High Court Karnataka High Court

Sri K A Subbaiah vs State Of Karnataka on 20 July, 2009

Karnataka High Court
Sri K A Subbaiah vs State Of Karnataka on 20 July, 2009
Author: Ashok B.Hinchigeri
....--..n..n . ......" uwwnl ur muwanu-m;-\ ruun uuulu or KAKNATAKA HIGH COURT OF KARNATAKA I-HGH C

 % ;S'E*A'I?E'{)E§:Vf{ARNATAP(A
' REP.  ITS-REVENUE SECRETARY

-1-

IN THE HIGH coum OF KARNATAKA AT B.{u§£(}z$;ij.€§£233

DATED THIS THE 20TH DAY OF JUL!-;?"_f:'2(J_C§  T ' 

BEFoR7a:"" 

THE H()N'BLE) MR. JUSTICE  B.  

WRIT PE'I'I'I'ION NO.2{)5§G. o1:*%2aQ9««.5G1\éi;§i:5C)

SRIKASUBBAIAH - A 
AGED ABOUT 31  
S/OKPACHP;{A}I %  '

R. /ATT  D:E']f'i',_. , " .
BA'I"FALIC¥N MEG PLMD'-(3Eh'PRE"»3 
  "  
PI2?TI'1fIC)NE2R;7_V  _  %

(BY'SRi$VO1..SHPaEA;RAMA BHAT, ADV. ,)

'*DEPAR'F3§£_EE'\I'P OF REVENUE, M.S.BUILDING
DRE V_E{'AMBEDKAR RAOD,

 BANGALORE 1.

}§¢~  DEPUFY COMMISSIONER
»_Ka::>.AGU DISTRICT,

_¥.<I()DAC}U.

' THE TAHSILDAR

SOMWARPET TALUK.
SOMWARPET

KODAGU DIS'I'RIC'I'. ... RE'SPONI}EN'I'S

(BY:SRI RHANUMANTHARAYAPPA, H.C.C'r.P.)



-2,

THIS WRIT PETITION IS FILED  
226 AND 227 OF THE c0Ns'rI'I*m*1o1»1_ OF, mam 
PRAYING T0 DIRECT THE DEPQTY COEVEMISSEONER/"  

RESPONDENT N02 TO  DISPQ$E .g .  _ V 

APPLICATION FILED BY THE PETITIQNER DT; 215′;-2CH’,}5

VIDE ANNEX-A BY DIRECTING ‘-rm: REsPom:>ENT.k
No.2 TO GRANT wAs’rE=LAND I93-EARIN{‘; 1/1-‘

MEASURING 5 ACRES SI’I’UA”FED AT ._BASAVELNAHALLI

ur lu-\I\i”Il-Ill-il\l’| nrun ovum: vr nan-nu-I-mm -ruvn KAJUKI Ur l\H!ll’fllI.HlI.R’ ‘ rtlurl LUUKI Ur IRKNAIAHA HIGH LUURI U!” KARNAIAKA Hfliivfl 0
Mn uuunl ‘

VILLAGE, KUSHALNAGAR.____ ‘K.O}3\AGU ‘*«1)jSfI*RICT 1N

FAVOUR OF THE PEr1′::1fIoNER; %_

THIS PETITION LCOM:NG%V PRELIMINARY
HEARING THIS DAY, ..’:l’I_iE.f=.._V.COUF?T MADE THE

FOLLOWING: %

‘A ‘ ~ the learned

Govennnént to take notice far the

respongdents. ” V.

% 2, Trmgigationer joined the Army as a soldier in

in the Kashmir Valley, he fought

the t¢I;I’01V’:iSfi’.$V fisking his own fife. in the fierce battle, he
‘ serveral bullet wounds. The photogaph
at Axmexure-B to the writ petition shows that

A ms race is very badly disfigured.

3. The petitinner submitted an applicatien for

tha gent 0f waste Land measuring 5 acres at Survey

-4-

and receive grievous injuries of multiple arc

required to be taken care of by the sysgtg:i;itz::%i.e;.;~

Government Itherefore dccrm; T

allow this petition with a, to . ~’

No.2 to consider the dated

2.6.2005 the land Vfzvjlleasuxing
5 acres at Village,
ii ” favour of the
petitzioneri pet.itioner’s case has
to he and in the letter and

spirit bf

Thekk ‘rasaiuondent No.2 shan cansidm- the

. VA T.’-3:;t’.;=.-3 himself as to whether the land in

queétigéiii :}F’0mst land or not. If the applicants

. …–…n.-“nun nu.-an vuvulu ur I\AKNAu\:\A I-m.:’-I-‘I COURT OF KARNATAKA HKBH COURT OF KARNATAKA HIGH C

. Emppa, Abbas and Madappa who are non-

‘ be given the lands standing at the same

‘ mnznber, prima facie, there should not be any

fiitfictfltgl in gantillg the sought land to tht: petitioner.

However, should there be any difliculty in wanting the
sought land to: the petifiaéjgfflen the ground of the same

– 4! .._. ,. _…;.,V… V. .u–uu unanaus » In:-rt nun!!! U!’ RHKEVMIHKH Nib” LUUKI U!’ KARNATAKA H16″ C

-5-

being Forest land, the respondent No.2 shall

alternative land available far the gant and’ J:

the same to the petititmer. T11¢A>VrespoIi(ix-3fit_~v K

take the decision as r:xpedi1ic$L1sl3;” Appssiblé” #3365

my case, within an outcr 1im_it of L’

date of issuance 9f the of t0é1§a.1y’f.§fbrdcr.


8. Sr}.  the learned
Government:   file his name of
appearanéitfs    two weeks iirom

today;

Sfi%,,
fuéigfifis