High Court Karnataka High Court

Achuth Bhat Bhave vs The State Of Karnataka on 3 November, 2009

Karnataka High Court
Achuth Bhat Bhave vs The State Of Karnataka on 3 November, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT EAI\Ic;-AECIRE

DATED THIS THE 03% DAY OF NovEI\2IIBER,R[I2I)o9'  I  

BEFORE

THE HONBLE MR. IUSTIQE H.4.'I'=lA._'NAGAM.Oi{ANERAS'  %

W.fP.No.26755)2I)Q?(LB;R*E.§)'  
BETWEEN: . R .

SRI ACHUTH BEAT   V

S/OGOVINDEBIEA1"-BIIAVE  - 
AGE 65 YEARS"  ~ ' 

R/O 1x.»IAIH..R'QAD';' S;@RA--E TOWN" A  
SORAE T_A,LUI<.g    . _'
sHIMQGAI4_DIsTRI.P., ADV.)

'' I   OF KARNATAKA

R'E"\/ENAUE DEPARTMENT
VIDHAN SOUDHA,

 A RANGALORE
 = REPRESENTED BY ITS
 PRINCIPAL SECRETARY.

7<xA»=~



In.)

2. THE TAHASILDAR

SORAB TALUK

SORAB,

SHIMOGA DISTRICT.

3, KLRANGANATH

S/0 LAKSHMANAPPA

AGE: 45 YEARS

GOLD SMITH

CHAMARAIPETE, 

SORABA, SHIMOGA DISTRICT,---------   
V _ ._ 5  _ RESPONDENTS

(By SMTM.C.NAGASHREE,:HCGP P':QRiiR]i;2:..' 1- 

SR1 S.v.p:_I3Ai;AiSH, E011, R3')   it

VThis"'writ:«ipetitiQn _iiie'(I.1_1Vndeir Articies 225 & 227 of the
Constitutien"  -praying to direct the R1 to immediately
send  tile' _ V'   Vpiiipertarinhing to dispute bearing
No.Pa.Purn.Nya;Vi.Ve.0i1r'2{XJ9--I0 to the R2.

 'V This ipetition conning on for preliminary hearing this day,
th_e'1~cQ11rt made thev--feliowing;

ORDER

writ petition the petitioner has prayed for a

direeetieih to the first respondent to send file hearing

it 2_i’N9t’Pa.Pun1.Nya.Vi.Va.O1/2009-10 to the second respondent and

aw

in turn a direction to the second respondent to dispose the dispute

between the petitioner and the third respondent.

2. Third respondent questioned license g1’a’11ted>in’favonr =

the petitioner for putting up constmctidoniv be’fore_the ..’sse¢E:is_¢1

respondent – Tahsildar. The secQri’d._yrespo11.de1itA g’ranted”an”iorderV’

of stay in favour of third~..respondentend.againstithe” petitioner.
Subsequently, at the instance of petitioner respondent

–~ Tahsildar the stay order

granted earliieirigyszitddiiout.:}1eari.ng the third respondent. The
respondent.aiapproachhed in W.P.No.14956/2009. This

coisat vfide order”–dat_e_d,15.6.2009 set–aside the order of second

respondentdated 21.5.2009 and remanded the matter to the

‘second respondent — Tahsildar for fresh disposal in accordance

with .layvf_. Further this court directed the first respondent to

initiate disciplinary proceedings against the then Tahsildar of

.. ,V_.-Sdorab Taluk, Shirnoga District. In compliance of the directions

#/g3k-

5.

issued by this court, first respondent has called the file in tinestion

from the second respondent and has initiated proc_eediln’gs’ j’a–gai:i1s:t

the then Tahsildar. In the meanwhileythe pe1′.itiovner-:app’1’oached ii

the present Tahsildar and requested dispose” the

between him and the third respondent. Second failedll

to take any action on t}re”ground«file is pending before
the first respondent. Hencethis writrv.pe’titiori; ”

2. No pvrejiudice ivillébe cau_secl”to-“the respondents, if a

direction respondent to retain the copies of
relevantipapers in l’ilo’;.?t5iar.Pun1.Nya.Vi.Va.01/2009-101/2009-

piirpose_____of disciplinary enquiry against the then

V 7Iiai1sildar’of”Soraba Taluk and to send back the file to the second

respondvetitfifor disposal in accordance with law. Further no

Aprejudiceiwill be caused to the respondents, if a direction is issued

‘1_to’tlie second respondent to dispose the dispute between the

V “petitioner and third respondent in accordance with law and as

‘5 .._;’

expeditiously as possible. For the reasons stated Va’boa\}e, the

following:

oRDE1i;__

Writ petition is hereby allowed; V
First respondentgis’ *hereub’y. directed to retain the

copies of relevant ‘_papers-~that.}1r_e_’..necessary from the

33:No.Pa.i§i1iii;Nysa.Vi.Va.01/2009-I0 for

id continuing the disciplinary enquiry

A * against Tahsildar of Soraba Taluk, Shimoga

District and to send back the file within a time

::fr*3n:;e of four weeks from the date of receipt of copy

ii’ of this order to the second respondent.

~ V iii)

The second respondent in turn is directed to dispose

the dispute between the petitioner and the third

K/_/\

6

respondent within a period of six weeks from the

date of receipt of fiie from the first responde:tit,.
JUDGE§»”‘

DKB