . E 

[By sri.<f+'.s.Eati1,_ EAV§~1pr.3  "  '

_ AND_;'

   . _ SfaEe.._._of Karnataka,
'-- V ' =Depa1'f_men¥i_ of Revenue,

 M."S.iB1,111d1ng.
. "'Dr.Amb§dkar Veedi.
"w..Bangaio~'re 560 001,
"Represented by its

 AA _ Prlneipai Secretary.

Visweswaraiah Towers.
Dr.Ambedk.ar Veedi,
Bangalore 560 001.

. " -- . _.;1'}:1e Deputy Commissioner,
Bangalore Rurai District.

. PETITIONER/ S



2 WP 33787/ZOEO

3. The Tahsildar,
Devanahally Taiuk,
Devanahally,

Bangalore Rural District.   

{By Sri.R.Omkumar, AGA]

**=i=*$

This Writ Petition is filedijunder f&.ftic!es  

the Constitution of India prayin'g"i'eto't~direct"the"'respondents to

effect/ issue khatha of the land acres–.25V§guntas in
Sy.No.43 of SomathhanaiiaiiyVillaige, 04C-}iati11arayapatna Hobli,
Devanahally ‘i’a1uk,_ in fafvouir by considering
his representatio’i1js:VZ’– daitedg 03.08.2010 and

13.09.2010 a=:”x;tmé§m;;;§e’s respectively in pursuance
of the Saiguvfli’Ci*iit:’d:atedj’.V17V.'()5;20.1. oi

‘Fhis«WritVPetit’i’o«n on for preliminary hearing, this
day, the Court %rn.ade_t1V1’e_ foiicwingz
” ” V ‘0 omen

« , AGA is directed to take notice for Respondents 1

H H 0’ iearned ACA. /*

the learned counsel for the petitioner and the

3 WP 33787/2010

3. The Tahsildar — Respondent No.3 issued a Saguvali

Chit in favour of th.e petitioner in respect of the land

2 acres 25 guntas in S.No.-43 of Sornathhanahallyftfiliagevlpi”AfterC ~

the issuance of the Saguvali Ch_it,… the vinadef”

representations on 23-06-2010, 03–os¢2c=;10. Ltsd.i3{09;’:;[0A.1p0e::e;e

effect entry in the Record of:_ ¥~1ights””in’ purtsViiance_H0i3′

Saguvali Chit issued in his favour€°Desp_ite the represientations
made, Respondent No.3has not tai;en._Var1iyisteps to enter the
name of the petit.ionervA.inv.._the’ ‘is under these

circumstances” t.hat;the has ‘filed.

the petitioner has not
placed any lrriateriaffon show that the Saguvali Chit

has been issued in favour cfthe petitioner.

2,;-A11yA.hoW.,V «ii”‘”t”rie respondents have issued a Saguvali

Chits_iun_ the petitioner, it is necessary to make entries

in”th:e Recorfifof Rights on the basis of the Saguvaii Chit

Vi,ssued,*~if any. Under these circumstances, as there is a duty

iipon the respondents toconsider the representations, the

petition is allowed, directing Respondent No.3 to consider the

representations and pass appropriate orders in accordance

£7<

4 WP 33787/2010

with law urithin a period of four months from the date of

communication of this order.

6. Learned AGA is permitted to file Meme-.cA§f”ap15§§ara1§¢é–«..

w1’thin fifteen days.

JL