High Court Karnataka High Court

Smt S V Kempamma vs The Special Deputy Commissioner on 23 May, 2011

Karnataka High Court
Smt S V Kempamma vs The Special Deputy Commissioner on 23 May, 2011
Author: D.V.Shylendra Kumar
 4%

3

:N THE HIGH COURT QF KAMATAKA AT BANGALQRE
DATED THIS THE 23% may 01-4' MAY? 2011
BEFORE:
THE HON'BI..E MR. JUSTICE 3.12. SHYLENERA Ki;Y'E.'L&R
Wm Pei.i£:'<m N0.366OO of 2010 (KLf%--CQN} Vi'  7;'   ~ ..
BETWEEN:  " é "  "' V' '

SMT S V KEMPAMMA

'VVXO LATE KRISHNAPPA,   -
AGED ABOUT '70 YELARS.  
RESIDENCE AT BEECEUR VIMAQEE AND P{}E5"}i"'.' T ~ '
BEGUR HOBLL  
BE1\3C}Al_,URU SOUTH TA},-UK..

BEZNGAI'.URU W 560 088  V.    §5fii'i*FIdNER 'V

{By 3m.£< \re::%E<aeé..j'I~z13CL/it D Epzqflfi?"c£j1=.r:m.$s10N  '
OFFICE <31?  D§:PU?;'3*=<:<JMM1--s:s1QN13R
B13:1\:G4;xL:r;.13tJi';j1;§rg13p.':§: p':f$f3'R:_c"2f:.

BENGA:;:i;RU":;:,;55o"*o0<2

2. "f'}?f.E1"i'AI»i'S!I;£);?xR  A' 
omrtc E: C)? "£HE3,"i".'A!;'L1_I{' ':'3F'F"!'CE,
BANCEALOEQE S_()U'.I"H IALUKA
VBVENGA{;I}_RU»w.'é6Cs 069

 '$3123-? RAMAEAH ~~~~~ ~ "
_ S/':?;1§2f;~q;" NAGAR.
. "=B£:+:>s'1:
 }i%E€,+~U_Rf.:E£OBLL
' BEEXIGALURU SOUTH TALUK,
I3EE_'EGAIJ[3R{} -- 550 068

. 1.59

 "§3ANC}AL(}RE MZCG S}iRA?s/EFXJPJEEVI I
"AE{ARMEKARA C:Ri}*IA SA.1*1A§{ARI. SA§'%3G§~EA
N1'r'AM1'"FHA«



2

RE£}3RE§SE§N'I"E".;I3 £33' HES E%.§*:{§§¥ZEZ'E'13;E%;'E}
SKI AN1'&E\I'.§'§*I§E\.RA.E¥'I. "W'LLEi{}N {i}ARE3§§?€
E3EN{}-;'§Zl}Rl;§ --~ 56%} 05%}

:3. '.E.'H'£~: UNIEEZEQ; E§}}Z(ZR.§:T§'AR'Y'
§}EI3ART.MEiN'I' OF 'E'€)V\»'"I\§ P§,A£'*JNiE'~E{'3.
E3./&:'\3(}A1,0 RE §E'J§3I,,C§PMfilN"§' AU'I"'E*I'C)RIT'I'
3." CI"£(}Vv'I)A1A%§ ROAEJ,
E3B§N(3AI..U§{{E ~-- 560 020

5. '§'§-EB: I)EPLE'1"Y' (3OMMISS1()N'££R  ». . . M
I3A.N£"}A§.,()RE5 [)2-§VEI4,€)§3ME;N'I' A:f__1'F£-iQRj'E"£'_T =
'1: CI"i()W{)AI.Af*E_ RQAD,   '  " _ -  
B{<3N{}Ai..lER[J ~ 560 020 T.     jE~?;EE§P(_)13J.1'.}EN'"§'S$

{By SI': R Oz11kLI:I1a*1f.,:E'~.GA f0I*- 1'  

THIS PE"i'I'E'IC)N IS .~m;,ED1INDE:'I2. A:?:.I'1c:,E,és"22£3 AND 22? OF
fI'I~1&: C{)NS'1'1'I'L'=TION 0:? "?N§--.¥_A. ,9RAy1;\*:t;;I TO CALL FOR 'ma
RECORDS ON 'I'HE1 F1IJE'o§"I':a.Ef:'»RI i;Iss*I*R1{:<1f, Bz--';.N»C}A1JO§-?,E" 560009 IN RESPECT
OF LAND  Si'}R\§'EY NIJR/IB33R__VV.?76. MEASURING (L30
GUNTAS Om.  3 ;A(:RE:s__«--  GUNTAS, SITUATED AT
HONGASANDRIXIV\zI'I,I;,;AC;H,--,..I'j*--§3I3GI;IR  FM1()E3I.v'I., BENGALURU SOUTH

'I'A:.UI~:;'"BI«,III§;e,I.JI;'Ii¥=;I* IERBEIN Ij I&5'I*IéIC'I', AS PER CONVERSION
ORDER VIM, D'"I'.i:}-«.E__7'.v12".'«]_99.1_ AT.ANNEX--J AND me. 

"FEELS4E"'}3'}"f"E'1_(§£*i"€C}EfEfN{}.ON FOR ORIJERS, ':fI»iIs BAY. THE
coum' MADE THE Ef€)I,_i;'O.'fJE§\EG:w

ORDER

A ‘ 2 ., 2 i’I:.:=;–.Ifis1″~=2:__ frivolous writ petition ‘Wi.’th()’L1f, any rhyme er’

I’-fi§£..’.!;f.%C31’J;,V ‘I’I’:3–‘f. area presezfierci properiy, with ggcd number of

d€f<§Ifi;S".af1fl lezlrned counsel for the peiiitianer not being'

» keen an eriguring the pmper pressé::n'aati<3:'1 sf fE1€"3 peiiitéori.

3
2* ‘E’hi:f_; pe€i§.io§: fie ;32*e-ssetfiiia-iii an 22. 3 E2018 przzjaséng for
the feiléjwifig reE.i.ei’%:;:

“e3 Calijer the reeerds an ihe fiie ef i%2e’–.f”~’_
responderzi :’.e., The Special :v2:3’8}3VE.l,._l:’Q’ __ A’ A
Comnizkssioner, Qfliee Qf” i”h,e.u'”f)epV£1::g;”e V’
Comn’u’ssion.e:: Bangalore Urbatz
Bangalore -~ 560 OO9″‘ir’1–..res;)ect’ ej’4§aI£d’«.
bearing survey n;uri1be:j.__}75§ ‘–,n”1ea;sL£r=i:<:g .'
0.30 gtmttas out of acres 04-.veg~:;r1«tc:§;,.,, "
si£.u::1i'ed at I"1OHQ'C1:SaI1dIT(_jl' Vz'Z£a._q'e.,j_A fiegur
I-Iobli, Ber1gaZu4ru–vSC2;;:'h Ta;luk;..ABvengalVLiru
Urban Dislrrbt. as'*per.ueonifiersioI1 erder
Vide No.B';f)IS /_ALN,#sR "{3} No; 1 4 £1 99; W
1992 dated I 7,112. 2:99}-_VG{'A'151f_Lf1€XuT€ e J.

b} Issue a writ' af eeftiorgri other writ,
o;:z:i'e.z_f' _':}I" §ei.iree.z'$ior1«. fi()j.i_"-,s;vi:f2fLfi'lar nature to
_–:_a£ :AnnVex:._;–re; w J the impugned

orderV'dC;i:ed=E;9?'…P531 991" passed by the 13"

"i<eSp'e;_1_den_i'; _ " "

<§}_ '._A'nd '«g'j'rai11_"s,u.e}1 c:2ther relief /3 y' this
I7,'on'"Ii2Ze'. ..C03,tf£ deems fit: in the
"eirfc::ezf:5z-stances of1';}1e ease and allow the
w%*iAt.._vpet'iti(m in the interest Qfjusiice and
€qu1,ly_,._…._.. ,

'1i"'sr§§:;'L".__véfliiékiia Reddjy: Eearmed eu_I1e.e} fer the

V ;=6::3i;2;-‘e”‘effiee 0}:::_;’ee”£.ie:3r1s;,

pefief;’i0r_:er-v53’eeks far 21 fL1rthe1:’ weeks time {‘0 ecnznpiy or

/”

//


4, E heiva §5:s32a;1’d MI”. “v”£::’1}i;1i:21 Rfffidyg E€2:1r’:1e;::£%:* on tihe faci:–ss arid. m€:2″i.ts; of i.h€: vwifi, ;3<:~U1'i',};<::-n.

5. 13153136355211. 0? this; 1:2/”rii. p€t;it:i<}_I1 has becomg:..Vi'#~?%§v§_t=ab16

as Eearzled c:}LmsaeE for the pet,i'{.i<)ne3r is-3_.§V;'1t§i'= '§§<:+:5_§%;s____V'é.3_sf1

f€I"fi{)Vi11g the dc:-:=fe<:1:s theugh t,£1':1§§h.2:d '§;2i%i:%:1.:,'g§'rei:;*1t€ag"} <3r1'C<;.=L

e::11"Iier an 5.4.20} 1 and only is ;i<§s:§=:kj;1*1Agi

6. Be that as it may, pe%’Vi_’vtiQ.1f1e1″ €is pQr’s§£1i._;w*h.0–‘?is vlkieegi
on désfending her int4c::res.–3t H1 5% N0′
Hongasandra Vi1}agé’,– A’ V % Bangaiore South
“1’aIuk, in tve;::r’1′;:3_ though as

subnf1:’§j_tte(i-1$:§f –E;’»fIi:, V e.fj:i;;1:<:éfi.-ia Raddy, learned Counsel for the
petiiti0I1é1:4_'h21vdV:*;1.éd:é §fe1y land subject matter of a civii

suitfffi OS N6. 2005 before the {tivil Caurt, but the

» ,s%a;:–_i_1j f0f°'«dC;%I'arati011 of iitle 0f the petitioner in respect. of

i1~hé*-.+said– E.21fidV having been dismésssdg has new iufned

3.r0u:§d.:c)Vquest.§o:: the {?()I1\f€:?I’SiOE’§ 01’der made in favour sf

~ ‘;£:’i€”–?5{)Li%’i.h responéiant; way back on 17. 12. 1991.

5
‘?h A ‘ax-*2’it >e:iéti:1 fa)? s’:;uch us’ <)s§<–: wigiiefi is s§€.a1ir:%
E
ps:,%;§%§::::'3., egea–'£::2'": <§{h{:rw'is€: '{,h<-are is no (gm:-sE':}Z<3::'1 of ':,.E§'§-3 Cu:”€;

6Xam§_r1iz1;gg§ amy fights GI’ §:1i’e:3r€:s;€. sf me ;>€:*:;._i.i.’.§.;:j;:<":V:'}:*':'~§:¥i"g.he

subjectf, izmd as-s cix-Iii e::<)ur't: hag aiready fiiiqigfiiééai {}ift"{if1r: sm<:%%%

in 'zerrxzés; cf ihs: ziivil ssuif; that lrliad file'.

very wzwlt. p<$3i'ii'.iOI"1€I'A
8, There "is abgoiutely E1('§7.Tf_if');t;"§f'i'[. .if:~.i;_E1;–§ Wijit petition
Dismissed.