High Court Karnataka High Court

D M Pradeep Kumar S/O Late … vs M Krishnaswamy on 26 August, 2008

Karnataka High Court
D M Pradeep Kumar S/O Late … vs M Krishnaswamy on 26 August, 2008
Author: D.V.Shylendra Kumar
1

IN   __.O_l' KARNATAKA

.I A1' BANGALORE    
Datnd this the 269* :day of August,     

ms uomm um Junta:  

flr£tPetz'tr'oa fig, 13; ?8 a,_

 

 *  _v1.m*A.t&AGAR

D M PRADEEP KUMAE _ ._
s/o LATE MOODALAPFA
AGE 42 YRS'   '
R/O msusmzyrs g '
SOMPURA mam 
NEL.AM.cweALA--.TAwK 

BANGi*\LOvRE__RU'E?AI§"i§i$T'F2IC'I;"v.§  A

 """   33.' Ram; Mofiah'; Adv.)

M KRISHNASWMEI.   " 
MAJOR. szo "La,'FEV!3.M.MUNIYAPPA
R/Q_%.NO.£'-'O7, 6'rH.MAIN_

V BAHGALQRE-A560 O40

 %'1-r§§VvF,§1r<.$?iteggs<é§f;;r§1Y

smog  .
s/_1.A1f:5;~I>.2\aI.MuN1YAP1=A
R10 M0250', MTH (moss

  R.T.NA'GA.R, n BLOCK
* 3 BANGALORE

%  's£a*ra?ENKATAmxsHMAMMA
  Mmog, w/o LATE DODDANJINAPPA
'  ..,R/o SOMPURA, SOMPURA I-IOBLI

NELAMANGALA TALUK

 BANGALORE RURAL DISTRICT

 

PETITIONER



BEVARAJA

S/O LATE RAJANNA,

MAJOR '

R/0 BABUSPET, SOMPURA HOBLI
NELAMANGALA TALUK
BANGALORE RURAL DISTRICH'

K KRISHNAPPA   

s/0 LATE KEMPAIAH R
MAJOR  

R/o DABUSPET, SOMPURA 24031.;  A'

NELAMANGALA TALUK . 
BANGALORE RURAL 

JAYAMMA   _ 
w/0 LATE (}0VIN{)_A;iAH 5 R V 
MAJOR  ~ - I

R/O DABUSPET, soMmRA,'riCiau._:T"-  

NELAMANG€'.LA TAIEK. . 

BANGALQR¥:¢§RzJRA; ::>:sf'rRIc'i'57 V' ' "

K VENKATASWAM? _  R
s/o._1,A'rE KE€'~g§RAiAH  '
R10 3954?'-'R-5 H93 7
NE!,Al't&_AN<.":ALA'TA'LUK 
BAm:;ALoREV.RGRAL i3I_S'1'RC'I'

~ «ip/0 mrs KEM?AI.¢kH
" MAJOR ..

R1o.p.gB~z:sPET, soummnosu

 « T_ " 'HE}_{\P«EKl!!<}rf;LA TALUK
 .__5Arec;A__1_,o§:§3: RURAL Dxsmcr

 

W/0 LATE PU'!'T'AIAH
MAJOR

" ' .12/0 DABUSPET, SOMPURAHOBLI

Ir4ELAMAN.rmmR   :
BANGALORE.   % 

MAJOR" " V.   ~
s/0 1.@:rE':j*};;IMMAz2AYAF§PAAi' 
R/m,NB;.RA   
J{P.NAGAi?.V  .  .
B;5NGALOR:5~-.,  b 

sMMMMAIA.H   
MAJOR, - -_  '

; D/O LA'1'E.THmMARAYAPPA
 /yo SNDIRA" GA1§4_p:'-II CRICLE
 JRHAGAR
 _ BANGMGRE

 MMA
' Maqomn/0 LATE THIMMARAYAPPA
 R/,0 KP-IDIRA GANDHI CIRCLE

J..P.aAGAR
BAHGALORE

»_  GOWRAMMA

MAJOR, W/O ANJENAPPA
R/O INDIRA GAND!-I} CRICLE
J.P.NAG&R

BANGALORE



1'7

18

19

21

GANESHA

S/O CHANNAWA

MAJOR, "

R/O INEHRA GANDHI CIRCLE
J .P.NA(}AR, BAN&LORE.

BHARATHRGAJARIA  r
MAJOR, s/0 RAMACHANDRA c3AHJAs?1_A--.¢ , _ _ V
R/0 NCAA 85 B, VANNILAS APAmraEm*s--..  
No.16}/33,BASAVANAGUDi '   »
BANGALORE-560004  -.

K RAMAIAH MAJOR

s/o LATE KEMPAIAH,

R/G SOMPURA HQBL1, M
NELAMANGALA TALEIK,   ;  _ AA = 
BANGALORE RURAL DIS1'RiC'F  

TAHSiLDA':?.    I   ' 
NEmm_ycgm mmrg, NE1_.FLMANGAi.A,
BANC§:KL€>_!§E*».RI§_RAL QI%!§.??,' 

Assxsmyir légmnaisflcxak.  
:aoDDAE%ALiA3?tJR  DIVISION
POD-HUM Es}V..0CK,9  

vI3vssHwAR.ag:A_H.1j0véER, BANGALORE

TI«IE 1}EPU'!"Y -coM'na1?3s1oNER

; B,ANGAL.o1_2E RURAL DiS'I'R!C'I'
"    _____ .. s

s?rp.T'£{'o? XARNATAKA.

%  « 3'39; m*..si«:cRETARY,

  R'EV_ENUE"DEPARTMEN!',

 B-ANGALORE.

wpnares souma,
RESPONDENTS

” .. . Z. {By Sri. I-LT. Vaaantha !(urnar,Adv. for C/R16;
‘» V S1′”i~.._H.K. fifimmegawda, Adv. for R2; Sri. Mohan. S., Adv. for E19;

Sri. B.S. Jocvan Kumar, Adv. for E13;

% Sri. M. Ganeah, Adv. for R1 to R3, 95,127, R9, R10 & R17′;

Sri. R. Kumazr, HCGP for R253 to R23’,

M ” ” Deleted R4, R5, R3, R12 to R15 85 R22 vidc order dt. 03.03.2007)

5

THIS PETITION IS FILED UNDER ARTXCLES 226 AND OF’
THE CONS’I’T’I’U’I’ION OF !ND!A, PRAYING T0 QUASH
IMPUGNED ORDER PASSED” BY THE DEPUTY COMMISSl’Q§YER~.iN
R.P.NO.1’12/2005-0’6 DT. 6.11.2006 VIBE ANNEXD ANi_)H_E’;’§’.C.; . ‘2

THIS names comma on ms: PRELIM1NA§Y
B’GR()UP,’i’HIS DAY,’l’HE c_:.oUR’_rMADE’1*HE Foztowizuezyy ‘

W”it_….P.’?.’~.i_1?i9_”_ bit, a .N.®’si£)V_1T11″::Wh(‘:V)”.Ai’!sL’V’ ti t
like me W? No 20%. subject
matter is also oovemd WP No

l74’71of2006. . M

2. Sri B 8:, ‘Vycounsel for the

I’espondcf§nt_ I’§fO’tvj’vl8,_ 18¢ respondent is no

more and”hi4stle’gaiVI;§:pf9é~.§§r1ttativcs are to be brought on

_ ‘Itis that the petition had come to

respect “”” H of deceased 18*’! respondent for

n6t_ time.

. ‘3. Ramamohan, _le-amed counsel for the

_on thg that necessary

5/

6

applications had been filed, but they have not been

ordered.

4. Be that as it may,” the writ petition
determining the rights of the j;

adversarial litigation, ‘ but .on_e f;or.i_”‘ju(ViiC.*li’=t1 L.
admirxisnetive action and only the
legality of the the of the
public authorities, Vgtheiq-* legal heirs

of the deceased. to be brought
on thee;-iefition stands abated, is

of no fight of the 1811? respondent

or his _1ega1i:1ei’rs. jrji_s~é’::~visV the petitioner in respect of the

‘–subj-ect ;3t’opert.3’V’ea1i**oI1ly be determined by a civil court,

court in the order passed in WP Ne

17 of and it is open for the interested parties to

‘~.__’approaehi’1’the civil court, seek for a declaration in their

_’I”:.a,1:«o1.1;i¥’ and whereupon the revenue entries can be sought

@/

‘7
T0!’ _t=1,’¥11$A9f W d¢t°1’m’~’1afi°fi ‘+”3’jTth6

5. The in No 17471

writ

terms of the V

Rule made absolute.