High Court Karnataka High Court

Vishwanath Poojary vs Deputy Commissioner on 6 November, 2009

Karnataka High Court
Vishwanath Poojary vs Deputy Commissioner on 6 November, 2009
Author: A.S.Bopanna
IN THE HIGH CQKERT 1'§OV7§.3§viB§§}2:i2'i3:{3'§fV @ "  

BEFORE§" %
THE :~1oN*BLE MR. k;3:sf:f:ETI'I'IO§'~I rm.323$}~..Y§3AR:s 1 
S/Q 'FHIMMfi1?PA5A;jPQOJ§a R"?
SOONTHAEEY H'2§%ié;i:ss:z3r«§Eg

 ?=}§AN€s£§LC§RE
T':3ss:§sHV;-3%. KANNADA.

 *?A:£é;$::'::3m
#5335545 SA_§» '.   

V "  MANGALORE, ma:  .§€§SP(}§§§EF€'}'S

 (BY SR1 R KUMAR, HCGPJ

TEES WRIT PEFYFEGN IS FEES U3'*§DER-§§.R'YICLES 226

 5:. 22'? OF' THE CGNSFETUTIQN GE ENDEA ?RAYENG~ TO

BIRECT THE RESPGNDENTS TO CQNSIDER THE

i

an



PE-)'}'¥'1"IGNER'S APPLICATISN F012 REGUL¢'-'x~I¥21jE'£¥_{1'§',Q,§\§..A
WETHIN A TIME BOSND mm' :54 AccQRr3g}x:c§"--g\s;:3f;;.T ~

LAW .

THIS PEETITEON comma   ;f~*a:g?._ 2:aR:«ii§:'rs«§1,,:~I'A;RY"'«
HEARING THIS BAY; THE COURT M533'1*THE»;a*0;L0m:s1¢r:;:,T_i

o aha R t

Learned Govemxfijent ta. accéfit Vimtice fer
the respondents and IA';_1¢ ' within a

period of fang” wkifijeks .fi*on.1’£€Sdé1y,_’ v~
The “:3-at-%:icne;fV_*i€~__heibre this Cami: seeking for
issue 01″ \?JI”ii 0f tn direct the rem”;-ancients to

coxggéidar the p§: titi01;ier’s appiicaiiitszi far regularizatiera

. “e’§”‘i§’,hiH_ a VfF&fI1€:«

.3″; ‘E’i”:ie gr ms pfititiaaler i5 that he is in

” pawezgzééaan and enjayment sf the land in qtjestien ir;

N0. 101 of Iruvail Village, Mangaicfe Taiuk. The

2 m pet1’ti011e:* eonterads that he is rasiding in the hause

J2

Ir

V. A F€$§’§5{)fli:ié;3fiiS. ”

which is canstructed in. the said property 5€a:”ing~§j_0i1:§e

N0.1~148{1). Ia respect of 111$ zxrxautiaozézeéé”:E;>c§i§g;§§é;*t§{::$i*1«x’ *

and cultivation of tbs preperty, vt1″};«<:».;»3c:tj_?;';f:"§V:«'1"':Vé:'T in 'A 2

have made 331 applicatimza seekiiig fagizlariizgifiglj

uiiautficrized 0c(:upatio:ti. II1 t'r1:i3 an "

ackxaawledgment is t:;""i1é:§?eV"'-been 'issued as at
Annexure 'A'. The g*i.é2.?a'1Ce5'<:;f pétitianer is that
degpite 1apse;.aF« .$1f;;iIiCie:1t 1:;i3."£1e; if}§};3~ 1jesj3o'nde1*;1:s have not

cansiderefi df_ -flrle applicatjen in

aztcordvanoe :¥ifl*i:"'}aLév.,» 4"*T}"1"ert:f0re the pefitioner is before

this appropriate dire<:':iens to the

4»';4:""'i"3?§vf:¢VA'.§§é1*:"3e£1 Gevaxnmefit Advc3{:at.€ wouid stats

théi: t}::.é 'vtfifaciiy and genuiraeness cf the ciaim made by

V. §3"if3__ p6?:ifi911€r and the appiicatioii saié to have bean fiiuad

' ""<-$%fiu1fl<:¥( be verified by the Ta.E":$ildaI: if such appiicatian

fauna 1:0 ba pending, appmpfiate astion would be

JE

5;'

taker: for placing the application in aCCOI'(33flQ€§.'Wi.§}£3{§é§,§é %

befare the Cezntnittea immediataiy on _C01Z$§§.iI1IiiOI1

such Committee. However if t':":€r}.-°:

impedifiaent the petitiexzer aifoazld be-.§1ifi1naté(i.«:sQ_VV2viiI1in v

a raasanabie tixne.

3. In “(;f”1″V.’~11t.”:= Tahsiidar,
1\&00dabidi;’cf»vi§ the claim of the
petiticner, ifor reguiagrizatéon has
been I:i1 ade gamer}: at Annexurcé ‘A’.

If the ciauim_ 1::«:a géllflififi, the Tahsildar szhall

V. spéips f:;§%” “f:1.1jf§11£:r processing the appiicatien and

‘gcfiiacixigV’~§§v’~ ‘bef0re the Cammittae for regtllarization

i::1::1édiai:%:%i§% }:?iff:er canstitution cf the same.

6. in ihis regard in order to hastfin the pmgess,

‘£316 paiitimler shall file one more set of the papers along

wiizh the Cfiffififid {:op}= 0f this order with the Tahsildar,

$

pi!
4″:

M-ixtsdabidire, within a period of four weeks from the

date of receipt of a copy of this order. On receipt.pi;%1_e

same, the Tahsildar skzall take all steps fig ~

ctonfzrm the aspeet with regard _f,9…if;_1f1e 1::’e’i”‘itié::f1;pj;}””+:2f’_AtVir1{-:_V ‘A ”

application within an outer bf

thereaflzer. The pendency of .r.§t13§enViSe,_0f ziypiieafion ” ‘

shall be intimaied to the pet.i€i§i.:f:ef”*2;:ithiri’ t.7’3..€ time

frame. If the app1i¢fifi€§g1′ pending, the

said Iigghaéiti» =. t1ri?:”,:’i~:afi€”:r be placed ‘my the

Ta}::2si1d_ar” Committee and the

Cammittééx—._sha1} -r_:<31::$i'<,1.,€;'r and dispose of the same as

,_V_:=:x;_3§§:li1ji§§s12$1y p:3$.s'ible but not later than a peried of

'i?3ii1'V;11{§r1t1*1$ ";°2+oI31 the date of its cexistimtion. it is

Ii:3éii1es$.'E;;¥:i__t£1&I1fi(3:1 £113: if the appiicatiim is pendirzg

:.};:€titi0r::€:1' is in pesgsessien of the p:'9p€:*i:y, the

A ":L:";:s;:{s;§3ssion shafl not be dimtgrbed by the respmzdsnts til}

iifize appiication is censidered and djspcssed of.

i

*9

GR

in terms of the abave, the petitizm stands dispaseé _. 9

of. No erder as 213 casts.


Sd/%~

CA,/brna    V