High Court Karnataka High Court

Karnataka State Nomadic Tribes … vs Government Of Karnataka on 7 September, 2009

Karnataka High Court
Karnataka State Nomadic Tribes … vs Government Of Karnataka on 7 September, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
as THE HIGH COURT 0? KARNATAKA AT  if'  V-.

DATED THIS THE 7*" DAY OF SEP'TEM6ER.V2\§{39     %

PRESENT

'1'!-IE Horrsm MR. 9.1). DIHAKARAN,»Az€3§i lE l}' Jdsvifxcm'. " 

AND >
THE HOWBLE mmqtzgncg-v.§§_;sA3HAKiT'-.. 
D wan' PETITIQN No. 3. 14mg 2c1ci:D8% (G56_:i3_E.s--P1L)

BETWEEN:       

KARNATAKA s:rA'rE1,.N0MA:3:'(:. '   
TRIBES DEVELO.PME;.,b_IT O_RGANiZ£;fI'_I, 9 N
No.28, 2ND cRa3S. £*+Ui2gm_LAY0U'r
vIDYARA:§YAPDRA',.3ANGAL0£21::-97

REP. BY ITS PRESIDENT S;.._R'AM-ASWAMY
S/O LATE SANJEEVMAH . V 

AGED ABOUT "53 YEARS ' "

  11111 ~ ~'  PETITIONER

 ' .f(If:s;,r  112%' $OMASHEKARAIAH, ADVOCATE)

1132321) ;

...........+_..V.. ,......

°:._' ''_:r1'i-1""1'ALt5ir{ '_  

V  RESPONDENTS

(By M1$.*:~;. riiLC)uI;EiéAjvAin<:A:--2, ADVOCATE ma R4 85 R6)

_ TH1SéWRI'r PE'*'m§1oN 1:3 FILED UNDER ARTICLES 226 Am
22?=--Q1=* 'E-'HE *f3()1'~£AS'I'I'I'U'}"'i"""}'~EV 012' INDIA PRAYING 'm DIRECT THE
REE-iSPO'NDEN'I'S .'r"<:;»._ _IMPLEMENT THE ORDER OF THE DY.
C()MM%SSiQN--ER  23.7.2005 IN NUMBER LND(N)CR/90[2{)05-
{)6 FGR '*§%:~IE3":r-:'or~: OF SITES AND DISTRIBUTION AMONG

  NOMDEC COM1T»'IUNIT'Y PEOPLE UNDER AHSRAYA SCHEME IN
 SY.N0. :21, ..__"N1'EA'§SURING ABOUT 4 ACRES SITUATED AT
_ *~..SHiV_ANPUR..A }_V!LLAGE, DASANAPURA HOBLI, BANGALORE

" "1'%§()R'i'H TALUK, BANGALORE UNDER ANNEXURE-A TO mt: mm'

'i._"PE*I'#i*JQN';«--..«

  



THIS WRIT PETITION' comma up FOR pagzisqifsafikv

HEARING ON Tms DAY, THE COURT BlE}Ll§1j{<3P2EDjj-~..

FOLLOWING}:-
JUDGMENT   

(Delivered by P.n.Di:a91″‘3%1i;\%,_ti.’;;.) * , ” A T

The petitioner, in this’ ‘Ii’:;i’g’.V’j=1t:1’on) ”

contending t:hat,the order “€}omfiiissiofier dated
28.7.2005 to implement given effect

to, seeks the ronovginlg relief:

“issue directing

the r¢spoxAid13:hfS3:;;:A_to –»i 1:11];:§le§tn-.5:r1f_c.»v§’the order of the
Depuiy .23.7.2oo5 in number
LND(NjCRf9O;’2_i)(§VE’;;(}€=E i’ the formation of sites
and distr’i¥:;21tioI1V the nomadic community

‘_ pefufijzlcéi __”:md«ér’ Ashraya scheme in Sy.No.21,
._ I€tb0L1t 4 acres situated at Shivanapura
$;i1.3;§{gev,::”Daj§séj1§i£pt1ra Hobli, Bangalore North Taiuk,

V’ ‘~f_” Hgard the learned counsel appearing for the partifis.

layout will be formed. After getting Hakku Patras
Rajiv Gandhi Rural Housing Co–operatio11
the list of beneficiaries from the District =3

Backward Classes and Minorities De’}:$’a1–‘tt11e fi’t,_ u

Bangalore Urbaxcl District. Action}
distribute sites to the benefieja1tiesV’a_s:’per noif;g3_g~ ”

rules.”

4. The 6th respoI1dez7ate;§3;<eeijti§§e~:'t}'If1cer flied a
separate counter statement to

"4~.'I'he avermertte or petition to the

effect ~ gave a

represei§tt;itiiot"§i»V_V 'A for the
ixnpIe11ie:1t.*«)ttiezo oTf Commissioner,
Banga1ore'Dist1'ie t, for implementation of

V rehe':.?iiit.afiot1 for welfare of the Nomadic
Vt trelandttbeénng Sy.No.2I measuring 4
ositt:1’2itx%:(:1:V5at Shivanapura village, Dasaimpura
Hm North Taluk, Bangakare vide order

T _ of the Iieptity Commissioner, Bangalore District,
V’ dated 28.0′?’.O5. in pursuance of

‘-t’:_iit’eetiozI issued by the Government for
itigptementatien of said order, the respondent No.6
“hes taken suitable action for formation of layout

and distribution of sties to the beneficiaries. The

5. As there is no conflieting views as

implementation of the Scheme, in our opixziofi, ejtciipt

record the memo filed on behaif of tou V’

Government and the statement matte ~ ‘;be:h~a_l’i’

respondent and direct them ‘ec}’ieme”~L’

expeditiously, no further orjders the zfiazter.

The writ petition is  _

 ....      Iustiga
    sa/-'-E
'- '   Iudqé

index: '*V£€'?W3!"" ;4;;.« " 
. -- ~._'f,%"  

\}’§”‘e–!;;_,f{ost; ‘.i?e:’_§’]ANe ‘A . ‘ * .