High Court Karnataka High Court

Sri S Chandrakar vs State Of Karnataka on 14 September, 2009

Karnataka High Court
Sri S Chandrakar vs State Of Karnataka on 14 September, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE'*_

DATED THIS THE 14th DAY OF SEPTEMBER, 2909'   " 

BEFORE

THE HON'BLE MR. JUSTICE H.N. EIAGAMOEEAN 

VV.P_No.3790[20(§9_( KLR--RES) _ . _   
BETWEEN: V' '

SR1 s CHANDRAKRP. _   .
AGED ABOUT 58 YEARS    '
S/O SHESHA HAND},   I _    :

OLD    A'
MADIWAEA _ _      
BANGALORE--560 C58;  V  _ 

..PETITIONER

 " '(Ey Sni§isE:AN'EgxEA1§*AEEYANAEHAT, ADV.)

 1. STATEOEKARNATAKA
" ~ --«  REE. BY SECRETARY TO GOVERIMENT
 ' REVENUE. DEPARTMENT,
._  M'.S. BUIL'DING,
  " DRJEMBEDKAR VEEDH1
E BANGALORE--560 001.

Cviw



2

2. THE DEPUTY COMMISSIONER
SHIMOGA DISTRICT,
SHIMOGA

3. THE TAHSILDAR

THIRTHAHALLI TALUK

THIRTHAHALL-I

SHIMOGA DISTRICT.   

4. THE ASSISTANT DIRECTOR
OF LAND RECORDS,
THIRTHAHALLI TALUK
THIRTHAHALLI

SHIMOGA DISTRICT.  A  _ 
 %.j.';.vRES0E"ONDENTS

(By Sri RKUMAR, HCGR FOR 0 _    0'
ThivslRefit'iiétitifiiijqlfiledfliindeiliAiiicies 226 & 227 of the
Constitution 0f'I11dia'fiiayirigltqh"H. ' '

This peiitiori comifig £011 for preliminary hearing 'B' group

this day; the,court'1::1_adé the following;

QRDER

 ._   'i:0.)V}C'Cf21si011 this court vide order dated 26.05.2008

 in w.R;:~Jp.'4751/2008 directed as under:

"  0 Respondent N053 and 4 are directed to consider the

Annexure-F filed by the petzhfoner and survey

0 0 bzfizrcare the {and proposed to be purchased by the

%Z§\w/xy

petjuioner to the extent of three acres in Survey No.26 of

Shirupathj village, Thjrthahallj Taluk, as eXpedit1ousI’:fVt»ast._V_

possible, but not later than the outer fjmjt of three;’;fneri’£h_s ;_ A’ ‘

from the date of _rece1pr of this order, 1fnecessa1j;zh_’]egaf.A_fees
arepajd by him.

2. In compliance of this ‘ortier the ‘~reV’e.nfi_:e ‘authorities
conducted survey, measured. atheflhand qtiestion and prepared a
sketch. Further when the petitioner reqtiestedto’ issue podi copy
of the land in’qiiestion_, thei1iiougned–endorsement was issued on
1.1.2O093_as per the impugned endorsement, it is

stated that t’h..ere_is irariancesii the extent of land claimed by the

_peti§1e»:nerLA’an:d as ‘sfich…pa§<ka podi cannot be done. It is further

e_stated'that_A}Eare_Band Durasti is not yet done. The entire record

relating to thej'..-measurement and the preparation of sketch is with

' 4" * .. V' the eDeput«y" Commissioner.

fitwx

\V _ disposed of.

4

3. Therefore, liberty is reserved to the petitioner to

a roach the second res ondent — De ut Commissioner with
PP P P Y

Whom the entire record is pending with a request to gVrar.1_tllthe

necessary copies. If such a request is made by the peti§tiionei*,j’ .

the respondents to furnish necessary copies in_”acco1’dfa»nce i_witl’1_ V

law. If the petitioner is aggrieved ,

respondents in relation to the measiirement and’pr_”e-paration of a
sketch in respect of land qi;esti_:on,_he entitled tolwork out his

remedy in accordance withAVlaxiv.r–.V

Withr. the above iobservation the writ petition is hereby

Sd/~
JUDGE

i ‘_