DATED THIS THE 19": DAY 09 MARCH 29e§kk~ki%f%'%%kTL ,
BEFORE ' x M
V THE HONBLE MR. JUSTICE J§14G{JH§mL L
WRIT PETITION No.4251;2eQ3{¥Jg;=2%R%}%
BETWEEN :
1. G.N.Narayanaawamy_,"j;-- _
Aged about 49 years, '
S,!o.S1.L~9. f.1«.a.n%.t1..a_,.. _ '
Somashettih-alli-g . I _
Bangalore = L %
..
2. sujiatha. _
Aged about 4’7 .. _
D _/ 0.8m-4._shappa,’ , .–
Yeshwaniahpme; Hedi,
. No1’t1″1″‘i’£|1uk,
. «I3anga10Ife’*~1’)ist1’ict. _ ….PE’i’fi”I(‘u’1’ER”‘a
~. Kumar, Adv.)
Alm %
” ~19 “1”11¢: Commissioner,
-Bangalore Urban District,
Barnfiaiére.
1′ 12. The Asst. Commissioner,
1\Ic1s.a_m.r.n1mala $1_;b–mI_ri:.ni¢J:;,
Bangalore North Taluk.
II
to
up
3, The Ta_h§i_l(_1a1′,
Bangalore North Taluk,
….’IA
i’:’uii’1§a1ux”1′:.
4. State of Karnataka,
Represented by it.
Principal Secretary, A
Revenue Depart’-Ticnt, _
Vidhana S0.Udha-9 ” -. «. ”
Bangalore-560 O01. ‘ _
(By sr1.B.v.Mm-andnar, Aug
This writ petition is Articles 226 and
22’? of ttic C.onsti._t1_itio1i..of _E:!.1d.’i.a to direct
the 1’esponden1:sa-.to- .coIl1sidei’t= ‘No.53 submitted
by in” respect of
the lands in qufisfion. a ”
petition * on ior p.’e….£.-:9.-y
this day., made the following:
A
_~5Eot_ii Vt_i1e”‘—-p¢:i;iti_oners ciaim that they are in
:”=c_ultivation of the land since 1989.
a Mahazar/Panchanama was drawn
[by the Accountant, 9. copy of which is produced
£I.I.Ia’L\-Al’I.|-‘Ala 1 uululvoawl ii! In-
Kfipnvitrn “‘A.’_ Dnfifinnnuu n fl-spur HQIIQ ‘I-‘-“nil
V’ axiplications in Form 53 before the 3*” respondent for
1′ regularisation of their unauthorised occupation in
/)
[ix
wff
respect of Sy.No.20/25 of Somashettihalli
Yeshfirantlmpma Hobli, Bangalore North ~
w.-:.1.–…
of the -._i_ arm muogs tiled by the pet111on¢rs..1t%jm-5 1 ‘
produced at t”u”11″1IT:Xi.ii’1’:fi ‘I-3’ and ‘ T1-.sg..=:1w *”.-A.cs’::s£_
petitioners is that the said Vappficsfisns 9′
given on 04.10.1991 and o5.d’9.11991 Vamtjnot yet
considered. Hence, tlrneyi. a
2. The ‘gppcs for the
petitioners Itigmd to the fact that
” -‘§r1:”V’No.53 ptnsuant to
3. 1: ‘«.M’1f.’B._V.Murafidhar, icarned Additi*”‘”‘=’
appearing for the respondents
‘ slit’ the stud’ applications are made in Form
9 pursuant to Rule 108 (cc) of the Karnataka Land
“‘~*’R*’§i*nue ul’-s, which was int.”M..uced rm 09.11.1998.
further submits that the appiications are dated
04.10.1991 and 05.09.1991. Hence, he submits that fl
.4.
the petitioners have not approached the
clean hands and have not stated true facts. C
4. Indeed it is to be noticed. oi?”
the Karnataka Land Revenue R;ules7_’_’
oe,11.199s with efi’ect 11.1g9gpmmt 1%-.o-its
_.._’l_1_..
WI’
C!’
‘P
E
5 .
5
t
‘
I
r:\..__.. In. :0 ”
1- 11:1 uu.uo was
occupants were etipiicefions and
applications: to Section 94–B of
the read with Rule 108(cc)
M:
-u-
..-.e’ Atjgmmndgz, t1ie~;ae§titione1’s could not have
flied an €l}3fJ1iCt7i?i”‘i’vi,i’ii’–»i.i”;. year ‘991 in .-….
3
3
1 V90 5′
U} ‘
E
(:3
while messed Riaemt introduced only on 09.1 1.1′-93.
V’ . theV”peiiVtione1’s have not approached this
hands inasmuch as in the guise of
uuaLm;_ris;d cceupd.._-11, the petitioners want to knock
that the question of issuing a of maiid””‘s d”-‘s
not arise. Indeed a writ of mandamus could be issued
./””/
e–‘
elm ‘ A
dnly if the petitioners have a legal right, which
enforceable. Apparently, this is not a case A. K
petitioners have legal right having regard H
app.|.i…sa._’_n.s m___r_ie, C.o11sea_1_1e:;t_lyf; ‘oi’. _that
Petition stands rejected.’ I
6. & Addie-r-‘
Government Advecate ‘fespondetlts is
permitted four weeks.