] IN THE HIGH COURT OF KARNATAKA AT BANGALORE BE! WEEN 1.
”
PRESENT
THE HON’BLE MR. JUSTICE N KUi\/I{~’\R:”‘
AND ‘ E” E” E
THE HONBLE MR. JUSTICEE’é.RAL}i.VE§AGAE§AJ,T,
Sri Anjinappa,
S/0.0ba1appa, . V.
Aged about 78 }{é:a,rs,–‘_
R/0.SI’1etterahal11V. ‘ _
Kasaba Hobli, _ ‘
ADev21A1i’21h2iii§i; T 211: JR,
Bangé1idre.__R:.;ralMV’District.
S11 3 “‘
S /0;’D0ddanagvappa,
‘ “A.ged abo_1§1’t 43 “years.
‘ RV/0V,Shetfe1′–aha11i,
Kas_ab.a Hobli,
A _ D_éV’.é1r1,fa;he1I1i Taluk,
. Rural District.
3141′ appa,
” VS}.’0.Kernpanna,
Aged about 38 years,
V R/0.Sh(-ztterahalli,
Kasaba Hobli,
I)eVanah alli Talu k,
Barlgaxlure Rtiféil I)ist.ri(:t:.
DATED THIS THE 15″” DAY OF DECEMBER, 2010
W.A. No. 1968 /20 1 0 ;(“i{L12:’4E?fiR/ES.U’I~’.:.’)–. ‘
Sri Beerappa.
S /o.Sampa1ma,
Aged about 38 years.
R/o.Shettera.halli,
Kasaba Hobli,
Devanahalli Taluk,
Bangalore Rural District.
Sri Shivarma.
S / o. Narasimhaiah .
Aged about 31 years,
R/o.Shetteraha11i.
Kasaba Hobli,
Devanahalli Taluk,
Bangalore Rural Distfiletg
Sri A Prakash,
S/o.GoWda ;_’ ” ‘ .
Aged about 44 years. —
R/o.Shetterahalli,–v..if _ ‘
Ka.sabaE{.obl_i. 1:
_
“Bangalore. :’Rgu;1?all’ *Di’st.1’iCt.
Sfi Nagaréj »– ”
g_ _S/o.AJ1_j1’nappa,
Aged about 31 years,
R,/ o:–Sh ette faft’1a11i ,
* .. _ Hobli.
” — _l3.e_Vai’1wal1_jalli Taluk,
‘ Baf1gal;o’re Rural District.
S191 -Slilddappa.
~~ VS}? 0 .Venka.tappa,
Aged about 35 years.
A R/0. Shett.erahal1.i.
Kasaba Hobli.
Devanahalli Taluk,
Bangalore. Rural [)ist.1’ic’::.
9. Sri Muniraju,
S / o.Happanna.
Aged about 43 years,
R / o. Sl”1ef’.i’eraha1li ,
Kasaba Hobli,
Devanahalli T aluk.
Bangalore Rural District.
10. Sri Narasimhaiah,
S/o.lat.e Obalappa,
Aged about 55 years,
R/ o. Shetterahalli,
Kasaba Hobli,
Devanahalli T aluk,
Bangalore Rural Dist1’Vi_e1″.l.A’ .’Appel,l§ants.
{By Sri K Varaprasad”;’*Acl’%.r.’}
AND:
1. {The D-e.pouty’1.Commissioner.
‘Bangalo’re:fR_urall’ -District,
Poudiuérn ‘Boloek, V-.V”Tower,
Vidhana V eedhi ,~ .
~ .. Bangalore’-V £380′ 00 1 .
‘A
j –Devanah._a1liTaluk,
A vD:e»\{an.Va.hval1i,
Belizgalriore Rural District.
.3. A .. $’I’.!”1i1V.l\/lL11’li Akkayyamma.
Dre/o.Siddaramanna,
A Age Major, R/o.Shetterahalli,
A Kasaba Hobli,
Devanahalli Taluk.
Bangalore Rural District.
Sri Narayanappa,
S/olate Siddaramazma,
Age major,
R/0.Shetterahalh,
Kasaba Hobli,
Devanahalli Taluk, V
Bangalore Rural District.
Sri Krishnappa, _
S /0.1ate S1’ddara.man’r1_a”,–~
Age major,
R/0.Shette1’aha1_Ii,
Kasaba Hobli, V 5
Devanaha11iTaIiJ.–k;,T.. _ j. _a
Bangalore Rura1Dist_ri-5t’. ‘ V’
S / 0.Ja’r’e 44SiId.ri.ara.1fnaAa’n..na..” ‘ »
Age ;v1aj;o”r, ” ”
R/0..Sh.efté::a.hal1i,V.__’ ‘
,Kasaba?}:i0b1i, _
DeV–a’naha’l1:i-~ ”
Ba_gg,a1ore._Ru:=a.1″ajstfict.
5 *
~ [)_/o.Sidda’1″a.m_anna,
major.
” ” E2./V0a:Shét–terahal1i.
K.afsaba{‘H0bli,
. Deva:1e1}1a11i Taiuk,
B.;:u*1§§a1ore Rural District.
Srrii. Chikkamma,
_ I D/0.S1’clda.ra1’11anna,
‘ Age major, R/0.Shet.t.eraha11ii,
Kasaba Hobli, Devanahalli ‘I’a1uk,
Baragailore Rurai I)istriCt.. ll//~
10.
11.
12.
Smi:.Ar1jinamma,
I) /o. Sidda1’a.man11a,
Age major.
R/o.Shetteraha}li.
Kasaba Hobli.
Devanahalli Taluk.
Bangalore Rural I)istr1’ct. 1
Smt.I…iI1gamma,
D/o.S1’ddararnan1’1a,
Age major,
R / o.Shetteraha1_11′ .
Kasaba Hobli, .
Devanaha11iTa1t1–kt,j.. _ R4
Bangalore Rural Di~s§riC’t. ‘
Smt. Laksh rriitfn ‘V
D / o,Siddar_a._man:n;a’,–, v
Age fnaj:o1f..,
R /. o. _Sh¢.tt’E71:?_ahal
,KasabafjHob1i. . . _-
D evarrahai V” ” .
Bar1ga1ore.V_}'{u’ra1′ ‘Distlrict.
‘. ‘ ‘
, — Sri Bhat,
~ S /°o.1ate Sethuorvamachar,
major,
A R’ ” or.Svhét.te1″aha11i.
R’ F;-a’sab21R’ -Hobli,
. I)ev’aijr:ea,§1al1i Taluk,
B_ar1gaZlo1″e Rural District.
S’rot,.Vasant.ha,
” If) /o.Sidda1’ama1ma.
Age major, R/o.Port.
Deva nah a.11i T own,
Bangalore Rural I)1’st,1’ict.
o
14. Anjaneya Swarriy Devaru,
Shetzterahalli Village.
Kasaba Hobli,
Devanahalli T aluk,
Bangalore Rural District. .. Respond.ei’its
This WA. is filed under Section 4 of _
High Court: Act, 1961, praying to set aside thee’ olrdelr 0′
dated 21.10.2008 passed in W.P.i§lo.757~i’/”2–Qj07§’=.. ‘*
This W.A. Coming on for
delivered the following: ‘ V =
JUoGz.vi;i_«:_N§ 00 ‘
The appel1ants’i1a_ve in this ‘appeal the
order passed by the who has held
that the appe1~la.i1tsn'(; iiloeuseistandi to irriplead
i;he1ri’:_ in VVtiter_»l”<proeeve_ci'irigs before the Deputy
Commissilorierlfiie Deputy Commissioner was
righiiin rejeei:ir1g'– irripleading application. Aggrieved
b§r':p_l'lthe_pAV.said order.,.~t.l1e appellants have preferred this
. appeal days in preferri.ng this appeal.
é~
place, the reasons given in the affidavit
in sv…plpo1.'t,l of the application for condoiiation of delay do
2 'iiuij show the sufficient. cause. Even otherwise, these
i/
7
appellants. who claimed to be the Villagers, are
interested in the temple property and are not necessary
parties in the proceedings initiated under th’ef1’nan1s
Abolition Act for regrani; of land, which
with the government. The Depu.ty_Co_rnnii’ssvione1§_fanduit
the learned Single Judge were
the appellants have no loet:s4″‘Stand’i to getlv-iIn;p1’e’ad’ed in’ V
the proceedings before the.Deputy.._Cornimis.si0ner. We
do not see any infifniity lin the learned
Single Judge. 4_’fI’h._e ap’p’eal’:is
in view’ ofthe appeal, all the I.As.
are disrnlissed. ‘ .
sa/u
l JUDGE
Sci,/--
LWDQE