High Court Karnataka High Court

Sridhar vs The Deputy Commissioner on 13 November, 2009

Karnataka High Court
Sridhar vs The Deputy Commissioner on 13 November, 2009
Author: A.S.Bopanna
IN THE) HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13"" DAY OF NOVEMBER'

BEFORE

THE HONTBLE MR.JUS'I'ICE.A.S._'I%§O'P2if€I§%P.,'_'_A.V 

WRIT PE'E'ITION NO. 33512w3:%=52T_%O%/20091   %

BETWEEN :

1

SR}; SRIDHAR s/'O CI*Ti1I).,A-MBARAM "
AGED ABOUT 5'5_Y-EARS _  .. 

R/O NO. G 102 "  E. j.

VIJAYA KERAN APARTMENT

ATR PORT'RC_)AD;' _   . T,
BANGALO}3i3'~«58O   
SRE     
s1/_O LTATE-AR vEN,KA'1'A_I3AMAAN

AGED..ABOLTTfr'75'~Y.§ARs_ 

SI\/IT. v1D1lT"fA. SR1_:NiVuA.SA.N'
w/O V sr{1.NI'vfAsAA; '

_ AGED. AE3OLf_T 65 YEARS

 RET1,T1O'NERs.._NO.2 AND 3 ARE

R:/'O $10,176, 1 Tim CROSS
'£,1VEAEA

" AGED ABOUT 45 YEARS

STHUNUR VII',I,AGE. JAL/\ HOBLI

 BANGALORE NOR"I'H ADDL TALUK

BAN GALO RE

\i

'-
-N



")

5 SMT. T LALETHAMMA W/O 1\/IAI\§JU§\'ATII
AGED ABOUT 59 YEARS
R/O 39, KARNIK ROAD
SI"IANKARAPURAE\/I
BANGALORE «w 560 004

6 SR1 S A MANJUNATH S/O LATE ANJA.NA;I>;jAf T   ~.

AGED ABOUT 65 YEARS
R/O 39, RARNIK ROAD
SHANKARAPURAM
BANGALORE 560 004   ~

7 SMT. UNO PINTO W/O LA'rE";:f. %€1NTO[J"-  » H.
AGED ABOUT 75  "  '

8 JOHN ADIL KAMAHATR
S/O LATEJ PENTO  _ 
AGED ABOUT .A9__Y-EAE:S _ V  ..

PE'm'1ONERS NO] 'RN15-8'   '

R/ O GA13EMARANA1»iA1,1;1_._
JALA1m:OE~;1.' "   

,'t3ANG;<$i,ORf:"NOR;T1~1 A1551; TALUK
BAN GALORE uRE.A*N._E1S'r.,

9 RATHNA PE.TYiAD/O".LATE UMIRAM
_ AGEDV _A501;<"I' 65 YEARS
 R/O NO; -361, NATIONAL GAMES COMPLEX
 i_§QRAMANG"~x'L' '
_13AN.GA:,ORE

 .   E.L:.jABET1»1 D/O SANGLIANA

AQED_ ABOUT 43 YEARS
- R/O. NO. 261, NATIONAL GAMES COMIEEX
~. KQRANLANGALA
BANGALORE  PEE'E'I'}'IONERS

  'AAV_{B-ESI21; M R RAJAGOPAL & SR1: H N 1-BASAVARAJU, ADVS}

é



AND:

1 THE 1')EPU'I'Y COMMESSIOENR
BANGALORE URBAN DIST.
BANGALORE

2 THE -'I:AIISIIII.DAR ,
BANGALROE NORTH A1){)I,"'I'}'5\LU}{ 
YELAHANKA   'L
BANGALORE URBAN DIST. "

3 THE ASSISTANT DIREc*If_OF:

OF LAND RECORDS '  ' _

YELAHANKA ADDL TALEF; ..  "

C/O TALUK OFFICE, ' V  

YELAHANKA 'IALU'£<_, * AI)._E)I'FIONA_L. I 

BANGALORE URBAN DIS_'_Ii;   .,
 .   -  I  RESi~'ONDENTS

(BY SRFR§§I£?{IAR,,HCGiI?'] 3.] 

,TIIES"I«::,~ SVWFJII _ PE'F1'I'iONS ARE FILED UNDER
ARTICLES'Z26*&;'-.227"OF'--..TlLfE CONSTITUTION OF INDIA
WITH A PRAYERAf'fQ"D1'i?IECT THE RESPONDENTS No.2
AND 3, TC) EONIPI;E'I'E "AND FINALIZE THE SURVEY AND
SE'I*I5LEMF:'N'I"AN1:a DLIF<AS'I'I PROCESS OF THE LANDS OF
THE§§SE;z PI£'I'I'"i7§_C)NI:"3§ZE3. COMPRISING IN SY.NO.22 OF

  GAI;5~E1§IIAII.ALLI W1-.--LAGE. BANGALORE, AIDDL. NOR'I'H.
I TALUK, AS PER THE NOTICE IN FORM NO.3 BEARING NO.

TQEN"{a_)'I:)FF' 3/200506, DT. NIL. IN VIEW OF THE ORDER

 .FASSED"~~I3YfI*I-IE ASSITANT COMMISSIONER BANGALORE

NORTH S*Uj_B.'1)IVISION. BANGALORE DT. 12.4.2005 VIDE
AN:X~J,.._°' . 

WJHESE VVRET PETI'l'IONS COMING ON FOR

  IIREIIIMINARY IIEA_RINc;, THIS DAY. THE COURT IVIADE
*IjI~IE FOLLOWING:

A

fl'



ORDER

Sri R. Kumar. leameci Gm-‘er1m1e1’1t Ac1V.()e»e;1″i’e_V to

accept: notice for respondentis N0. 1 to 3 2111:} §”iief jr::1_ei.=1_(3’ _

of appearamre within a period of fgL1.r QT , _

2. The etitioners are before ‘this Cs1,iVr’.’–._ see’kir17′

for issue of writ of mandamusfie”idirect:I’:;iesp’ontie’i1ts*..L

N0. 2 and 3 to eonlplete éii1e:1″i»fii1alise._ and
sei’t1en’1eni: and ditrasifs-pr0«;¥essA t.H(e–iaridsuibevioiiging to
the petitioners in i0i”‘~..vCs;dief1aha11i village,

Bangs10re- Nd:’i'{h__v’i”a1u1{}’pursuant, to the notice already
issued i13_s413’0rri’i the direetioia issued by the

Assjisitaent Cémniissiv-Jner as per Annexu’rewJ. T he

. petitiofiei’s:h.erein claim right in respect of an extent of 2

H ‘?1EE.i7.§3S Sy.N0.22 of Gadeiiahalli vii1ag,ge.. With

reEs_.§a1fd”*V.’vt’su’~1.j”§’§’) Vii:_..3_1A4e-is

Assisiiant Direci’or of Land Recorcls to..c:.o’1*i’ipic§te. {lie

survey set.t1en.1<~:nt in 1'especi' ()i't1_ie i3i.f§)i_v)e';:ijk'.ii'i–.q1,;:t:siio}1.'

The order dated 12.04.2'OO__5 'f3&I'1l1t',.'iLi"i'A,V(":_'.v-::'_;_L v§§V”C()}7IV11I1iSSiQ1:iC1′ has also
passed an order in T.hiS _reg21ij(E. “=._”Pi1r._5suz1;iii i:h<-zreio. a

notice as at _An:1exurve~»"Kv.is'Vissue:-_d' iiidiitvaiiiig the parties

to apVpééi1""diiif, théf "s3Li:*.{éy p19_or}téediiigs to be taken on
22.02.200.53 in the present. petition is

that pvL1rsL1danf tc1"the'v_s2i'id notice, no further p1'0(:eeding;s

haifé' b_Cwf3I]<.n}1E'.1d 'ai'i'd"i:heref()re, the I'€Sp()I"1d(?1'11iS shouid

br;Ai,dire_V(_:£.V:%c{ v"i.o_ it',-:)mp1ei.e the prmtess.

1(3E1I'I1E?d Gcweriinieiii. Advocate would

staI;e ihéit as per the d winieiiits prodiiced E:1}(,)I'"ig with

,4…

4

(w

the writ petition, the notice issued no doubt i’1.’1di(:ates

that the parties were notified to appear in the st1′;fxrey’.

The resp01’1dent.s would now verify the rL?C()’I’C}*.s-.£i_1′}d’_éiftéére

taking note of the fact. would Complete the.,:;§_rt)gies’s if ‘t11’e.._ ‘

same has not yet been eompietetti.

-41-. In the Eight ofthVe’.Etb()\}e’,._t:1*1e 0r:~.ijf ‘g1iree!:i_tL)1iAt<1:";

be issued in the present »pet4it.iV()1'1 .i's._t() djgrect the
respondents No. 2 and to'._ta_:'g<e f'v.1*'ther action pursuant

to the notice as atv.-A'nneXu1fee;K"t.Q"t,T1'e petititm and

complete' surjxieytt"sett,le:n'e'nt process for which the

proeeeelnrgsr tbeéenr-~initiated by forwarding the

d0eumer'It.__4tO_the.third:hijesp()nde11t.. In this regard, the

thir;d"resp0I1»de1'1t shall issue a fresh notice to t.he

j;)etitid»r1"ers..Aand éifltttteoneerned and thereafter complete

In order to hasten the process, the

.'pe'titi0'nAers'I_shall fiie a certified Copy of this order with

the respondents N0. 2 and 3 within 21 period of four

35

.4-

‘t

*4

weeks from the date 0f1’e(7eipt_ of a copy of 1.1118 0:’c,1e1*

and fL1E’t,1’1f3I’ before the lap:-3:3 of one rilcmih 1:}1¢1′;::;ifu?r,

appropriate r10t,ices shall be issued to i.he__j1562?.-.i1_~i–Q:1″1{‘:;rs’«

and the parties concemed. ‘I’here2a.-zfihtr,if.t.11e: 1.hi1j_d

respondent shall take expedit’.i0L1s 5″;”t’€.}3S §fQV1’=.C5E)lT’I’ffl£31.i’ia3VIl

ofthe entire process but in a11.y <–:.ve1:..t. the [a-%v:1'it5i¢f1*<:.V_pr<33ccss,'L

shall be comphated within aV1_i1_L VC:L:;t.e.1j_ 11'n.1.i1:– months
from the date of receipt of this order.

In t<:rm's,__0f_%£1f2e';1b.QV::, t:hefpeti.i,io11s stand disposed

of with '$16 '0r§.i.e1* to" H

Sd/ –

JUDGE

h1;”p._/_b11’1s V’