High Court Karnataka High Court

Mr Wajid Khan @ Mechanic Babu vs The State Of Karnataka on 5 August, 2009

Karnataka High Court
Mr Wajid Khan @ Mechanic Babu vs The State Of Karnataka on 5 August, 2009
Author: Ram Mohan Reddy
I

IN THE HIGH comm: or" KARNATAKA, Bmmmrm

DATED THIS 'HE 0513 DAY or AB'GUS'IfV.2_€'§Vl:3V'9H44HI"~V: A-. N

BEFORE

THE HONBL1} ma. JUSTICE    

wnrr PETITION NO. 22532 A(2.~1i’L2oo9¢.H%% Hm ,’ H

Mi? WAJID KHAN @ MEGHANIG EjABU~.f AA
S/O IBRAHIM KHAN, H .

AGE 41 YEARS . ‘
WORK 311(1)? H

SANTHEPET_ iS’;T ”

B M RQAD, H’ASSANi.4 _

. % …PE’I’I’I’I€)NER
(By M/S : Aésdcmras )

AND” .;_ix ”

1 ‘T ‘*1*H1z+:”s?:’A’:I’E.oF KARNATAKA

B? r’1fS\sE;CRETARY
A A VURBA’Pé1._D’EVEL0PMEb?T DEPARTMENT
VIFJHANA SOUDHA
B.AN;.GALORE-560001

% 57 I “THE DEPUTY COMMISSIONER

V ‘ ‘ -A HASSAN DISTRICT
HASSAN

cm’ MUNICIPAL COUNSEL

HASSAN, I-IASSAN DISTFEICI’
REP. BY ITS COMMISSIONER

iii

4 SR! BHEEMARAJU
s/0 KALLEGOWDA,
AGE 40 YRS
SANTHEPET, B M ROAD
HASSAN . %

(By Sri: R DEVDAS, AGA ) %

THIS w.P. FILED PRAYING To -Q[}ASH~.THE ORDER
DTD 11.05.2006 IN oRt>1<:R' ISSUED BY" "THE: R1
vim: ANNEX-H AND ALSO' THE .L1s*r–_'PRE1f§AREB BY THE
R3 VIBE ANNEX–H1 ONLY; so–MR 1.;xs";I.T'V1_RELATEs T0
SL.NC). 27 'I'() 'rHE._w.P. AND V.

THIS PETITION. €30M11fm4Qr;..F01ePRLJ-IEARING,
THIS DAY MADE '1fg~1r::"F'<3I;.I.ow1z~I(3 :

II_1_(iisp'ii'tab13r,_ 'ofie,=. Biiimaraju was the lessee of an

.i1;du$£ria}._.AV:shcd éfit 99137 sheds at Hassan, falling within

of the then Hassan Municlpah' 'ty

coiififiiiiltefi the Karnataka Municipalities Act, 1964.

'.'I.'h<: r§§s9Iii§i<$ifis dated 10.12.77 and 01.4.98 of the then

hfiunicipality to convey the immoveahk: pmperty in

fxissession of the lessees in the indusuiai area was

%…k%%appmvea by the State Gavt. in its order dated 11.5.06

Anncxure H) subject to certain conditions. The: name of

M.

this

Bhimaraju is shcswn at SI.No.2’7 in the list of lessees

Annexune H1. Thus Bhixnaxaju, even H

petitioner, is entitled to the benefit of the oxder’A«’,_:A13ne:&nie».v.v_f H

H.

2. It is the case of the “»,r§§m::on;§i~
Rs.40,00()/-, in cash, tethe year
1991 and was put in shed and
ever since then, of car
repairing,» “n’3e- niafier, the petitioner
must entifled to the benefits of

the Govt. Ofdef in place of Bhirnaxaju. Hence,

2 VvIVn’h_”_’thei;,.”encumstanees, the contention of the

V .pefitiener be accepted as it would be inappropriate,

since the petitioner’s right has not been

in the form of any court orders or decree. The

‘T sf Bhimaraju to secure the benefits of Govt. Order

“Annexum A cannot be efliaced at the instance of the

bk

petitioner who claims to have paidsmmamju Rs4o,ooe;f %, ‘

to be put in possession of the property. The civii ” Z

Bhimaregu canmt be put to an

contentions advanced by the

I/’

‘rheéwzitpea;’ao”

~: f%~”=.W3udge

csg