IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"' DAY OF DECEMBER 2oTD9~%TjkLDT
PRESENT
TI-IE HON'BLE MR. 13.13. DINAKAR_AN_._CHI1§F'§I't?STiCE:V«V
AND _ . .
THE HON'BLE MR.JUsT1CD'
WRIT APPEAL NO.:1_713/26C}8_ (K_LR%4TRR/sum
BETWEEN: * * 1. .
Sri K.Ramakrishna Putturayag V
S / 0 Late Vasudeva _Pu'ttL1_'raye5.._
Aged about 7 8 yearsv . .
Resident of "Kan<€:ha:};'agaf£ga
Kadri Temple Road, 1', »
Mangalore, D.'KL"D,iS§flCiu.¥1j "
T -- . ...Appe-llant
(By Sn' B.M.Kr_ishna Bha_f;;D.AdyOTc.ai¢_}
AND:
1%» - Siatfl wfiartaataka' « ..... 1"V
D By SeC1"etzizf'y ti) A.{}0vemmen.t
"Revef1--T.1e DVepa1ftment
M,__S'.'Bu1'1d.;I':g, '/idhggna Souciha
Bahgaigére . 00,1'.
V The AD.sistaVT1.t'CDmmissi0ner
.. . ,. , Puttur Sub--1'1)ivisior1
3 PL1tt1l?,_ ELK". Dlstnct 574 201.
" «. . VT'ah:§1idar, Puttur Taluk
' V . V ' 'V (I3j,r:Si'1 "B.Veerappa, AGA} /wwmfi'
"Putt'1;1r, D.K.District. *' ... Respondents
5'
. \\_"fi:?""
aifi' --
-2-
This Writ appeal is filed under Section 4 of the Karnataka
High Court Act praying to set aside the order passed in the writ
petition No.11841/08 dated 22.9.2008.
This writ petition coming up for preliminary hearing on this
day, the Court delivered the following-
JUDGMENT
[Delivered by P.D.Dinakaran, OJ.)
Aggrieved by the order dated 22″?’ Septemher,.A’_2’Q08:::in .c
Petition No.11841/2008 turning down the redpuestipoi”
for a direction to respondentsr’-2′ and_”3 to his
representation dated 791 July 2008 the’&VpeVtiti.oner’s land
located in Sy.No.3/213 of Aryappu _Puttur Dakshina
Kannada ground’ the petitioner has to
approach the._competentV’~ seeking a declaration that he
is the owner ofltllacrel in the said survey number, the
unsuccessful petitioner filed this writ appeal.
Bhat, learned counsel appearing for the
Vpetitionerand. the;-leained Government Advocate appearing for the
_, jrespondentav _ 3
3. According to learned counsel for the petitioner. there is no
dispute to the extent of 1 acre 28 cents located at Sy.No3.}’_2_B’–vfor
which he is seeking to fix boundaries.
4. in that View of the niatter.’J»stiffice’*«.it -:
respondents-2 and 3 to consider the, r”epresent’ation” of&.”the’i.g
petitioner dated 71″ July 2008 to sui~x}fey. and i°LX_Vtl1e.’Vbot;:ndaries of V
Sy.No.3 / 2b based on the revenue reoordisé a:r1d_greiei}ant ‘title deeds,
after giving statutory notice’ to land owners,
within a period of of a copy of
this order. “‘of::.the learned Single Judge
dated 22*” Septe1nb~er isgigiiodifiediitollthe above extent.
The appevaiisgorderedaceordingly.
Sd/-
Chief Iustice
as/e
JUDGE
” «jridex: “Yes/l.\Io
‘a.Veb.. Host: Yes /No
“-._Ia