High Court Karnataka High Court

Duggaiah vs The Deputy Commissioner on 18 March, 2008

Karnataka High Court
Duggaiah vs The Deputy Commissioner on 18 March, 2008
Author: Ajit J Gunjal
BEFORE

THE HON'BLE MR. JUSTICEv.AvJ.'Y.l'.    

 PETITION No.25o3;%2oee (_KLR-Egg; 

BETWEEN' :
1. Dufiiah,

:5/ojatc Grafififiiah,  "

Aged about 60 ycars,__     

£0

   
smsugpaiah, %  %  '   A  

_..J. _-.g-n..-4-I

Aged b0u,53_ ;j  'E-,,' 

3.  "   

5/9-Sidflwwm--5?  

Aged about 52.yeem.%  

  4-  

AW;lo.Jafii Bhaahn (Late)
A_gedv-._ abm'1t.48 yeafm _

. _S [o.Govh1da1an,'%:  V

   Aged aboutez  J

  'Dn'H'n II .1-nigh:-~. ,
lo  '

1. I.||.u:a|_J.\qa

E?»/o-_ _ 
Aged about tn  ,



fl

0.

11.

12.

1-:
9:!

I4.

9-,»: .
, C1! 

 \i
. V "i_»V/o_.V.R.K11sl1nappa (Late), _
 about 50 years, _

 Ndgémiu, _
V_ E'.,o.Lat-rs Amarpm 
* Aged about 48 years,-

C2'

'l'I....,...__'L _A_I_ __d _

I'l.lI'l.!

S/o.Gopal,
Aged about 50 years,

. dayamma,
1')/'o.Lai:c mD. ,
Aged bout 51 years, '

10.

Rirlrlnrninn G
iflilflii W 'fl '

S/o.Gangainh,
Aged bout 49 years,

Duggaisiddaiah, %  &

Qln Thurlninh  ..
I-I, ¥Obl "

Aged about 51   d  

s/o.Kz1ahnaޢ1a, d d.;     7  

nguu Dhflffklifl. _yvra; up, -- '.

W;l.o.l.ai:c.   d '
A%°ddd#b9utd»5id¥*°*3'ddd'dd

.';'ellanni1a,_ ' - 

   

"m.;. 

S/o.Latc  _

'outfit! n-him';-ufi AI' u-¢;n:¢ ' '
ngcu uuuul. 'I4 ytzura, - 



18.

20.

21.

22.

23.

L:
gs.

 41$},

Pushapa. 12.,
W/'0.f*3afE?{ii'Ianw' ""a:"n'i3v'.
Aged about 50 years.

1 I!"I'Q1"I1\fl,
I-.l\-an I-QIIIIHIG'

S/o.1atc Kcmpnhh.
A' get!' about 45 37681' ""3:
Chinnappa,

5,19% !~,fl.u.n.d.:=_ippa=
Aged about 58 years,
G.N.ChandI'aahciia_$i?;   '
A-M amt.-.t.50 ye.e.1"1§.  '

J'Is'\A\al

9!0.3#aI!i¢*3V3011aT"'  T     V

 '  

., ' 7
 k i  
 gbogxtfi 1" 

1' A i.t....II-..f.'.v

mtuuxuav .5'

-   

about 50 yean.

. I’.!.l’_.–. ‘ I
9,3,4].

.I.pul:I.ua:ng

‘ bout 52 years,

I …-..;I ;-‘u4unI’- llfifiif
ngcu mu 1.

S/o.Latc . :

Agfid about 60 year”:

S/o.G.S.NarayaawaI£1y. ” V V

28. N.Narash.ima1nu:’thy,
S[o.Narasaiah,
Aged about 60 years,

29. Neclamma, _
D/o.Latc Nanjundaiah,
Ag about 55 y¢:a_rs;I, ”

Dasana pura Hobli, * ” —
Bsjlgslm

(By S1″-i.Ivi.K’um””””_,’-fi5i?i»}j A

AND: & ‘ ‘V V _

1. The nep%ums»oomm:s@-annex. 5
Baxxgalom ”

111 :1′ .I,au:.u.. ‘5-24′!-a’l»-Q-I-I»-Eéal’.-I-fi~!»)’l\.Vi.:s-|”C’.l.'”,
Nc ‘8ub4DM§hy
Ba_n_galorc Nmfth ‘I’a1luk.

5N3

..»..-…-Q .-.’i_.-….;..

‘ n 1u…..a-1-. !l\_I..1.’. ‘
xl.Jta..’.1Q§u,|u.|,c’~_1IuIuI. llaung

…RESPONDENTS
%% X (By AGA

n T1115 mt pc_:tl_tiq1_1is filed under Articles 226 and

– “gr the? Constltultion’ ‘ of main with a ptayer to dime
* _V _ tr;t:’_1fcsmngicn1;§_Tt9 Fqrme 50-53 (enter the
V’ dates) submitted by each of the petitioners as per

AIUII I

= w’II’h§’h nan A in All’
” V l’l.IlI-lvlil.-ILWFD fl. LU l’l.IIJ’-

. This ‘w1’1tmp9titi<?nf °9Inine% on for miiminarv
t11is.dayt, the Court made the follow: '

QRDER

The peutioners ciaim #fl.*}-V:_
unauthorised of '*
Sy.No.60 Qf Kittnnahalli
§1I_I1;;Igl_9re North Taluk. 1-M e
rnafie the appkaflms. 1'91?
_IegIJ_Ja1fisa!ion of The
applications
are not as for a writ

-1′ m___nmi’;;:I.1§i;

2. learned Additional

_ appearing for the respondents

the ea, which is te

– pxiéceee :1afriiijs_’A’~§f>plica1;ion, has been dcsoiveri. as arm

..___’I

V is 1b1′;ned, the applications of the

1 V’ pemiofiers will be processed.

3! II1<1ecr1ee<_l ~

the absence of the said (':o:r1if:'1i"cwc:", me _

issuing .a direction to them

however, as and when the flee 2.; 'A

_ appficaflons of the petitioners

an eater m cf six -"Mr-the the " dam 91' its

ul-ll\-l'.|l-Inla .9. , 1 -…. ' _- ,

constitution, if the

4. Mr. “ieaa’z-.e1.1. .A.:1.d_i.:i.«_am

:1:

Government ‘r’es’pr:rn’i*-nta 1

_t_o’.A within ibur weeks.

ai