High Court Karnataka High Court

Smt.R.P.Soumya Reddy W/O … vs The Deputy Commissioner on 11 February, 2010

Karnataka High Court
Smt.R.P.Soumya Reddy W/O … vs The Deputy Commissioner on 11 February, 2010
Author: Ram Mohan Reddy


IFQ 17}iE3 }{lC}Pi C3()1J¥{1′ (3f7 P{[\E2?JP¥I}\}{1\ fi(l’E3f\P€(}}\{3C)¥3fC
DATEI) TH§S TH E} 1 1″” DAY OF FEBRUARY.

BEFORE

THE HON’I-SLE Ex/1R.Jus’1*1(:E::m_r~4’Mc’§f§£A;NAT ‘1§,_§.g* ‘

MISC. w.73:55;<2(§Mij9MT
WRIT PE"I'1'I'lO§_\I No.e3%9'a_ OF 2M009T(-sc:,zs*r) '

BETWEEN:

SMT. R.P. sQU..M#{A R1?.I.JI.)'Y     "
W/O R.P.'pE2A'F;Ap_REI:)19y % iy 
AGED AEOL%fFg40'YEA'RS'  A

REs1:)%1%NG”~A’3′ N;Q._1 137′,/,_ ‘1 {ac}. __CRC§=SS
5’1″ 1\viAIN”Rf}_AI).7fV2′”? ‘P.} iAS.’€._
BAN/iz.SHAE\E.K1?aR1.. _i?’s!~’}>’ “E~f1″fi..(;E3

” ‘ ..,PE’1’I’i’lONER

(B\2,SR1VU’1’fi’sV (}__.___§}.;\%\§’C}IREDDY. V. SHIVAREDDY AND

A _I3:S. 1V£AI)1PA’1’1l_..V A1)VS..)

Af1*§117g:i’&«*1jEPU’1’Y coMM1ss10N1«:R
,. BANGALORIE RURAl.1__)1S’1″R1C’1’

-Es.ANGA:,0RE:

A’ THE ASS1S’1’A}\E’1″COMMISSIONER

55,

I_”)OIi)I:)ABAI,I.APU’RA SUB DIVISION
I:3ANGALORI:’,- I

3. R. YELLAPPA
S/O L TE RAMAIAI-I
SA.MA’I’HENAHALI,I
AAN U GON I’)AI\IAHAI,I-I H OI-3 LI

HOSKO’.i_’E3 TALUK
BA_NGAI.ORE RURAL I)IS’I’RIC’l’ _
.. . RESPQ I ; IJENTS

{BY SIVIT. VANITHA MANJLI_:\IA’IfI%I;:v 22.130. I I’

0/R3, % « ,% _ .. _u,V
SMT. IvI.<:. NA0AsHRI:I2:_,_ I~Ic0._p"F0R0.RII;&IIz2I: '

THIS APPLICATION IS_;4III*'3..:I,i2»I_) LINIjI;I{ SEC. I51
CPC R/W ARTICLE ,220 0.? C:'OI'§S'I*1TU'I'ION "OF INDIA
PRAYING TO SET ""_AA€B;'I:i'E _0I;<I)I«:R IN W.P.

N0.63V9a/20.0"0%:,I_sc:,z_;S:'If) "I_)A'I'E,§i) 25.06.2009 AS IN
AI\II\IExIIRE.-,{A_' ANI') R~I$,STORE"'I'IIE WRIT PE'1'I'1'I()N TO
ITS I+f'II,I::' .B"1"."*-..AI._II;€)W~I.NG- THE, Ix/IIs<:I+:I.IIANE:oI:Is
PE'I'I'I'ION.~ "

. THIS'”AI9PI,II–(:A’iI’II0N COMING ON 1*-‘OR ORDERS

._ ‘I’IfI{S IJAY. ‘I’IIEc:Q_IIR’I’ MADE ‘I’II1a: FOLLOWING:

ORD ER

‘l’I1I’1eI’ I”Ie.wiI1g iI'”1sE.iI’I.It0ci \-‘v”I*i1’ Pet.ii:iIm

N().630E§/2009 I12-i.I[iI’Ig in qI.IessI.i<'):'1 {I10 I'II.'(;1eI"s dt.

01:"I_.0_2005 01" we ASSISIEIIH C(I}I'flI]1iSSI(3E'I{'3I".

Iséi

DoddaE.).'«;=1}.1a1.11' Sub i})ivisim'1; and 3.3.2009 <")i'1'.1'":c Deputy
Cornmissionel'. Ba1'1__g{2-x](')re R1,.u'a1 I)is1"rict' in appeal, this
Court. by order d£.. 3.6.2009 <')bserved mat". {"116 re w.=3.s no

mat..i” ‘i.i1_e’« _
decémred Schecixlied Castze and i1?V1W1;.1*1e> lighf’a>ff..Rt;:1e’–4 fb’1?.V.dis;J(“2$;21.1Vin’ f’£ni(‘;v:;,:.1’_’of the. L

persons b€]()FlgiI1§_{ __m ‘{1’1C.._V:3C}’i’€:dL,i1C(*i’._CEI1$iCS and

Scheduled ‘I’ribes. %\I:)”’11’1a–t.e1*i_a1}.Wzis :f0r’th.c:(_)’n1iI1g to show

that 1″/VV50/5 ‘(.)§ i.1_psé}” p1f’i’cg}” af R$’§V2’5O/– per a(71’:.~ of 2 acres

g1’an€.e d. was \x..é;1’j’\{_é_[*c_i ‘i1<:I__ i"m;'fRar1121ia]’1.

‘i’11’L{ 1(éé11*1’1(‘d c:(‘)m’1sc:l for fht? },)d1’1]’CS having

A :%:QL1ggh”€. 1;%nie__. the petifzion was clinrcted to be listed on

appears; that the pe.!.i1.im’1 whml listed on

25I’O6.~.’2OOE§, fhe learned a::m.1nsc1 for the pet.i1:iL;gIit” lee-we of tihe (‘l<)141r1. E10 w'it:.hdra.w I'.i'1e petition,

igfifl

which when 1'e(?(')1'dE%ci, the pc:'.l.it.i01'1 was dismissed as

withd rawn .

3. it is this order t:1’1ai’ is :s():.1g;§I1t: to be 1’e(T.’;£1-l§?'<'3_V_iI1

this Misc. 2,-1pplicaE.im1. on the prernise ¥.1(1'(1t_-'3:.'l:l"C "1V:':a.1ji'1i:1?_d' _

Counsel who appeared for {.119 pei4iti()'I'ae–r:'~1';::)t"

ir1st.rL1cted to w'it.1'1<:1raw the petj.1'i(_2_;'1;..–3 1.':§§')_[;)'2~]_I:"'(";}1"€VI$f';–..&file

record C1068 1101 disclose ';31T__11"y._ \.v:"i1:1'.v<'?1'1 at1:i. l.1()Vv1:fi\~:;–~:a..{;Vi;’1’1 or: L

instruclzion of the f;1pp1i(ra_I’1_E. »v .E:_0′ =._»\»Vit’h’C’11*2,1,\_v file Writ”

Petzition. While. it is 31:) jci0′:,;b§!:’ :ir{.i¢’=§v’j*;;.l»’i2:..1.” 1.116′ conduct” of

the l(§Vé11’1iV_(V)u1V I 1’c.>.1f’ t’}}e_ ‘V\V/V1’1’t’ Pet:1’t’i()1’1er in $eek.i11g
leave 0i7t:l1’r~3. (3m_1’1″{‘ :_:1″.:”_>’wifil’1«c1V1’e1w the Writ” Pe{i1.i0r1. without.

aL:i.1fL0.1’i£.y 61′._i11s§;1’1.1(.§”i-ioiis woufid be 21 sul”)je(:t” maiiler of

dié;Lij’})i»if’1’1a1’*y« p,g'()(r”éé.’di11\;{s befk)re the Bar C0u1T1ciI of

Karr1’a.i;ilga, V”:?a§§ve:’thLé1ess. in U16 light: of t:1’1t: fact’ t;hat:

.’ .1’nTr)re 21Vp’pr()p1*ia1te]y in the light. of the c)bsc=.:*\:’at.i()1%as made

grave j2;1j;1Vsi~’ti(1c> would be (‘,2iL1SE?d to ihe Writ P€€liii(Jl’1€l”.

53%

in tihe o1fde.r d1. 03.06.2009 in the Writ PeI:iT.io11 supra, I

think 11. 21.ppmpriaic to allow [hits e.1ppIi(?a1’io1T1. __

4. Leaa’1″1cd (ém1:'”asi;ei for tthe 1’espo:’1c1erTi.,_ “No.3

though se:rvec1 with the copy of the Misc’. _;1’13*p1jc:gii:i«j;_1;i:«

there is no 1*ep1″est:’1[‘1t.e1fion today.

u:.,4 1%

Misc. app1ic’:atio1’a is .=;1E1vo_\ve1.;’iA.T A. 3 “l7hc~3. “01”‘cI¢~::_ mg

251Xi2009 n1vw P.nkx639${2oO9is;ecgfi¢dgyfiithci»

sd/~
% §”E}.3GE

BN8. _V