High Court Karnataka High Court

Pillamuniyamma vs Deputy Commissioner … on 24 June, 2009

Karnataka High Court
Pillamuniyamma vs Deputy Commissioner … on 24 June, 2009
Author: L.Narayana Swamy
IN THE HIGH coum' ore £;Ar:Qz§;;:;1§Ei«' 

m*1'E1:) THE 24m my oFJ1IJ'NE 2092;.  =    

BEFO§I§'V; '   N
THE HONBLE MR. giufkswxijrs[%f;,':€.;g§saYANAVsx£rAMY
war? APETI1fIQ§ -!i(:i_.  :L4595{?;e%os

BETWEEN     

1 ?ILL£:h¢?IU.§$IVIT;?AP«?fI#i;tX  
w; 0 LATE :=i.;,¥{.,ANJ'?:,N'A?PA
A<}E::sAB;om: 3'9«.YE;Xi??, S
Bf%AHbz1ANABiNNE VI'LLiaGE
KASABA"iJ.O"BLI' .  * *
QI::HNTAMAN:.TA1$U;§

     ~~~~~   PETITEQNER

V {By Sm M33: MADHUSUDHAN : ADVOCATE 3

  ,1 zifiivtifrfii Cmzisszzssigmx

CHI'ai'§K;~BALLAPURA EISTRECT

 Q " ~$.T;}1CKB&LLAPURA

 ASST. COMMISSEONER
 CHZCKBALLAPURA SUB-DIVISION
CHECKBALLAPURA

:;-.35 

3 THE TAHASREAR

CHINTAMANI TALU§f{_

'\



4 MANJUNATHA  
S/(3 MUNEYAPPA '
BRAHMANADZNNE VILLAGE,
KASABA HOBLI  
CHINTAMANETALUK "     

  RESVPGNDENTS

(By SR1 SATYANARAYANA ,;3}3:~I{}H"I?QR R'1~',§%Q.:23
SR1 S.MURALIDHA--R §foI§3.§%a«:,_}.,_ 

THIS WP, FILED PRAY:Ne.   

favaur of 431 respondent an the basiré; cf  *;&ffii'Asaiti--

bean executed by A.1:1ja11a_ppa i{1v1»T'l°£1'§J'€)3.1I""{}}".;' me 4.15?-V.r§és;:301i§:i.<é::3_t§"'L'

The said €3I1t}f'i€$ havfi been     before
the Assistant Commissiofgfié /2QV€§4:O5 which
came ts be aiiawgzd. ~~ "<:srde:r, the 4:11
rewtirident  I*.;;ei§i;§i:0:.§'  the Deputy
Commissioner;  has aliewed the

revision. '}'?i'1erefGi'{3;vVtI:;€.p:*e::$é;:7;?: writ petitien.
3. it  s1;bmitt;éd.Vb§,{ the... petitioner since the iand in

questign is a 'gt*a:11:<i§:E  with 15 years n0r.1~aIie1:1a1:in
ijiause,  ta)  been executed in favour of the 4&1

reé'p:Qi2gi_&'11.:::céifrfiagrention of S€:{l'tiOf1 4 of Karnataka SC:

-- VV 8; ST (P'3*§ $*£::1:i§§i§}.V. Transfer of Certain Lamas} Act, herainafier

-4 jzfeffiszred to"  'the Act'. Hence he prays far quashing the

.« ' V _V ' 4: '- §.1n order. "K



4. The learned Governmem' Header sub1I1its."~t§'j'-Q'-».gh6

ordar of the Deguty Commissioner is iiabie ti§.V'ci£§Viis'¢. In such an event, the maniac
or his LE3. hajlé  ai£c=:if13$;i;isfé'fémedy under Section 4 of tlie
Act }Z}€fGI'fc1 -the Aégistaiit Commissioner. in tha instant case,

 rexfiéfiy is 1101: availed. The orders gassed

by At3r;e'«.T';'§$Isvis§i;<af1'::.xj'Qzfsmmissioner and Seputy Ciommissianef

égujzder the Lajrié. Eevenize Am; are withotgt jufisdistions Hence 1

H " "  the-':_ fafleifing:

"E



ORDER

The writ petition is ailowed.

harebjgz quashad; The §etiti0ne£é.§~pemfiitt¢d .’:;:Ti:’-.;f51§;f§’i’:*>za<i}::1 the" '

competent autherity under the Ag:-t-.*