High Court Karnataka High Court

Mariyappa vs The State Of Karnataka on 1 August, 2008

Karnataka High Court
Mariyappa vs The State Of Karnataka on 1 August, 2008
Author: D.V.Shylendra Kumar
1

IN THE HIGH COURT OF KARNATAKA

AT BANGALORE _ 2 %
Dated this the 1-: day offixugust.  I  " 

BEFORS:

ms Horns ma JUs'I'IC3:;i)>AA>V\? _ aji!fYI.Efl'B'l§E*

_4:___wriz emion No.  E ' %   

MARIYAPPA   _ 
sxo I..ATEVDODDAhEA_LI.A;PPA,  _ V 
AGED ABOUT65YL1ARSAN1?)' ;  AA 
THEREFORE SENIOR CITIZEN;   

M. MANQU -:§ A'I'_H 

SlOE'?fiAR'»WA:??AA.   '
WED 38 YEARS-  
M ; e.m3AmEs1#I - A 
s/o''MAE1YA9PA. "

_ _ AGED"-2<;_ YEARs;. V '

"  5;};-!:'I'.vvENEEL.;A'h1E'*Iei'i1'

W10 _N!A_R§YAPPA.

" « _ AQ_E!}"5f?' YEARS,

. "  ALE-':EfE$zb ING AT NO. 290,

7_1T1~QR{)SS, GARUDACHAR PALYA,
WHITEFIELD ROAD,
"B;§NGALORE -- 560 048.

 SMT. M. NAGAVENI
' w ;o RAGHAVENDRA 85

D/O MARIYAPPA,

AGED 32 YEARS AND

R/A 45/2, 15" MAIN,

8'15 CROSS, R.B.H. COLONY.



WHITEFIELD ROAD,
BANGALORE - 560 048.  PETI'!'IONERS

{By Sxi. Sathyanar_ayan.a Gopal Rao, Adv.] 

1. THE STATE OF KARNATAKA,
REP. BY I'I'S CHIEF SECRETARY,
GOVERNMENT OF' KARNATAKAI  
VIDI-{ANA VEEDI ROAD. ' I
BANGALORE -- 560 001.

2. THE SECRETARY AND COMMISSIONER.
DEPARFMENF 0? HOUSING END '
URBAN DEVELOPMENI',  '

M.S. BUILDING,  . 
BANGALORE »- 56o_oa1. 5

3. THE SPECIAL. DEPU'I'Y'~ DD§a1§:§Ss;asIs'rz'r1,';'1*1or4 09 mam. PRAYING TO WRIT OF'

 "  .oE:2'no.RA1e1 QR ANY""OTHER WRIT OR ORDER IN THE NATURE OF
$14.3 wm? 0.13' CERHORARI THAT THE 0:295:12 HEREWITH

PRODU'€ED.V 'ATV ANNEXURE - C SUPRA AND PASSED BY R3 IN

I"'UbC_1(4) "f>0a/s3'---3% AND ANY N0'I'IFICA'}'ION ISSUED OR TO BE

ISSUED UNIEER SECTION 10(1) OF' THE URBAN LAND CEILING
ANB REGULATION ACT BE QUASHED AS BEING NULL AND VOID

 AND 

THIS PETITION COMING ON FOR PRELIMINARY HEARING IN

 gfioup, THIS BAY, THE comm' MADE THE FOLLOWING:



3
ORDER

Writ petition by declarants of excess no1e:ixa§ege’ :’

holdings. The petitioners ‘

nature of mandamus to ..t..he arid’

its authorities who “‘a}1tt1oi’iiiesv”:tu1der the
1976 Act to restore favour of the

petitioners onflglfie petitioners have

continued to in of the excess
land dec]a1wec1VV”‘1,e1-tier’ in respfact of land
measuring 1. oxge ~ in Sy No 45 of

:~{Ga” I’1_1da«eh” %%% a rpa lya], K R Pnram Hobli,

sanga:oj:es¢uaa;1;¢wEast; wank. The petitioners hav1ng’

T’ ‘iegah- ‘ty of the proceedings under the 1976

(=’;)”6;()6/83-84 and the subsequent action.

petition filed in the year 2007 questioning the

of certain proceedings under the 1976 Act taken in

4
the year 1984 is too far in time any

examination in a writ petition for Jtlrie

proceedings of the year 1984, as

asserting possession and ‘£1′ ”

against the respondents for?ta,i;cing’

of time. When the under’ Act had
abated, if pending, Aet has been
repealed and the one pmsession
with examination is not
liberty is reserved to
the petitionefs tn ..c’oiirt to make good his
version and possession and
on__ in aid of any statutory

proifisions .. of the Urban Land [Ceiling &

1999 [for short 1999 Act], or any

_ ofxmade by this oourt inteI’pmeti.ng any of

of this Act, while seeking relief before the

5

3. Without prejudice to such possibilities, Writ

petition is dismissed.

sd/1

*PJ’k