High Court Karnataka High Court

Smt Kaveramma W/O Late A Monappa … vs The Deputy Commissioner D K … on 27 May, 2008

Karnataka High Court
Smt Kaveramma W/O Late A Monappa … vs The Deputy Commissioner D K … on 27 May, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coum' OF KARNATAKA AT aaasaapgag

DATED 11415 THE 27*" may or MAS;  x 

me HONBLE !AR.JU$TIC*E. 4_J_\A0H'A{'§'  %

wnrr pgrxrgou Ncxzjzazzoov %(kLx2--s2-gg)
BETWBEE-N:   'A  A H
Smtflavcramma
W/o.}atc A.M0i;éI?P&"G0$vdéa  A '  
R/3-H91¢R1&;i81?='i 9?  
P.0.Nad'é.1gaiEi1,_   ~
D.K-p$?.t'i¢'..? " :,;,;;;.. _   " ..PETITIONER
(By}'.3ri _ M %
Arm" 4' % A' %' V' 3

I  Th;  Cifimfnifiaiunfir
'    

4 V 'I'h_é' Asssil {Jomm-issioner

  Amt;-a.-;r, ;;:..._1.«:~.;);su-icat

  of Kmnataim

' Rép.by its %mtary
Reswenue Dept, M.S.Builciing

 " Anibcdkar Vccdhi
 _ ;Bangalorc-1 .. RESPONDENTS

(By Sri (}.(1!:1a11dIwl1::ka1*ai€Lh. AGA)

This writ: petition is; fik;-xi under Artickts__i?§2f) $233.3?”-sf

the Cfcanstittitiaxz cf India, pmying to quagh. the (miér
by the Hon’bi¢: Kamataka Adn1i11is.$m@_tint¢ “» ‘i’ri’b1.;1’ial, _
Bangaierc in Appeal N’o.619/ %Q~’%;”da£cd-‘_’15,1§2;S»2f%5.$Ee&–. as j V
Annexurcnfi to the writ petition ck::;1’sr.qaai:;:;fly, fiat

quashjng the onziers passed by”;the_ I)ep1i*%}{‘C»;}mz§:~.ii@!~3ib:2er
and also by Assistant Cammissipncr and a of
mandamus seeking dimc:tjm3.””!g3 the!’ Lauiti ‘ijxrinnnttiae
for mgularizing the land. 2.1:§1i::au1ithr>1*i:=;zé:i¥__}=’V’ Tzaécupieri by the
petitioner and for such otE1(~:1f.:a1_1’oE. _fu1jther v6*rit_or_e:irder, etc.

This writ hearting in
B»-Graup, thia £1233′ the Cu_:f’t }21£2£1fifg3I1{3_iWi11g:-

Guwda, had made
an of his unauthorized
ocxupfifian – agmcuiturai iam1$ bearing

é$§§;«:;N3f;3?{;«s.L_32/3C,»– %%%% —132/2&2 and 132/:21), situated at

% Sulya Taiuk. The reguia1*izatioI1

.’ the erder daiaed 24.9.2001 regularizaed the

mmfifizlofized occupation of the petitiuner and her

over two lands viz, bearing Sy.Nos.132/2A

and 132/213 measuring 1.18 acres and 0.36 acms

reapeactiveiy. Cnnsequtaxmy, has not rt:g11larized the

K/5

.-3..

uriauthorisevd occupation over a11<)the1' land

Sy.No. 1321:3132. The action ef11oi

land was qutzstiuned by the pc§=¥;iii{§11§;:?

Comn:1issionec:{id:z.é1e;x>i9i'”iS available in the I'(‘.’.’C0 rds maintainead

thé}’C’»ommissi011e1*. As could be 866311 therein,

$y.Na.132/ 213.2 1:5 “lying adjacent to

_ ;§’»ubra3na11yya Pwi.) Road am! more: over the land

‘ flowered by a w’a;i’.e.1′ cuurse. in View of this samt.-:, the

V. ,_ ..;Committe€ rgieci-:ied net ’19 1.11:2: uxlauthorizezti

0::-t:upa’Lir.)11 of tin: pclitiozxcm Tl1<;3 0r£ic:r passed by the

V5

.4.

Deputy Cmamissior1e1* is in the ixxtcrest. of . As

the land which is situated natzxt ta PW!) Atiefl

be widexmd at any time ami» it 4:25′ c(§ve;’€é{i-VI. a.j’«w’a§.¢i’ ;

course, the authorities
prayer of the .325 bi?”

sy.No.132/2A2. axis-;;(,a«:,A,.s;i;»V:;§%-*»%[‘*:»i:»a.;;fL fmd any
error in the the authorities

below.

and a:L:<::uI'diI1gly same
is i¥;:.;£-ion"-%tejjsr1v'§r," it"::~;;§.spen for the petitioner to
make' $ gt.'a.t'1t of any other 9.g:ricuii.ura]
land be. If suck"; an applicatitm is

tile £§tut;£mi'i'tit:s shall corisidm' the same in

A fao~amzi1a.s'1«:~g wgm law.

4ci§1bsn-

Sd/11
Iudgé