High Court Karnataka High Court

Smt Girijamma W/O Late Venkatesh vs The Chairman on 3 December, 2008

Karnataka High Court
Smt Girijamma W/O Late Venkatesh vs The Chairman on 3 December, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coum GF KARNATAKA AT BANé§¢s§§'{Z3§ &"_V_

mam; 724:5 THE 3*" my OF agcéaaazii-§«%é§é3%F%%~   ~

3EFGR§_  

'rag Ho:~3*31.E m3usT1c2;«aoHA~:§ :§§§§ANTA?_~rJA§GUi$A§":.

wan PEJITION NO;i §'9??/é{}O?'{i;({;§f§'i;;t;§j" 
{%l§"E"'.§;'EiE.Z'J:     V'

1. Smtfifzrijanlma   I
W/0.18§€ V¢::nkate3h ~--  _  '
Agcai 233$ }'€3:fl,'$  I

2. SI'en1'va'S"  .    *

S19. 1a'a::V£_n;i§ateé=Ah<_V  ._ 
Ag&<1V'29_yt:a1rs"::j:A3  "  

. '€:'ez1L:é--€3:"amar§a':V:'-~ .  *
SjQ.iat€}fé:nkat{:$"i3, v.   
Aged 2'? jn:~:ar;L__ ' _ ' "

LO

_-- _ 5:. M.:.fi;ji11iafl1

 . &S'f--o{1aZfi: Ve:11kate$Ii""' 'V
» P-aggrd 25.

~.fi;1§_  C§§3;énn.ama31ah.a}}i
K,1_;1ndapui*a_ iioicyny
Keiiiancha 'Piebii
 Ram'a:i2':gam '}'a3:e3k
* Bangaibrc Rural Dist. ,. F'EVf°ITIC3NE}RS

  '$51: K.R,A:1anthan:zurthj;, A:iv,,}



24
IN.)
n

:%§ID:

1.. The C:hai.1"131an
Larié Grant Cismmittee
Gffice 0f the 'Fa_%:.s:-fidsfar
Ramanagalam Taiuk

2. '1'}:1é: 'E"ah%3'i1»:1ar
i"-?.a_n1a.n agaram T3111}:
Ramazgxagaram

3, Assi$'ta3.1£ Cfaonlmisssioner
¥~':a3:nanagar3m S'z1b~E}ivision VA ~ 

Raxnanagamm

4, Deputy €1o331mi3Vsie3ne1"  .
Bangalore R11r.:«31[)is. f b _ _ _ _ _
'e'iswesWaxaiaI1'F3:h'»$ez' =i   _ 

Ambadkag?  "   
§3aI1gE§};GI'€'~u}. .;:_   »

, PI':§1'1(a'§.p-3} S§'..'I1Z'K.i'E;'§".EiIT:§E'
C§ovt.1vv.ofI.{95m1a';:£i:§"£aAA " _ _ --.
Eevefiuf;    
Vikasa. S§ca4u:131a V' V 

U3

Fam}¥».ff«{i}iaa19"i7"'.?fi:£i§1i'--  " .. RESPONDENTS

V’ “{8}; RA;-Eéumar, :¥:{:::;;?;’

}1i$.’i?;¥:¥it.[::13€:fitien is filed under Artizzkts 226 and 27′?

j of C.0.:iStitutian of Endia, pragrizxg to diréct the

h _ i;*t:.*ap+:m(ié;3:{.ts {Q issue saguvali Chit ii; rezspecf: (sf the gtzheduie

,, 8:-3» pear the application dated 28.6.19′:”}}., as per

Ain§.I;¢xur€~¥” anci zepresentatiazz daiefi 2.6.2997 33 95:1″

,3′

Annexure–J, by rfiguiaxizing ‘i§.’}.€ 3-::i1c:d:_1}€. pxnperty in fa_v.(;st1:’

of the pefifianelfi, etc.

This writ peiifiaxz Gaming -311 far ~

B~G1’m1p, this day the Cxxuxt mafia {I16 fo}}e:3wi3:3.§;–=~ .. ._ .

O R D EH3
Grievance of the peti'{ioIié::*f$j§”~is that gipfiiliéégtiofi
filed by {ha predecésfipr _ ” L’~._pi3 » iiafimauthorizad

occupation of €316 :3:”i.”%:xi;f:§1’€:.’Gf.Qantas I’? guntas
in sy-=.N;;;’:L;T% mgmfig %it:”t”:if1’i}:kfifii:1*1″ar1I:ugudda Village 0f
::iS_’Tr1Qf’~c§;1sidered till this ciajyz

,,L«z~3:a:1ed’ flfifivarramexzt Advccate, an instructicns,

V. {ha applieaflen fifiecl by Venkamsh is

9f the Tahsiifiar on 28.6.1991.

g3;<:{:aa:§§'C3.i.I1$g.'V.7t£::"';i'3.im::1, the land in qurzstien is a fares': iand

K V' " t1f;a.i %:}1€2"<3f0r€i ma prayar Of this petitiamizrs, who are

V4

. _ 'ax-'i§i3{: 1335:'.

, 4,
‘the: iagal r&;:3resentafiv€s of Vankatesh carmoi be

g1″a1″2*;:€c¥.

3. Whefimr “aha ianfi is a forest iand ;_§e« _

desssiiieé {:2}; the Cammittfié far ..

Lfxxauihsnrizeci Qccupaiicxi 0:” thé:,La1fu:i.{ fl

I’i’;SU’§iiIlS itseif ‘ta czomfiieiist -aiiyifiixgg an :;’1i’e:’–:;;;*.it<_$ Bi' 2

mattar, far the prrs-selit.

The lemtufié Ga%.«*€~:r.§:1:11€;I1tVj’z’%.dv<jc:$t,::__xurther submits

that "the": Cezillfiittefi ts' ant} thfi

appiicatien {3fV i";}'§<"?,A4pIT§?§f;'§.§§{3E?SSOf sf thfi pfititioners W111 E15
€«311$ide:1'i'+:i_ Vsiéflli _ a:3Z"§;«:=;*::'r. _'iis ceiisfituiion, in accardancfi

V' ';'%§:cs§r:§wir3,gi§;, the faiiowifig order is; made:—

' f?i'i§ "first anti aaccanci respendemzs am éirficted 1:9

» *<§<::zié'$.id€:' {.136 appficatien 0%' the pmdacessor of the

géfiiitiazlers via, Vankatash, in accordance with iaw and

P/3

3 jg L-

ani: nieriis witézixl six manths i’:f€31:1 the éate 0f the
ce11s5t;i’§m’€.%<}:'1 af $316 Rfigtfiari-zafian {f:<3mmi$:t.€a. N

Petitimx is dispased af az:Ce:':r«:iing1§£.

*<:~kf–