High Court Karnataka High Court

Devendrappa S/O. Late Eshwarappa vs The State Of Karnataka The … on 30 July, 2009

Karnataka High Court
Devendrappa S/O. Late Eshwarappa vs The State Of Karnataka The … on 30 July, 2009
Author: A.S.Bopanna
flflfléfi? fl? §%flN&?fi%fi Wfifiw &@URf"§F~'0fW mwfiarmm Wfifiw mum" W? mmmmm HEQE-'E mum" {W mmmmm Wfifiwfi QWMW" Q? mmmmm WQM amm

2

xx THE 3253 coax: or xnxummnxn, namaaiqfis

ATED $315 was 36" may or avg? 2§§§ °§'

3£rons~-'

was HD'BL£ nn. Jus?:c$'A $*ncéa#&3a:¥ 

w.P.uo;39Ga/2669 c1§@ 'f"
w.9. uoa.155a?»§g;2ooe (KLRfi

BETWEEN HM V
In v.2. no.39ooI20qg3,  '

navandrap§a*,] :_ g~
Bio Lat9~Eahfaxa§fl.*_

lad 56 Y§dr§} "'. $\ '¢f  }*
Hurn§paI1i"Vi11agewand.29st;
3himoqa*$alukf"' 'a' "WV
shimoga.ni£t:iet;w_*._--f *-'?§fi777a"£K

In w;a,"mos;i55a??s§}2bo9:

14'3gnu$ii§ Sin fiafifijan,
~?,a§ad about 4?.yaars,
Harnéhalli Font,

%-fé.~Aménu;:1$ sin Amuse: Sab,

, Agadffis years,
'.fia;nahal1i Post, Shimoga.

u'~;a. Ebéul Rasheed 5/c Abdul Rajaz,

*;Aged 57 yaars,
' Rarnahalli East,
shimoga. . . . pmxrxmm

(BY SKI U. PANBURKRGA RAYRIC, ADV.)
AND

1.

wan state of Karnataka,
The secretary,
Revenua Dogartmnnt,
Vidhana soudha,

Bangalorewcz.

_..a

awwwme war’ mmmmmamwk rwww mmum mmmflfimm WEQW QWEJRW €73? Kfiflfififfifié RIG?! QGURT Q? %fiRMA’§fiK& HEGH CGURT Q? wmwmzmm Mfififi Cfififi’

2. The Deputy commissioner,
shimoga District.

snimoga.

3.The Tansildar,
shimaga Taluk, *, :jTu <_*.' ,5,'if
shimoga nistrict. V ', H_ ..,g3Es§ounEn?3
=T=,V acqaann in 99th urnzg
(BY SR1. P. FGR. R-.-T1_'_:'i'C'r, R-V-V3}

THESE WRIT es1Ir:afis,gRsarzLnn*uHnzR Aamzcus
226 or 1-33 cOL¥3TI~Tl1'lfI0§!.€8§'a@I,NDIA, pmrms -ro
nmzcr rm ass1=e_zwnzs.*a?a}' 'rn?:”i”‘:’I’1~1s ocaums on son
snsgznzaiagavv–3m31m-___xx+ *3′ amour ms rwr, -ms
cask’: HMS .-1V*1a.*5;%«.z;§*r;1.;;Tmf1jj1\:<;:
' 3 n E 3

j.e%gxn§Ei'Vv'—-Gavornmont Advacsete is directed

'= fa afiéfipf pctica fior raapondant No.3 and edge

A§é qfiégi fer roapondnnt Nbs.1 and 2 who are

sorfad and unrepresented. name at appaaranca

".l§§ bu filed within a period of faux weeks.

T 2. In al1 thase petition the gricvancc or

the gntitionnrs is that the application tiled
by the petitioners necking regularisatimn ¢£
thair anaathorisod accgpatian an cnltivatian

,,g-.

-‘Q

fiwififif WW mwmumm H§Gl~3_ mmwmm Miflfl emmr fl? KARM’ATA§(fia i-136%”! Cflflfifi’ 0? K&flNA””¥’A%fia WEGH KZQWRY Q?’ KAEQMAIAKM. Niki” mmm

of the lamcla, in the lands as datail§d.d:’_ig1″–VVtho

respective writ; petition ha: nq’€”–
considered and dispcsad at .

Ccxnnitteo in accordance 2

regard, the petitideefihgs
ralianczc on thc;_.grde;….z;:§aséd h}’*”th.i,:s:§ Court in

w.9. No. 469/2009 on 13 .o1.2ooa,

wherein .. ‘directed the
con3id§i:df’_c_j.?};'{n.’;’~_V” after the
¢¢n5titi§:tgidfii;:_; A’ Rdguiarisation Cotuuittuo .
that subsequent to the

said _Vé3:¢i§’:o:-__ V have approached the

._;é2ap_§nden£a’ «..__c_>_.n several occasions and the
‘ being issued is duly to the effect

.t§hj§..1’dppli¢ation would ht canaidored after

t:i:ai}:_:¢nstitution of the Cmittao. As such

patitionam contend that an appropriate

direction requires 1:9 be insane: to c.::onatitut:e

the cmittaa .

‘Eh: learned Govezrnmant Advocate states

” msf the direction by this court: in

the earlier: writ: pntitian, the

$

mmma uw mmwmamm mmam mwmm: Vwg» mxwflfmm MWH Cam?” mfi’ mawmmm WW4 COUW (W KARNRTAKA H16!-i COHRT OF mmmmm HEW-I mm’

*~’ ‘4

respandsnts still bind thafi.-.’r”:r1vos,–~

and dispaae of the applications 4_

petitioners in accordan¢a~*~::!ith.’_4′ 1.

Comittee is conn’tV:itn;i%’1:r;i}.A.A_”
Govarzsmant Advocate aaiei
tn have been V gddrg-3.-fig .’ atha .. §rincipaJ.
Secretary to Revemzs
Bap arfzmoxgt: . 1 V .. ” ‘taken in this
x.’ega::dg,-“‘ ” ‘A ‘L

4. ” the contentions, I

havnfgiao reasons put forth in the

leyiatgz: 0’5′.§2.2009 whgrein the Principal

Government has stated with
Leno steps which has been initiated.
Ajcanatitntion or the Rogularisation

.. VQofi’ui :’tt:ao. The delay in not mnatituting the
;_ ‘C; mittea is also axplainod in the letter: and

ultimately has umexztakezz that the (Smitten

would he ccnstitutcd after: the Amendment to
Sectian 94(3) is given effect: to and

thcreaftex the oxdeza constituting the said

J;

Cfifififl”? 0?: %fiLWW&”§'”fiK& Hififi CWQRY KfiiWNA’¥’A§W. Hfiflfi QQUQY WW mmwmm Wfifi €2@*U%”F {W MRNAVAM Wfifiwé £2003? Q?’ KARMAWAKA 2-HEM 501%

committee undnzr: sacstion sum will 1;é.l:’ji.§’a;pod

by the Gavezmuent .

5. Censidnrinq that

some praaative Stfififiau
(Smitten; I am of tiig Wp1:aaonVt
patitians cou1di_._”1}§ with a
direction to thBA….1c.§3_a1;auL:hi>i:1VA<»:Zi:v§n;'f:I!VvI.' 'A';$i:§—-'~V'constituta the
Regal _ «axpedi tioualy as
poaaihitg. the hardship basing
tacfézd and other similarly

p1a¢&a1"pei:s.§fi§§'.

iéurxzed Gcnrazzrment Advocate is alarm

—to address the Principal Secretary

a copy of this arder indicating to

Principal Secretary about the View

Léxprossad by this Caurt that the same shall

not be kept pending; for a long time and all

stapes shall be taken as expeditiously as
poeuible. Until the rrospemienta consider and
disperse of the applications in aceoxrdaneo with

law, after: conutitution of the Cmittee the

$

gwmm W?” flmmmzmmm Maxgm K.i;flMWE:”A %fl§%WM&’&i%% Niféfi azmmx W? %&§?€NfiT&K.& FHQH QOUKE” %?*$ mymammm fififiéfi QOWRY W? §€&%N&”i”#5%Kfi% %§¥%L§§°”! CQUK1

6

petitioners shall not be disp¢asaaaed~4ji3i§§:zsi§”*,,?;ho

lands. Further, it is directed thgfi 4_
czonatitution at the conmittag <53: "i:i1i& .
petitioner: shall be '

within a poricad of mdfithas data'

of aonatittztion Q5

'1. In terms these writ

No order: as to

ccat$.:_ fl ;..H' xf:E":v1V \
' ' ' ' -_ Z

RE_i'i;' –_