IN THE” HIGH COURT OF KARNATAKA AT
DATED 11415 THE 24″‘ DAY OF Jijiié;
8EF:OR*E3_ é M kk
THE HONBLE Ms2.JusT:cE !}{‘0_¥-§§§{431SH’;§§§f?ANAé’C3§};[§AR L
‘WQIT P;E_TITION”i§§§}.72<iéi2§)G7:"{KL§-§§;S_)
BETWEEN: V'
Smt.Ma1:£madamma ' .
Agad 66 yeatffi ‘
W/-Nanjnndafitrra .
R/at.1v§eg:alaffilITa.EI”§11Eig€V _V
I{aS&bf51 Vl;f(}hE; V” V _ ‘
Mandya D:i_s3’;3.V ‘ ‘ .. PETFFIONER
(By Sgrti -Vivekananda, Adv:-;.,}
AN}:>:.. »
_; 1’; The fen: Regtxlaxisation. of
‘ E ._U1;sguthofi’z&:<3.–«{3u1fivafion
f}ffic;'ér.._._0f the Tahsfldar
" Taluk
A 2.V._v'Fi1¢é5F$§hsiidar
,. 'zgiaxavam Taluk
fiétlandya Dist. .. RESPQNDENTS
V' — . Sri Satyanarayana Singh, HCGP)
_ _ _ _ _ __–__
This writ petitiun is filad under Articifis 226.";en;1d 227 of
the Constitution of India, pxgying to direct R2 to
rczcensidtzsr the appiication of tha pctitimmr F<f)fiz1;NGA¥ 50 in
terms of the remand order passed bxif *—.._Aa§a_i§s¥,ant
Commissiuncr, Mandya S1:.b–{)vn, Mandgéi, i2,4'T199!5
produced at A11nexum–B, etc.
This wrii; petition comifig 01:.-.fr«3r} I
B–Gmup, this day the CO %€§'lé foi}owmg:r V'
The recmrda t}f1aVt' i3etitiGnér's
appiicatian ._ reg;1 1"l'an–V_ ':i–','a__€i\i»§;1. of VunauthaI'1zed'
c-ccupatianof No.50 of Megaiapur
Hébah; Ma1avan: Ta1uk,, ws rejected by
the res1:%sn§é§t~Committee by the order dated
199§?}';,v–.é§1V;_";f'§1j:nexure~A. The {artist cf the Committee
A -. _V w*fi_é«.qsiésfioned before the Assistant Commissiener by
. By the erder dated 31.12.1996 at
xmifiexfiilm-B,Lset asitie the order of the Committee and
" «méarzded the
"1…
mfitter back tn the Committec for flesh
disposal in 3.CC~{)I'(1EiI1C€ with law. Certain directiens
W’
,. 3.,
were also issued to the. Committee. Accorciizqg to the
petitioner, an inspection was conducted Iiévonue
Inspector on the direction of t11oVjV’_ros;iofid_aiit_~
Committee. Copy of the is V
produced at Aiinexurea-_D too— A {no ‘V “The
grievance of the peiitiofi&ti;.V’iis_fi1at~.t1ie ri2spondent-
Committee has tfiot the Viiiroouest of the
:2. submits that the
‘iorifie-gf11ai’i?.-afion is not yet constituted and
imi11′<3§ii£.ii;ei§i_ 'Vitae constitution of the said
.. ,§fi'(jo1nmit{e'e,V: roquest of the petitioner will be
A " » _V V coI3'sit"3.o'1=::;i in accordance with law.
regard to the rival submissions made at
{ii€.:Bar, the foiiowing order is made:-
The Committee for Regularization of Unauthorized
Cultivation-resp~aadez1t No.1 shall consider the request
V'
-4-
of the petitiener, in terms (if the order of the;.._A$sistani;
Commissianer, having regard to the diraczfgiaififih by
tha Assistant Commissioner, if mat .c:0 1’1€*.;iti<é_i"_eti,_