1 VVP 30782/ 10
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20" DAY OF OCTOBER 2010
BEFORE
THE l~lON'BLE MRJUSTICE A.S.PACHHAPUE{E 4' ;_. A'
WRIT PETITION NQ30782/2010 [KLR.--s25:si.'V"'--l.:j O
BETWEEN ' ~
Muniyamma,
W/0. Venkatappa,
Age: 85 years,
D / 0. Chikkadevanna,
Dhalasigere Village,
Nandagudi Hobli,
Hosakote Taluk, _ ' 2
Bangalore Rural District. _ " PETITTONER/S
{By Smt. srlaicxgii/:~:i§z;1:.a:;,\..r, Rslch¢:4ima:h;'§Adv.)
1. The Siatelof
Represented by Revenue' Department,
Re;pres.ented"~by' its Secretary,
I_)r'?.a Ambedkar V'eer:'E.h'i,
" . V&Bang9/lorefi-3560 00:1.
2. Tahavsi&ida1',VAV.i'-.
" .H'osakoi;eTa_luk,
At Hqsakdie,
Bar1.gal0're District.
AA Munirajappa.
" S/H0. Muniyappa,
Age: 42 years,
Dhalasigere Village,
WP 30782/10
Nandagudi Hobli,
Hoskote Taluk,
Bangalore Rural District. RESPONDENT/ S
{R3 deleted v.e.o. dated 20.10.2010} ll
(By Sri. R. Om Kumar, AGA for R1 & 2]
*>8***
This Writ Petition is filed underphlrtielesp 22e’afifd–_2.27’V”gf
the Constitution of India praying to call foif”eritire.reeo’rds ..f’1=orfif
R2 and to pass an order or direction or writ of Ma’nc1a:rius«4 on
Annexure–G dt.0l.O9.201O 82 to issued any otiier orde.r’€S:..ete.
This Writ Petition coming on for-Preliminaiyliieariing, this
day, the Court made the followings” ‘ ‘
The eounse1«’:.fo”_r. the :,p_e=titioAner~_ uhals’ V filed a Memo
requesting for tokieilete liliesporident No.3. In View of
the Memoiifileri’andlitheilsiibrriission made, Respondent No.3 is
deleted.
25:’ ” Ifiaft1€’d is directed to take notice for
V” ‘.respor1dentLs and 2.
p ‘3._ tl5ie.’:iearned counsel for the petitioner and also
the IearnedV.__AGaf A
pp dfhle petitioner claims to be the owner of the land
lbeariiig _S.No. 183 / 2 measuring 2 acres 18 guntas of Dalasagere ..
3 ‘WP 30782/10
Village, Nandagudi Hobli, Hoskote Taluk and that it was
granted to her on 10.12.1958 and the copy of the order of
granted has been produced at Anriexure–C. The petitione_r
further claims that her name was entered in the
Rights of t.he above said land in pursuance of 0′
her name was deleted and the name of;’one_§/Iiunéirajappa
to have been entered in the Record of4«13?ii_g.hi;s of’.’the..
belonging to the Petitioner. In”v”0’tfieé¢ the
petitioner submitted a repr’esent,a_’Lido’iQi a copy
of which has been produced”-‘at correct the
mistake crept in the’:¥ie1cord:A__of her name and
deleting the name gs; v’i71’iVe’.._said representation has
not been consideredanddiin circumstances, the petitioner
has approacheddithis’ cotirt,for a mandamus or direction to
‘_Respond}enti’~No.2’Ito.«consider the representation and pass
‘appropriate ordersin accordance With law.
2 5’.-.,’Takir_ig into consideration the submission made and
the fact” tile representation submitted on 01-09-2010 is
not considered, I think it is appropriate to issue direction
to oonsider the representation. In the result, the petition is
allowed- Respondent No.2 is directed to consider the
em /
– N. /n
‘V\ in
4 ‘WP 30782/10
representation of the petitioner dated 01-09-2010 in terms of
Section 129 of the Karnataka Land Revenue Act, ]96:4:1.’;”»i’;3y
issuing notice to the persons interested and disp.o~se’_«’oftiie”
same in accordance with law within a period of “si_x1njonth’s–«
from the date of communication of this order;
6. Learned AGA is permittedtto fife’-Memo ‘appe.ara3nce
within fifteen days.
udge
JL