'w:VQfiVANA§ERE.
"1;?%;E."AS§§i ;S?ANT COMMESSEQNER
Smi:.KAE«1ALAMMA we 8 ;xiAGA9m
*1.
ms: ":7-«:3 mew Cam? 0?" KARNAYAKA M samsagagg
DATES THIS THE :2?" mm' OF FEBRUARY, .<2.'{#:}:fi.'§}.".VV
BEFORE { uk
THE §~EOf\i'8LE MR.}UST'ICE mxzx "
war? PETITION m0.234}éa 0? 2é05:§;C§;=_;€*5
asrwsgrss : % L 3
1 TNAGARAJA
S/O SA.£'£N;A*- HANumNTH;£s.P$?A
AGE:3€¥
R/G 5NIT?L}?<;;?.H,ARf§~Ei}3Fs.:.T33.--£,U--K
D fi§JANAG'E:RE §'IST!'-EECT, PETITIGNER
(By $51; M éA:;a;§vE:%4§a%A ACHAR, ABVOCATE)
1,_i "}':-E.E gems»:-Y ctzméazsszamaa,
% "£}fisVANAGERE"BISTR§CT
Q§_£x'v'ANAGERE sue mvxsww
.;D;é.f\!ANA§ERE.
" MAJOR
J1"
Er?$3..i'{§_gERSHA§'éD;....:%§f3VQCATE, $09; R-3 & R-S)
$99437 PETITIGN IS FILED UNDER ARTICLES
RESP%f§'~§'SEf'<§T was Amwexuaesxa' AND 'B' DATED
=2::,%:.2§a5 Am m.27.1.2ea3 msssm IN CASE
$a0,séTCL.ca.22~2093-04 we PTCL..CR.42,'§2-=83.
%%§§v, THE C3i.3R'F MA§E THE F9LLGw'ZNG:-
R/O NITTQ R
HARIHAR TALUK
SENCE DEAfi REPRESENTED BY R-43»
WHC} IS ALRENDY ON RECORD.
VIBE ORDER {DATES 3.2-2-2009
4 S N JAGADISH
S/O S NAGAPPA
r»/:A3oR A
C/O Dr.MALLIKAR3UNgia--------
IYAPPA CGLQEW .
HARIHAR. "
5 VENKAT£x«RA-MAEIZAH
S/0 P..Y,EL£§'?VI.;5sP?&CH}§»PP;¢x.E£%?€'
AGE =iMA_;i'Q°R" * kg %
R[Q N*EVH:'~€'L*.,VC£2.£§/§'PV"'-- A
HAa%:H.aR?AL:;K;TA'w % RESPONDENTS
(ay Sm?’:.E€!.€Z.NAGQSB’§1EE,HCG¢, ma. R1 & R2
Sri 3…–?RASi~h«\N’?Hv; ADVGCATE, FOR R-4 &
226° & :2i2f2* OF THE CQNSTITUTION 0? INDIA
PR;I?a=YEi’%i’G $0 $51″ ASIBE THE mafia PASSES? BY THE
YHES PETETEON CGMENG §N FGR HEAREN§ TEES
W”
o’R5ER
The case er’ the petétianér is that law bearing
No.11/3 cf Nittur Vééiage, Harihar Taiuk, measugjmg 12
acres 31 guntas was granlted til’) we Har2jLsV:3r5éa “‘S§/:3
Teiechatta of Jigarzé viiiage. Since the 4_
Raddy did not pay the Eand r§2~;I2én–sg;e é41§1e_:v’4§’é:7:é:§ ;3v:,:tx ‘ j
up for auctian. was purchased
Er’: the auctj.s’é;§’_y E5.-2%” an 17-«ii-i93?.
Thereaftié} same wa$ 39:6 to the
res;3V:o§’§°15Ve’:n*:i§€._., petitioner mafia an
appii¢’a:_§§:r3 $’eéE§éirs§§’_’§’§§é*’«r*éstaratéar§ 0? the land befare
£336}:’V.§§SS§’§tav¥}i’ C£§3?’£'”;E;I”3iSSifif3饒 an we grammes cf’
“ijfif Céffiétians Q’? grant. The fisgistarzt
,.,¢€.€,;i7i’§§’:;§§V$?$§_€3Af:Sé’3:?’ by the arder dated 27-1-2$G3 wide
fi§fs:1e><::.§re' -'A rejected the same. Gr: appeai to the
' Efigpgiy Cemmisséaner the $ame was rejected by the
'§firé:er dated 24-1-«2ac:5 wide Annexum-8. Hence, the
V present petitéan.
J4″
..~5,…
Cfifitéfitifififi sf bath the parties and aim reéied an
varieug cmcuméntatim proéucad by them of
the auctian purchase. The AS§iSt3fit
came to the canciusion that the. .i_a;nd.”i’::, “vf1′{§%ijv»2i ‘g.ff_a’nEefi”a.
a ‘iaréd anfi the same hié’s:.: ‘i:3eer3 p.{1é*C§;%-asféfi Why the’
petitienafs father’;§f§’v-..au_tti§’r:L’;:.._V_5fi*:erez°<::ré,VA since the
{ands have bgen pu_r;:V§';a,se :_j* f:r"2–"'a:.j5<:i§.E:;::ré the same are
net granted I':_ef%'c:étbvébrtézisians of PTCL Act
are net 3;:}p:§Eé'a_1bié},"p wjfxén the laws itseif are '
{mi gra:i:té§7r:za.:f:ié§i;if§…_5ar;%2e having been heid by the
Assistérrfi ta be the Eanfi$ that were
Qu:%§:a~$ed §V':'"z"V–.af-§:a,Vzv_§_1;_;*«:§.er':, the previsiafis af the PTCL Act
' ;Ce;:i:'3.,A_v:":€:i'4.nii5t=:._ai:tra<':ted in me instant Cage. The other
":°:4fi:*s:'ce;i:9'2¥t1i"%.f'i}isi%f*;é[1'vyfirged by the §eam-afi coungei fer the
peéitiérgef maid net be carzsiéered in View sf' the
.f§?%:§_.E:1gs recczrdefi abmre. The Assistant Cammissianer
" whi§e passing the impugned srder has passed a
detaiied mrder net cniy with regard to the
W4"
_ 5 ..
maintaénabiiity of the appiication but aisc regarding
the merits of the other cententions. I do not find any
ground that caifs Far interference. The appeiéataorder
of the Deputy Cammissicrzer confirming th§__?.ééid4′}j’:§.%ci§r
being En terms of the arfier passed by
Cammissianer afsa doeg mt céii fix” any ér:%:eef:rfer_én”ge}’«
Far the’«:1:TV.é=f£:ré_sag§d-V7ré’a$dhs,…….%he petitien being
d emm c$f_Vvm:;éfr;é_{s E3 > ¥*~=.{e”‘<:m sts.
sal-
‘juclqe