Karnataka High Court
Shri.R.B.Muniyappa vs The Assistant Commissioner on 25 June, 2009
IN THE HIGH mum' 09 KARNATAKA, Bg;:§<§gA¥gQRE: T Q'
I
DATED THE 25TH my 0;i'j%{}1:j:eW:;:,'%.2<309j§%: V %
BEFORE % L J
THE HQNBLE MR. JUs'r;<:153 .:§L;»NARA'¥.:§s.N;'é'-:S§ETg%I§?IY
wan' PE'rI1*1-smjNon"%§6i%3%;§}2oo9fLR)%%
BETWEEN
1
* RN NA:sa;A«
SHRI.R.B._MU§§IE*AP}?Ag
SON C}F'__L--A'TEi'£3£;JJ()I§IS, 2
AGED A13_Qfj§;'_,. 55"YE.'_Al§§~S<'
RESVIDINGEXT :2AMA.I§AHALL; VILLAGE,
CHANNARAYAPM'N5'§3,QBL1,
DEVANAHALLJ '§"AL?Jf~£-- '
BANGALQFZE m;RAL*1::IsTmc'§.
% PE'I'I'i'IC)NER
REDSY : ADVOCATE)
Am
1
*':::%i1:r: AS§:§?.'£'ANT CCJMMISSIGNER
D€'3DI;)fA8ALLAPU§? SU3--I31v1sIQN,
DODjD?ABALLA.PU'R,
3 ~ v1sHwEsHWARA:AH TOWERS,
% '.B1§;NGALORE -- 5&0 001
MM 313121. R. SEENAPPA,
AGE :MAJOI¥E, R/AT RAMANAHALLI VILLAGE,
CHANNARAYAPATNA HOBLI
DEVANAHALLI TALUK, BANGALQRE RURAL QISTRIC?'
RES?C3NI}EN'i'S
(83; SR} RB SATYANARAYANA SINGH: A{)VOCA'I'E)
"\
THIS WP FILED PRAYING TO DIRECT ;%':*~
CONSIDER THE: CASE OF THE PETITIONER FQR 13313333. ijpv
FORM N010 in RESPECT OF mg ML;;:ar;:;.V BEAR;re<3
SY.NO.15/4, MEASURING :¢GU.N*3;'*A3 C}? T
BALADIMMANAHALLI VILLAGE,=,_ 1-c§IANNARAYA.;P_Af?9za '
:--£oB:,1, DEVANHALLI TQ. IN FAVOUROF THE' ?:«:'§?r?I{?s1&i§: ':5
TERMS OF THE ORDER PASSED. BY T-H18 Hf_iN'}?ErLE c0U§:TL%
IN WP.12?63/G'? 3:. DIsp0sE%V%%%.§¥f THE. A PENMNG
BEFORE THE R1. M " a
'2';-£13 PEFFPION CCMiflG 'V%F:§;2%%'V%1~:E;Am§§C}%THES DAY,
mg COURT MADE THE FQLL-OW:E1§?G:" j[ _
% [4 %%imnER
Geverigzgiexit "'i§"xiircct¢d to take notice for the
r&sp0ndf;:m'$.
'prayer made by the petitionar is far issuing
if3;vV':'res;}ect Gf 181161 bearing S37. N0. 15/4
V'.; . :::eafisui*i.;1§ gnrztas of Baladimmanahalli Viliage,
~ '{ji1 }3%13t:ara}?a£)attana Hobli, Devar;ahaI1i'I'a1uk. The petitjener
'p:~§f'Ahnexure»A Srtlbtliiis the Land Tribtinai has canferred
T rights in his favour. Again the responflem: by
"\
1,
3
passing A1m€:x:Lm3-B f)}T"d€§' dated 12/
occupancy right as per AI1H€XUT6~;% ".:._§c§c.22;{1VVV"1'VheT 7.
said order has been recalieé on 12
dated 10/04¢ 2098 this court sét'L'L»5;3:Siri«:' th6~.®d§jr figpféézxurewfi
in LRT (ma) 205/1998»-9§'%~vand~{'%i~§s@;§§ien:s sz.%éfe"di:'ected 1:0
reconsider the mattgr in Grder passed in
W? No. 12763 petitioner made
representatior; jgsi ' V'Aé§§11€i' E dated £2 / ()8 / 2008
and 02/ not been ccmsidered so
3. 5' ~ in viiewhgif iihe 'diI:e:ctioI1 issued by this court in writ
'§€ii'tiQfi :wéfér1féd:_. to above, them is a. duty cast upon the
re:sLpQ1t1:iefit4:'tQ'»' appmpriate order as par the directions.
Vviiance Vi'-.pa:$S' Eiiét follawing :~--
ORDER
petitien is aliawed.
4
The Iesponcients are ciimcted to pass
endear purmant to the order passe-,d {fin
withjxl a paiod of 4 months f1″1’1;1Tfi_1t: date: ‘Gf r€:c<éij;i;V §:of.'gy '<:;fV L?
this order.