Karnataka High Court
Muniyappa Reddy vs State Of Karnataka on 26 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER 2010
PRESENT A '
THE HONBLE MR.J.S.KHEHAR, CHIEF _
AND
THE HONBLE MRJUSTICE A_gjS.l3C)DP_AN:l\lA"
WRIT PETITION NosLl3E59Qé3$600)'.fiGi10..
KL ~REs;P11,)
Between
1. Muniyappa Reddy" _
Aged Ab0u'§58 Years,' - _ ~
S/O
Residihg _,Ad'Cle X4/'i~éf11Wanatl;apura
VilV].a.ge_,'l"E:l_es'2ujagD.a"d:a' Hobli,
B{1ngal0rIe_N0i¥th Tallik, .
Bangalorel" A A '
2. Ravi Kunzarl . _ ..
Aged About' 36 Years,
Bylappa _____ -4 v
A V ReSi'ding_At Adde Vishwanthapura
-vvillage"Hesaraghatta Hobli,
. Ban}galDfe.North Taluk,
A A °Bar1g'al'<j_3.re
Anleuizcla
A AA , Aged About 40 Years,
'S/O Hema Reddy
" 'Residing Al: Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Taluk, Bangalore
Rarnaiah
Aged About 36 Years,
S / 0 Krishnappa
Residing At Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Talulsz,
Bangalore
Munirarna Reddy
Aged About 46 Years.
S/O Late Chinnappa Reddy
Residing At Adde Vishwanthapuitnal '~
Village Hesaraghatta Hobli,
Bangalore North Taluk,'
Bangalore
Ashwath Reddy .. _
Aged About 52 Years, '
S/O Late ChinnappVa_Reddy on
Residing At Adde V' ishWa11fl1«a'pn1'a
Village Hesa1fiaghatlE.a }~lo'bli,_"
B~?lI1gal(J17.e7.. A .
Muniyappa' V '
Aged About 38.
S5,«'() Neeraganti Muniyappa
Residin g At Add.e.X/'ishwanthapura
Village Hesaraghatta Hobli,
A ' '"Barigalo1*eV"North Taluk,
"' "B-iir1Q':i--l.Qre V A
A P Mallikarjuna
Aged About 42 Years,
= A. ,S_./O'Late Puttanna
, Residing At Adde Vishwanthapura
'Village Hesaraghatta Hobli,
Bangalore North Taluk.
' Bangalore
IO.
And:
go
Muniyappa
Aged About 43 Years,
S/O Late Hoosappa
Residing At Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Taluk,
Bangalore
Ananth Kumar
Aged About 33 Years,
S/O Ranganath _}
Residing At Adde Vishwantha'pu'raz
Village Hesaraghatta Hob-l_i_, 2 l'
Bangalore North Taluk, --.
Bangalore Petitioners
[By Sri G Narayana7Ra'o &:;_ 'M§'Di1arianjaya.Adv.)
State
Repd__.by" Its to Goyernrrent
Re;Venue~ Depaiftriierltg
Mqs Building}-~ ~
Dr. Arnbedkar veecmrg
Bangalore, ._ A " 2
_~ l?h:e__f13'evputy "Co1I1.mis sioner
_ "Bangalorée District
V. " Ba"fl,galgore'
l A The Assistant Commissioner 81
*Cha'irman of Land Tribunal
Bangalore North. Taluk
A. , _.V.V'"I'ower Bangalore
l The Thasildhar 84: Secretary
Additional Land Tribunal
Yelahanka, Bangalore North
Bangalore
5. Adde Vishwanathapura
Thimmarayaswarny Temple, Represented
By The Muzrai Officer And Thasildhar
Bangalore North T aluk, Yelahanaka
Satellite Town,
Bangalore
6. M Shankarappa
Aged About 4'7 Years, -
S/O Munihanurnaiah L» .
Foster Son Of Doddamuniyappa,
Adde Vishwanathap ura=Village, - . ._
Hesaraghatta Hoblif _ l ;
Bangalore North Taluk ._..-,Respondents
(By ' Basavaraj
These --r..W'»riéi,_Petitions are filed under Articles 226
and 2.'357t"ofr.the Cf*)i1st'itutionl"of'India praying to quash
the or'c1er__ ciate(1v--«r1_4;i9§2¢(_)"09 -vide AnneXure~E passed by
the Karnataka .Appelliat.e'T4r1bunal in Appeal No.53/ 2006
in rernanding the riiatterrto the 3rd respondent in so far
as considering' the griarit' of occupancy rights in respect
of .31 srguntas «in respect of Sy.No.112 of Adde
'll'"v.Vish\X/anathapura" """ "Village, Hesaraghatta Hobli,
._ Bangalore -North Taluk and direct the 3rd respondent
l7._n"0.t. tc;_co_n'side1f.. the request of the 6th respondent for
grant' of' f)'*cct1.pancy the grant of occupancy rights in
respect of £31 guntas in respect of Sy.No.112 of Adde
3 Vishwanathapura village, Hesaraghatta hobli, Bangalore
"North and etc.,
= * hese Writ Petitions coming on for Preliminary
Hearing this day, CHIEF JUSTICE made the following:
ORDER
ORDER
J.S.KI-IEHAR. C.J. (Oral):
After arguing for some time, learned
the petitioners states, that he may be
withdraw the writ petitions.
2. The Writ Petitions ate-._fii~smiseed. as
Sd/-*
Chigi }u$’:iC6
Sd/~
Iudqe
ettsk/~§ *
“index”: “yes,/ rig