IN TEE HIGH CGURT OF KARNATAKA AT
Dptmn Tazs Tim 3"' may 03' Notrmama, _.?;§é:s0 8£_';-~.i :-
BEFORE
TEE HOBPBLE MR. Jusmcs
war: PETITION go.5em,_(2oé:',_g'ié::r,;2--@G;v_._,V :3
B3T5'3EENi VA ' A '
1 H B mzsmqmva p
s1o.3EE£eAPPA AC-'rE:43 fitizazs-..I"
c>C_Gs:,_ _ V
PE'E'I'J'.'IONER
(By an: :9 .__D' ;
AND : '
if * mE"1=w§'rE'€f ssiéima
'
V 2 Ass? ¢r::£§£':j~::,¢3éxcsz::E12
EIVISIOH,
sA<;2m,,' Aanxsm: SH3ZMOCiA--5'?'?401.
wmmmm Am) snmwmy
'«..c:a1s-1a&'I'x*'1*E£ FOR mmnmxmwxon
Q5' UN-.Ai.JTBORIZK£} c:uL*rIvA*rJ:01~I
DIS';£':SI:IIMOGA.
«#5; hi PUTTAPPA
S/QSURH MANJAYYA, MAJOR,
R,/0.sUmzAMA2~zE VILLAGE
TQ:SAfia§R, DIST:SHI}ZMO(3A.
5
?\-.4
C RAMA$AI*3"DRA RAG
SICLDEVAPPA, MAJQR,
RXC3.CHOI}IKODLU VILLAGE ._
'.I'QfSA{S:AR, fi}IST:SHI}~§Ofl'mR. I
C§I§?HMBNE
s/a.nzvAp2A, MAJGR, _ ,
R/O.CHOUBIKDDLU VILLAGE V,"
TQ:SAGAR, DIST:SEIHOGA._W
3 A.3RINIVAB -~ .:L;:
Sf0.B M vENKAmGIRx¥AP2AI" : ,
MAJGR R/o.BELLznNE*vILLa$Ef,
wQ:sAGAR, miagggarmfii * "-'
c L sEET$ARa$ " --.'»,.'.; 2:'
5/o.cVxWLAKsHM;naagzAN'HEpQE,
Maacaga/¢:3ELLEaNETv:LLAGE
TQ:sAmR,-n1sq¢$H;HQGa;
sum Baasxgaxaéafié a ;'
W/O,SURHA"$UBBA¥XE "
MAJQR R!0.BEflLERNE VILLAQE
wTQ:S§fi%R;fi$I$TfSfliMDGA.
161
9/c,mARAz3EA?§A
MAJDR E[O:EYAflADI?ALU VILLAGE
TQ:S%$$R;"DIS¥:$HIMDG.
'{EAvENK§$GIRIEAFEA
"«$;c;mAaA£AnA92A
1-.mA3cR, R/O.BYAflADI2ALU VILLAGE;
"= mgzsaaa, DIsT:sH1MoGA.
B L saxyan
5/0.nARAYARAPEA
MAJOR RJO.BYAGADIPALU VILLAGE
TQ:$fi$fiR, 91sT:sE1MeA.
13 B L SR.'£KAN'T
S/0.TfiI2~fi*!AY'¥A I-IEGDE
MAJOR R/0.BYA£33aI)IPALU VILLAGE
'I'Q:S.&G:AR, BIS'}'.':FaHIMO€-Ink.
3.4 ARGDI MARJAYYA
5/o.vI:3NEsHwaRAyYA V
MAJQR R/0.BELLENN'fi vxmmn,
*.I.'Q:S.AGAR, nxswzsazmoeea. '
15 K r JAYARAM
s/canon: mzsmzg _
MAJOR R/G.BEL3'..EImf'E VI.L"£.?eGE.
TQ:SAGAR £3IS'1':SElI§4§{)G&_k. ~
H V RESPOEDEIJTS
(By an : R.I£'f}!:4A. R, ::Ei£f:E:41é";;:«'c:;1:z:«.?j2§;z_-m; '
SRI.R.GC:PAL F%_DR ;1t?:~»<.».i-_-:._'.'c-':2: 1;_lQ2 a 1_4* £2-----1"5;
R-13 (515) j M 1 A' '
*rHIs'g;ar';1é." ARTICLES 225 a 227 03'
Tax C§013STI'Ef§I'1'IOI§._ C2E"W;1«IDIA ynayxxqcs T0 -Qzmsa ma
xnpvssm Aoannaims'. 31.3.2095 PASSED BY TEE R1 VIBE
»;"?h1§*$x$t Petit1¢n coming on for preliminary
haaring.thisfday, the Court made the following:
ORDER
-A Thé fietit1mner is questianing the legality and
.L fif
“éérrefifinass afi the arder remand passed by the
2 “fi¢pfity Cammissicner, Shmma in fi¢.RA.31f2fi$4–G5
€§.t.31.1.2€306 as pea: .z=umexa’re—A. ‘{/
2. Anccrcfing to the petziticner, he filed an
amzrlicatian in Form 1~Io.53 an ¢L1.9§ 7 fer
regularisaticsn of unauthcrised. c:ult;1v’af;;Lz$:1′.__’__'<3:F.i_"»é
acres of land in Sy;.2~3¥0.3.32 cf
Sagan Taluk. The fit:
regularisa only 3 a.c:::*es_:§ gfingggg by-“.’. ‘};:i’dei:’
dt.23.2.2GG4. In §uxsuan€L'<._.f':;o _ datien
of the Coma.' ttee, Sa{:;_i.i*ml.iV .,'Vi%:a,3 isfiuéd ta him
on 25.2.2i2-ii)-<1a:$V'& "R§:::=:wnd.e:nt:.s–t£ to
15 Q gegegularisation filed
an agyeai' 5b-r.-;f:i:z:éV Coxmissianex, Saga}:
Sub-Dix§"i:5ion,.V whizih a§1z:':ea.}. «mama 1.142 be dismissed an
";_Bein'§"""3§'Q"I'i€V'E¢3 by the order: passed
by -ébwsaioner, respondenta-4 to 15
' VV".?'Jile::A3."-«.__ ajy' a;;::pea.l before the fiaputy
u' ':v".4A#:3:§££:r;;;i.T$s:iLc2r;ier, Shiraoga, which agapeai cam to be
and the matter is remanded. ta tha
fer fresh ccnszderatxan in accordance
law. 'rhis orxr «bf renzazad rm called in
quwtion in this petitien. 9"
3. The main ccxntenticsn of the iearned cmifx-seal
far the ptetitianer before the Court 3.5
Beyzzty Ccxmnissioner has comtittaé. a serfifiz:>31sf_T’e5:'”:*<:1s;:.T_
in passing an archer sf §:;12:3;§1e;;i2.vvV"éi}.3;".
materiala were available befare ._h§'.:n
the abjeations filafi by the £espan§gnt$~§;£§ 15
were in fact had, been. the "C<§mm:s?.tt.ee
and that there was nething remand the
matter for f:as;21r; '_'. c:c};':s;i.efizéraiii::r.*;z1z§.i:1.:e~e fer fresh canaidaeratiene since the
:.”§’.’:.:i’..’i’:¥%F.’:,=,Lt_.!.?’.’§;J’.€:>1′: issued by this Court in Writ 3?et;:£1::i.szaz’z
< §s;:5888/6: and. ather ccnnected. matters at 13"'
Vépril 2902 had not been cansiaerea by tha
6?
Cczuznittee, the matter was rightly r
Co:m.i?:’::ee by the I3a@::aty Cmmzisaicner. ~
to the learned. csunsel far the “Eia’::g3,5*-_ ‘
that the resyondentswé ta 3.5 havia a °3;égéz.1.
9*
utilise the forest area. and V ._ ‘she
better cultivatiari ofi” ” are
situated adjaining ‘ac: Since
the land could navé; ta» the
getitionar on by the
Efititicner Zfas-_ “and that he and his
family are figv%ng égé§$§ ;§fid and axe not entitled
fo;rf rae~g’u.},§§.j:1;sat#’%.:$11v.V_.V%1d!: that the aypliczatian filed.
by ~his”._,Ifz3;1é’ have been granted to the
:_g:;e§::Ltioxié::. .’i’1ie:refore, he zegaasts the Caurt ix:
: t;.4he- ‘fpet1t:i..on
.’ “Héving heaxrd. the counsel far the gazrties,
V ,V_ih– 3}’1e% cf the grcaunci urged by the czaurzsei. for the
“V_ ;:»eV,*i.*§i:£;t3.ner, this Ceuxt has to examine ¥-zhethserz: the
fif
JX,/ {L
consideratian czansicleriag the o»b;;act1o:;sé—- of ‘
raspondents. In the circunastancgs,,__thi§”¢bii,r£’ u
not see any reasons to :;nterféz:e1’_”witI§’~.
grassed by the Deputy Commis.’3T§.a:>:}er.”‘-V. ‘
7 . Accordingly, the “W§f;.%;v_» ” is
dismissed.
Sd/-
Fudge