High Court Karnataka High Court

Sri M Manjappa vs The Deputy Commissioner on 20 June, 2008

Karnataka High Court
Sri M Manjappa vs The Deputy Commissioner on 20 June, 2008
Author: Mohan Shantanagoudar
IN THE s-«£154»; coum or KARNATAKA AT BA?§i€§i§L O.RE

DATES THIS THE 20*" my 0?  V2593    

BEF{3 §E  "   .» %
THE HON'BLE MR.3U5TI£ E M¢&»1Az~z sHAzxs7ANAe~«:§uc»Aa
wzm pgnnom QC}-V'.2€>--Z7/26¢? (kuzwes)
RETWEEN: V  'V  

M. Manjappss    

S/o late Kczzchaméfiappég . "  _ .
Agad abqigt 3§3'3fcar$.  V   " 
EX-S€I§iiC=E!vIE1€h'":'_V '- ' '   V '

Rfa Bidar-agagiée     

    __
Davafiafifim !)is~!:: 7icj:;'  " ..Petit:ioner

933,: Sri é. ..1§mi~:~a C;m§}1a, Adv. ,)

V  V1'. . f'1'=1}eé'  Commissioner

Déivaxiagerc District, Davanagere,

 "ThéJ Aafiistant Commissioner

" .{$~avanagere Sub«Division
Davanagere.

V   The Regtxlarisation of unautitxeriscad

Occupation Committee

By its Secretary - The Tahgildar
Honnaii Taiuk, Hczmnali
Davanagem Bistrict.



n
1*»?
K

4. Thea Tahsildazr
H-3nna1i'I'a1uk, Hozmali

Eiavanagerc: District.   H V' .._V

(By Sri BB. Goudar, HCC§P.,)

This Writ Petition is fdeci :1i3d{é; Arfjclés;  '227"0f
the Canstitution cf India .1jm_y*ing "to "{;_uas?£1"'t3:e'_ rcs§§J3ut;i<)Ii.
passed by the R3 dated 9~2«':2_{3ii'§_4 vid"cVA3:L*1¢x1n*e~i3"a:1d also
the order dated 23~8~«2006 Vidfifi ':'~%3::nex13re;»E'pa'.égsed by the
R2 Assistaxli: Commis,si0ner,V,Bavanagcm Subvwifiivision.

Thig Writ Pefifit:u{f1VVc<3ni'it;g§V§)n  hearth' g in
'B' group this day, thc:_Q_<§1uft zxgagic ~i:he 'ibi,10iIzir1g :

 'Petjtiz-nef::f1~:i1aS--._app}iéi.i"' 'f<:1r reglzlarization of his
i1na1ithOrizt:riV =£:111tix{é"§.'L§st$1,1 of 10 acres of }and in

Syv._P~}"0.4V--ESf.IV_" of Biaaxégadae Village, Honnaii Taluk,

 "  _   He has filed application in Form

    fietitiorzer has been granted 4 acres 38

 1984. Tim }31"'€S€I1t appiicaiicsn is for

 AA regiflafizafion of 5 acres 2 guntas. The said appficatioxl

 "€:a5:i1e to be dismissed by the third respondent

committee. htalding that the petifiener is not cult.ivatiI1g

the property urlautherifiediy. The said order is

W

,/4.

confirmed by the Assistant C0mmissie:1er§4″ “writ

petitien is filed questioning the

secend and third respende11tfe.

2. Learned conned’ :t’he
petitioner submits 2 an ex”

servicemen and ‘aereve guntas also
and that A.aeeer§1i..11§;_ committee fer

reg:1£an”za_V figwt :’ejeetj3:1g the appiicatien

efiie §Kefit”petitien is opposed by the
leafned Geare1€ifi3:e1*:f’Advocate.

_ _ The i’t:epiei1cieI1t–reg1:1a1’izatien committee on

liege he1d””1:h:ai: the petitioner is not euitivating the

an extent of 5 acres 2 guntas and

rejected the appncaeon. In appeal, the

x T Aeeietant Commissioner confwmed the «order of the

‘ ” ebmmitiee by helding that the land claimed by the

petitioner is a gem-ai land and the same is needed fer

W

,5,

villagers at large. The Assistant Commissi9§:ef’_”glso

concluded that the said land ca3:1110t_

land is aheady granted to a31;:Jext§=: 1fii:V6fTL4’1

t9 the petitioner. Thge _Assist_a’n¥;
rightly relied upon the ‘of 94A(~f§.~~/;¢’f.\ that mm to be
graI1ted_ J held by the
ééfiess of 12 hectares of ‘D’
has already been granted 4

acresu’3%3 « in the yaar 1984, he is net

;&m@flunfimmggmL

the writ Eietitioxa fails and accordingly,

“ssa1r1é’i$ ”

Sd/-»
Judge

ck] heal»