-1-
IN THE HIGH COURT or KARNATAKA, BA.bI£§éé; <__§§e§:
DATED THIS THE 11:31 DAY OF' 3
BE}%'ORE¥;
TI-IE HON’BLE MR.J’UsTICE £QAM”MoHAR
WRIT PE3′}’l’I’i’ON No. 1693-1? OF éoaéfiic/ls?)
BETWEEN
KRAJENDRAN ‘- .
S/O LA*:’I<:vKRIsm\:AN;''''''''- ; _ –
AGE{)ABoUT;55"¥¥*3As:=._
R/A"I'NC) 59,-' 4' ~
KRUMBIGAK ROAD, . '
BANGALQ_RE"560'«f.3,Q4 ., V
T' _ '_ …PE'I'iTlONER
(By Sxi ":_V}%f3ANTHQ51P§'R;.:N–~ ,§§g.(;Hu BABU, ADV )
AND :
% 1′ ‘SM? VE=NKA1’1i1§iMA
‘ ~ .. ‘WV ,1’ GA PU’I”‘FAPi~”A
KIA? JAMBAVANAGAR,
; “–.%H0.<:sms BAGILU ROAD,
AN.I3K_A;:-, TOWN
" BANGALORE RURAL DISTRICT
: SR1" K C RAJANNA
'~:,=;/0 LATE K.V. CH(}'TTU
* "R/AT NO 7,
10TH CROSS, 16TH MAIN
BTM LAYOUT 21%.) S'i"A(}E,
BANGALORE 7'5
. 1\5x
-2-
3 THE ASS§3I’AN’i’ COMMISSi()NER
BANGALORE SOUTH SUB-DVN,
BANGALORE
4 THE SPL DEPUTY COMMISSIONER
BANGALORE If)ES’I’R’ICT,
BANGALORE. : ‘
(By Sri ; K T SESHAGIRI RAG-‘; A§)V FOR’ CjR’1
(BY SMT: M C NAGASHREE, Hczcgiwoa 123 1asR’«+)
THIS WP FILED’.._PRA&*’1I\aG._”*m.._ SET ASIDE THE
ORSERS PASSED BY fin’-IE ;R3;,v.ASST.’~%c0MMIssI0NER,
BANGALORE SOUTH TQ.;_ BANGALQRE:.V. 13§ NO.K.SC ST
80/O5-O6 ON 313.06 8;…’!.’I%iE. o1:§L:zE’R”.PA’SSE:D BY THE R4
SPL. DEPU’I”Y_.C()MMI{SS1Q1iIER;”~T’BANGALORE mgr. IN
APPEAL NO.1i28/§i%6–G7 m%..;_1o.1;.Q3′ MARKED AS ANN-E 61;
FAND ”
THIS P::’ri*i”;’ij3~1s§’%c§j’3»;_§§¢{f§ ON FOR PRLHEZARING IN ‘E’
GROUP, *r;«ns%9Axf,’::H.£«;_ ‘GQURT MADE ‘FHE FOLLOWING:
. V. _ V. ;jk:=1f;11issVi£§’fi’ur1der S1;1’bsectioI1 (2) of Section 4
Schaduied Caste and Scheduled
j L Trims gimytgiiaition of Transfer of certain Lands) Act,
V %’%:9?$, £014 short the Act, to sell one acre ef land in
180, P4320, of Dommasandra villaga, Saxjapura
V[ Hbbli, Anekai Taiuk, was granted by the Seputy
U Cemmissianer, by order dt. 22.8.2005 AI}.I16K1;1}f’€–C. The
W
2
-3-
petitioner much before the permission
said land under a deed of sale executed.Vafici.Vreegie4tered–.
on 9.8.2005 Annex1.Ire–B, in
(2) of Section 4 of the Act, e.
not contemplated.
2. In the *Aje$i;~._.Commissioner
and the Depgxtgf’ efgiers dt.31.8.20()6
and F respectively, were
V Maeeordiziégly
justified in findjxig conveyance was
hit by subsection’? of the Act.’ No exception
can be taken filie ‘fmdings and conclusions
afiived .:t;;heAa:e1tf1o:’iiy*’.
is Without merit and is,
V Sd/-n
} 1 Judge
‘#1’?