High Court Karnataka High Court

Smt Rajamma W/O Late Rajugowda vs The Deputy Commissioner … on 25 June, 2008

Karnataka High Court
Smt Rajamma W/O Late Rajugowda vs The Deputy Commissioner … on 25 June, 2008
Author: Mohan Shantanagoudar
IN THE HIGH COURT Of} KARNATAKA AT BAN£9ALQ§§E

oamza THIS THE 25*" may OF JUNE   'f%_j ".

BEFORE :

me HON'BLE MRJUSTICE Mo+«:a;«§§z  $ H.é§!§!TAI$i»§::§@C?'<!;E:5}K§?V':'
mm emlzw No. £1193 o§'2o~o7 (&..%~W;...Asz.:;%2)    % A

Between :

Smt. Ragarnma

Wjo late Rajugowda
Aged about 63 years

R / a Henganoor "Viilagc
Kasaba Hobii A ' ._

Channapatna'T3.lg;{k5 '     
Bangalore ;'i2ural_DAi$f,3'Vic:§;V.    _ .' ..Petiti0ner

{By 33-; R. séthgsh, vA:.:g',)'    
gag. : % X

 'V  The..':I3ep§1_ty Qomnfiésiefim'

'Eanga1o:'e:Z«?u'ra}. District

 _ 2. 'I"l*xe' Assiétaf13:..C{2Iizmisaioner

Baiagalorc. Rf.irjal District

Bangalolfi.

" H " 1 4."I'h<-T1 %'_I'ahéii<;lar

* . _ "Charinapatna Taluk

 _ Ban-gfiore Rural District.

'  1... _,  Jayaiakshmaxnma

W] G iate Chikka Yellegowda

 Age. Major, R/a Sunnaghatta.

Viliage, Kasaba Hobii
Channapatna Taiuk



Bangalore District. . .Respnn_<;1_¢nt3

(By Sri Satyanarayana Singh, HCGR, for R} to R3;
Sri K. Hanumantharayappa, Adv, for R4)

-~----.
It

This writ petition is filcd under-'fiftickes  '0f;tf1n

Constitution of india praying to quash; the».prtiar'--nTdatéd. 2§'.1_~2£){}7

passcd by the first respondent Vida A.h.ne3:_1n'e--A 'and..g¢$torfé«._.the 

831116.

This writ petition coming on«.f61″‘. preiin:§na¢r3′..’-iheiizfiné in ‘B’

group this day, the Court made the fnilbwfing :

The order dated “-by the Deputy

Commissioner, Revision Petition

No. vthe. revision petition for default is

called in qim:-_s4€icrn’ii3

The nidar… «sheet maintained by the Deputy

V.’-.Qunifi1i$sipnnf<»n.&discloses that on 21.11.2006 both the parties

were'. the Beputy Commissioner. 011 the next

'date i.c.. on 29.1.2001 again the advocates on both

x V' ..siddesn~-._.wevn: absent. Having no other go, the Deputy

–. fnflnnnninsinner dismissed the matmr for default.

3. The action of the Deputy Commissioner in ‘dismissing

the revision petitrien for default caxmot be said to be ermnenus.

‘W

– 3 –

Even before this Court, the petitioner has not aven1ed___any

reason, much less, valid reason for remaining absent %r_ei'<)I"'eVfi:1.Ae

Deputy Commissioner on the relevant date of hean-fa: "

petition is drafted in most casual mane A xzer. H V

course, this Court would not have

order. However, having mgaxii. the '-pilight .pa;1'ties* . L'

involved in the matter, 'apt the
writ petition. Because of jfault t'IieVeiV;$2§ii»«v'<3eatcs, the parties
should not sufl'er.v V the concerned
advocate in drafling the
wxii petifion; "clieiits will sufler. In saw of the

same. this one more opportunity to the

_ pefificfigef. the foflowing order is made

[ Lfprgies-..vdated 29.1.2007 passed by the 1st respondent

–LI3ep’e’T:”1__t},r1 Bangalore Rural District, in Revision

V V’ _ Petikiix. N£i.16..’§/ 20135-06 vide A3:mexure~’A’, is set aside. The

” ~ .. efiattey’ iséemjtted hack to the Deputy Comxnissioner for fresh

e.C0§;iSi.’1efafi’on of the matter. However, petiiionefs advocate

shah pay costs of Rs.2,000/ –. As the Iespondenfs counsel has

V’

-4-

also remained absent, he is not entitled fer costs. A’

shall be fa-Ifeitcd to the State.

fibklf