High Court Karnataka High Court

Smt Suneetha vs Deputy Commissioner on 28 May, 2009

Karnataka High Court
Smt Suneetha vs Deputy Commissioner on 28 May, 2009
Author: L.Narayana Swamy
 ........u ur mmnwm me:-1 count or KARNATAKA Hréh eefifii oE=:"i§)aRNAtA'kA

 

 

ww

2 M WP1083'2.()9

O R D E R

Sri. R Kumar, Ieamed Govemmeni-.’:’_:’i?}ea<Ier is

directed to take notice for respondent

2. The prayer made by dieiipefiticuner for _d’ii”eeiiio1i$ to
the iespondents to consider L?__1e”appfie§;ti:oI1 in Fo1*m’*Ne.53

as per Annexure~A fo1°vi4e,.V:i*egulariz.g:1tioi*1 of iinauthonlzed

occupation.

3. Learned c0L1i’iSe1::1″ei*”£1:ie_Vpetigiofler submitted that the

said {yes . 1. 1999 but even after

has not been disposed of.

4. Learned -‘«._flPIe%ader appearing for the
respondents _ Suiiiflittfifff if the application as per
fiiot Yetwdisposed of, directions may be

issued in ti31e.4reep.?§1″idez1ts to dispose of the same.

was

The .. egwpiieafion fled for regularization of
‘1._’_’ui1aiifl}ofi2ed oecupatioil was filed in the year 1999 and

‘ieejpondents «- autliorities should have disposed of the

“K

vr Mmmmm more count or KARNATAKA t-HGH coum or KARNATAKA men counf 6; KARNATAKA HIGH

3 W’P1(}832.09

saline within a reasonable time, but however the same has

not been disposed 01’. Hence, I pass the fofiovééfig order.

6. The second respondent – Tahsfldzsfi’ K.,
is directed to dispose of the:-appiication ‘fi;21iexu1fe;A
Within six months from the thev_-v_o0nstit{jtioi1~.of the
committee in a.ccordaI1Vct;%,e4’:§vi1;h Ieiw. . V V”

7. Writ petition.

.”””

Sd/’*
Judge