IN THE HIGH coum ow KARNATAKA AT DATED THIS 'rug «,3? pm; on A9 'rrf Jugfifi" Khadar Shah F'aqcer,__ H Sic I-iiiai Shah Fa1aef'," L Aged about 85 years, '- _ I ' Rio ' " Humnabad;s5E55_328;1._ :_ ~ A ' 1. _'I'hc 'am or j Repreae1'1tgd'by the Spcmtaxy V we Department. M..$...B1;2i1d_1mg, Road, ' " _r3a:ng;a.39i~e+56o 001. no V. Commiasiancr, am-¢r--5s5 401. 3. Assistant Commissioner and V x Land Acquisition Oficer. aidam-533 401. 4. The Assistant Commissioner and 'I and Ann-M-In-H4:-su-I (Wm:-5-1'- I11-Ililulluilliufllal-I. vu-find, Basavakalyan-585 327. J/'/------- OW' 5. The Thasildar, Hunmab ad-585 328, Bidar District (Kamatalla). (BY SR1.i2.K.H1i'm'l;:'.iI¢Gi'~l.i 3 ii f I 3 ~ . i Petition undei' 2-26 and 227 of the Constitution 9f'I.!_1dia to? direct the respondents to iniplement V by the
reependezzt Ne.-5 on the ‘#3153″B!0′;’iiE;!3I3;KCLA/C.R-3{2(,|(.¥J-
2-001 dated 29.6.2000 for correction of
record of right, Ieeibmtion’ 9f_poese}i23ion of vacant
of 2 acres guntasi el’ S_y,’No…193 of Humnabad and
of the. campeneafibn with interest from the
ml-nrnnniinnti Na. ‘0 . nin;l,- 5″.-afifl eh-,
‘B’ ‘Group, having heard and reserved for orders,
this ‘dgy the following:-
.Q£LE_B
f At »/the ietjiieet of the counsels. the mattert is taken
V .;.;’1_fx..f”hr finial fiinnnnal.
issue ruie.
it :3. Petitioner, a Fakeer, inherited land Sy.No.193
V 7 acres 6 gnntas, situated in Humnahad
Town, Humnabad Taluk, Bidet District. Theneaiter, 4
H
II
an-I-nu Ofl lII!’I”I””t:Il nf Ia:-1:1 Inna an
uwsuw av suunuuw vs uassu Wu”:
1
1 H1: flu: Hfnfn ‘far
u uz.u..o xv:
\l\nI. II.’ IIIKJ
E
E
B
J
/\
ii
construction of Government offices and the 2
acres 26 guntas was vacant. Due to
land revenue of the said lands, the .1an’de he
by the State. Petitioner’
ltsqucal. uu the fifth memwredent, tvl-.=.e.t’ tr-.e: i.I.r-._._.1″a_’
were attached in default of Iweve- nue, he
released in his favonr ‘he is ready and
willing to ‘time. B8331 0″ this
renues; a detailed order
dated -‘£’:’%*.€n”:h;»:’2uu$”‘1-‘id””‘Ai’:ne;aum=D that am ren.,1:-eet ef
the oonsequentiy directed” ‘ ‘ the
Revenue’ Accountant to hand over the
V. = _ of land to the petitioner by following
I V’ V.,t,;e nude!’ the Karnataka Land Revenue
A_ct._jE11en after the o”d*’- “as passed the f*.fi.h
.e ‘T reepondent, no action was taken and the petitioner was
V’ ‘compelled to submit yet another representation for
F implementation of the same.
“fic-
J5
sides.
5. T is nlnnr ‘J V
t’
\-lI\l’fl-I II \I’ I III”!
the case and has
order. He has by the
petitioner and release of the
n _ . ‘_ in of H V A nicer)-n~..n.iv1nnn11 -fnm nnnfnnnfinn
GI-|nAaI..Iu\.I.._ 1.11;»: ‘Aug ;:.|.1_u 1unn._u.u:Iu usuusuu Jun annals-uuula
of’ pmatatn. ” gé , the authorities ofthe
St:ate_sroti&d with the said order. There is
no for the respondents in not
” t}:1evi1npug11ed order. The petitioner has
‘ 3.-L’…Q. ….”.-.4. 4… … .
L-“DELI £1 ‘£5 ll) 1 J. In
A
-Iain’-pain: ‘manual ‘-53-: 1-urn’-I ‘II-gunman’-an-.n aw’. Iv’-has
1 ‘cl ‘ |-ll ‘II
of the order.
¢ 1-… 4.1.3.. …a….. …r 4.1….
~~ U. usuuuv Ivulum
A writ of mandamus be issued directing the
respondents to ixnpletnent the order passed by the fifth
J/–#~
‘Q/\
m A*Ine2;u2’e-‘D -vi.I….sut……’-i’-11.. 29;V6.2E’)0(é._
‘l’I’\I’\ .I’II’I1I’.l ll’ ii
…._I _._ _ A1- 17.. 1- _ _I-1 _n-Ll ‘ V_.,nn-u
nu 1 1 u use nIu.nnu[num/was-a/’4uu_u:£vU1
vide Armexure-D dated 29.5.2000 and V
given em-act to after followhlgi-€116-due’_”” r
the Karnataka Land Revenue ”
“I
m.-nt.hs _ ..m 1.11.: de-.t_. 9. 0 01″” h ‘
N0 order as to Qosts,” —
Rule made '