High Court Karnataka High Court

Bhimappa Panchagavi S/O … vs Deputy Commissioner on 9 June, 2009

Karnataka High Court
Bhimappa Panchagavi S/O … vs Deputy Commissioner on 9 June, 2009
Author: Ashok B.Hinchigeri


IN THE HIGH coufir or KARNATAKA
cmcurr BENCH AT DHARWAD

DATED THIS THE 9′” DAY OF JUNE, 2009

BEFORE

THE HON’BLE MR. }USTICE ASH§)KVB1.HI_NCHI G;E§I~: M ‘

ETW EN:

BHIMAPPA PANCHAGAVI,
S/O APPOJEPPA PANCHAGA’J’I,V_
AGE: ABOUT ’35 YEARS,

occ: Aemejufirflmisr,
TALUK: MUBHOL, ms1f;»3AGx:.:,;.:.A:.a«;o’r aismxm,

~ NAvAi~aA<5AR, 'aasAu<oT.

2. L VLOKAs;{ii.§C¥iA,” ‘E
« j . 1Ki.4§RNATAKA. ;:;:rA1E,

c STQRIED BUILDING,
DR. ‘.4§F$3_§DKAR VEEDHI,

BA_NG;3LoR§. :RESF-‘ONDENTS

(“afsnr KAIIDYAVATHI, HCGP FOR R1;

sax JAGADISH PATIL, Aw. FOR R2)

wan’ PETITION No.5g7sezggég(r.:; Ta-@4531 5

2

THIS PETITION IS FILED UNDER ARTICLES 226 AND 227
or-‘ me cowsnmnom as INDIA 9RAYING TC 0159055 O__i_-“$1-IE
REPRESENTATICW GIVEN av me FETITIONER DATED £z.t:z.os
VIDE ANNEXURE-C ETC. g V

THIS PETITION comma on FOR PRELIMINAR’?mii:E}?XR§hiG.V.’-.

THIS BAY, THE COURT MADE THE FOLLOWING: %
D ‘.

Smt Vidyavathi i<., the iearned ;"1Go'€:eriirr§e*nt'

directed to take notice for the res;$b_ii'\<J.ent i\i'o,_1 ~ant§t:AS:'i5i:'3aga:dish

Patil, the iearned counsel is directedvv.to'-»..take "notice; for the

respendent ' ' h

2. is that his representation
dated O2.Q7_.O8 has remained unconsideree by the
em dAi§int:it:1Ved to entertain this writ petition for
fist i if at

(€i),__’SAri Bhimappa Panchagavi against whom the

. _v_”_tepfesentat3oi1’is vmade is not made a party to the writ petition;

5.’ direction can be given to the Deputy Commissioner

‘V«’ito.__’ieonVsT;ider the petitioner’s representatian, as the aitemative

of filing the revision petition is availabie to the

jzetitioner.

HE}!

3. Liberty is expressly izsewed to the petitioner to file
an appeal as provided under 5.136(2) of the Karnataka Land
Revenue Act. Further, the Karnataka Lokayukta Ruies,_..__1_98′:5

prescribe the format of the complaint and of the comp§&§~nfa%ntf$

affidavit for filing the complaint. No direction can._4’t§e

the Lokayukta to consider the petitioner’: at it

Annexure~C. Liberty is expressly reserved1’_’_t0’iVthe.

file the complaint with the Loi<ayt2Vi§i:a,V_ if he V:isVso'.§cAi$(iseg3'..3 but * i'

strictly adhering to the Karnataka ALoi<3-yuizta Ad':'an£i_the rules

framed thereunder; hp .

4. with ‘£:he$eV_.’iihberti*§;’«.the petition is rejected. No
order as to_r:.osts.””‘ V . A it it

Government Pieader Smtmdyavathi K.

is pernzitted ibhie iiiériimemo of appearance within 2 weeks. Sr?

vflgiavgaidish “i5*atii;,K.th’é.V’ learned counsel is permitted to file vakaiath

2 weeité.

ggj-

EUSGE

‘}j,5aé$””