IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"" DAY OF NOVEMBER 2009
BEFORE
THE HONBLE MR. JUSTICE AJIT J.GUN«J:AL«~bv:-'..j: _
WRIT PETITION NO.31931/2VOQ9(G'iVI-*:R3?C;j f
BETWEEN :
Sri.Samputa Narasimh aswamy, '*~
Sri.Subramanya Matha,
By its Peetadhipathi,
Subramanyam 574 . _
Sullia Taluk, D.K.Districf:.'O * 'L A._O;--...wPETI'"{'IONER
(By
Adv.) . "
AND
1. State 0fO"Katf11}e:1t,
. A M'.S.E§'ui1f1.ing,
' .V"L'rV.B..vR.Ambedkar Road,
: Bangmgre ;s.e.5e0 001.
2. '1'-1f_1e Commissioner,
}"iiI;.di1...Reiigi0us 8: Charitabie
E Endowment Department,
1Via,ha.deswara Vartha Bhavan
_O Albert Victor Road.
Chamarajapet,
' Bangalore -~ 560 018.
l
in.)
I
3. The Divisional Commissioner,
Mysore Division,
Mysore --- 570 001.
4. The Dy.Cornrnissioner,
Iriassan District,
Hassan W 573 201.
5. The Asst. Commissioner,
Aalur Taluk,
i~Iassan District -- 573 213.; _
6. The Asst. Commissioner,
Sakleshpur Taiiik, . _
Hassan District «M 5'"i'3_ 3. V ~ i..,Vp.'RESPON DENT S
[By Sri.N.B.\_/_ishwaAn iioiiii ;
This vvrit "i_1nder'Article 226 of the
Constitution --,of-._ indie.' «With. ta' prayer to direct the
respondents tol1*efi>; 'thee'l,"asdik.'a1lowance payable under
Section V19'of'the'«s"i§.ai'natalg:i (Religious 8: Charitable
Inarns Abolition Aet,"~l'Q55. to the petitioner in respect of
the Lands Vested with the 15' respondent under the
provisions . of the said Act.
it Thisl writ petition coming on for preliminary
l'h_eari.r1gl. Court made the following:
ORDER
A extent of land was given to the petitioner W
“i’i:’l_iitt.’. “.’Pl1I’S11E11’l’f to Karnataka [Religious and Charitable]
Abolition Act, 1955, the lands of the petitioner M
, :.’l\/iutt were taken over by the Government. inasmuch as
/
fie
they vest. in the Government in terms of the Act. An
order was passed on 15.06.1961 by the Special Deptity
Commissioner awarding a sum of Rs.”/’15/– as
Tasdik. The final Tasdik of Rs. 1,349 /- was ‘
request: was made by the petitioneprp
lE3.0l.1996 for enhancement of
called for certain details the
enhancement is sought._for.p..r’S’d.ti1:ee”n._tt tolsayl that
pursuant to the order Divisional
Cornmissioner ordered «~ in
respect ‘”of:”land”_”atVliulsoor village and
195.25 a”e_re’s.l_ totally measuring
483.33 _acres”;.. A irepteseiitation was ‘given_ by the
23.10.2000 pointing out that large extent
of. left out while fixing the Tasclik. A
.v,1etter’ by the 2″” respondent to the 41″
-.lf_j~..«ifespondentnseeking c:la1’if1’cation on the representation.
4-lri’0:t’Ai1e»_rn;ean time, WJP. No. 14728/2005 filed by the 1-9′-
. “–relsppe§n_dent against the order dated 30.05.2000 passed
the 3”-1 respondent was allowed and the matter was
_ 4 –
remanded to the Revisionai Authorities. In the mean
time. a fresh representation is given on 01.10.2067.
The grievance of the petitioner is that notmthst.a4i1diiig 3
the representations given on severai 00easIor1s”‘1-nclujding T’
the one given on 30.00.2008
revised Tasdik is not fixed. Hence, thiswrit _peLtiti’0n for”< V
a writ of mandamus.
2. Having regard t:o._thegfaetn.:t’hatA__repres’en’tations
are given by the petitioner fQrV”§%i§-hancement of
the Tasdik, I am?» View is required to
be considered. Heriee, the following order
is passed: it 4′
Eetition staridsvtailowed.
respondent shall consider the
représent.a’ti.0n_s’AV~t..;'”dated 30.09.2008 and 09.02.2009
V withirran”—Voiitetr limit of three months from the date of
” receipt. poi’ this order.
/.
J’
‘Petition stands disposed of accordingly. fl
3. Mr.N.B.Vishwanath, }e21r11ed counsei appearing
for the respondents is permitted to fiie
appearance within four weeks.
SPS