1 \V.A.NO.2%§fg{)05
1N THE HIGH COURT OF KARNATAKA
CHRCUIT BENCH AT DHARWAD
DATED was THE 13"' mv er: FEBRUARY, zoos
:PRESENT:
we HOWBLE MR. JUSTICE N.K. PA]5i'l;: %
AND "
me uonms MR..:us1f1;:E APgAL! B£AG§;R;AJv = "
WRIT APPEAL NO. 2m%5%(Csa.;§+Rg=§_)% k
amwesm
1. KRISHNA BABA PA: ~ ' _ .
3:0. LATE DR. BABA MALLAPPA PA! ' 1
AGEE{)ABOUT54YEARS _
occ;AeR1cuL*ru:2éisT_ ; V
R1o.GuD:GARcAL:;g-coutzr ROAD
xumm-5s1«343' 'V ._ " .
EJTTARA K.mNA_aAVn1s'r. . *
APPELLANT
{By SrE.; suRE}%::>RA.v.K;a.MAi_H 'Agra SR}. vnss-awu BHAT ADVEDCATES}
: . "s's'A'39.é 01$ KARNAYAKA
' Rewemts PRINCIPAL SECRETARY T0 me
mam QF 3-'£E€.E,hiUE
~. '\£§'DHAi%fi'§;--8C;§J'DHA
A , DR. Agaaasama VEEDH;
"aANRE .131
aspm €03msA%SS3GNER
~ : ._u"rraaA KAN-NADA ms':
' _ maawaa
' 3.A ' 5i8TRfCT HEALTH AND FAWLY WELFARE OFFICER
UTTARA KANNAQA Dis"?
KARKNAR
" V -:1. AS$£S"§"ANT CGMWSSSONER
KUMTA SUB DEVISION
KEJMTA « 581 343
{NJ
W'A.NC).2909f2005
UTTARA KANNADA new
. RESPGNDENTS
(S-RI. (LS. FATE AGA FQR R-1 TO 4)
THIS wm APPEAL :3 FiLEEE3 U13 4 0:: THE KAR.§é£sTAK§é' : 4_
comm ACT, PRAYENG TO 557 ASiDE THE ORBER PA$53ED__3i!*~1uT'HE: \.«:'s2:*§f " "
PETITION NO,1'1?'2'f!20€35 DATED 25!05!'2005. « A
THES w.A. CGMENG on FOR FINAL HE;ARIr-;G,..€'H:£5»ziavfie ;{;Vr%;='«créI:;:*,I1.T_:
.J., DELEVEREDTHE FOLLOWING: V V __ A
JUDGޣNT,r:
The appeliant, being thfi 'tjrda-'2; dated
25*" May 2005 passed' ;in %;2oo5, has
presented this §.vriA'c{§'§spéAa!_ 3; "
2. ha*gAfiVé=far§§:'e.»€5f :ii*:e 'petitioner -appeilant in the
instant wrEf"'a_pp-ea?" acres of !and in 8y.Nog605
gf }(;,»;:i:1t a:__jA\s;i¥!;1gé'a~!hvn_g_Awith existing building was gifted by
'--..Aofn,é}."$r§.~$3r§théppa Panduranga Pai in the year 1993 in
fa~§i:::;i't"%Aof §h é§'i_écvernment to use the same as bespitm.
Kuzfita Municipafity has passed the resaiution on
' 903 1:63 the effect fiwai, if the property is net used for
h purpase for which it is gifted, the same would be
' returned tn the famiiy of the danor. Due to hia necessity,
peiitiener who is the gr dssn of the dormer late Sri.
...,._.........»....,_»....__.....g
3 W.A.NO.29(}9f2{}05
Santhappa Pandurenga pal has filed his app§ioet__lon
before the second respondent to return 2
grantedlgifted by his grand father, to an
guntas, in View of the terms
resolution on 17.7.2003. The-‘ iifaid e”g}olioatloVn*’V*-hed 1
up for conelcleratien _v2″3’ on
1311922095 and the:.:”” rejected the
same, on the gregnd of land has
been utilieed§”‘tor:A::.th:§? for the Purpose
for whdleh 1 and therefore, no land is
available’ for cdesidier.irig_”hVle request vide endorsement
dated.’ 2 18!? 9.’2′;’2{)t)5.’v:Assailing the correctness of the
»e:aid.VVendoree’m_ent, petitioner has filed a writ petition
tbefa:<=eoteee in W.P.Ne-3t72'l!2005. The learned
dslnelle eludéige, after hearing both sides and efter
"«lf"_oo::1"s'i_dering the eriginel records available fife end the
hVt."—-."V'Leédmise§on made by the petitioner-appellant that
respondents are using the said land for treating leprosy
petienfe, has rejected the said writ petition. Aesaflewg the
Z-=—»-m-»~»»m-as-_..
S W.A.NO.29{)9!2005
appreciated by the learned Single Judge, after careful
evaluation of the material available on record.
epeeffic ground taken by the petitioner-e_p__;:e§lenffhelere K
the learned Single Judge that
shifted the hospltal to the nVew’_l_y ccineiructed’7l3eill:ellng_i’;ehdVii’.
the land to an extent of 20 veeent has
been turned down on the lrepugned
endorsement it ls is shifted
to new to treat the
petienl::hV’elJffer§hg; this fact has been
edmifleelréy the the respondents. in View
of the ~eate1_cj’o’rV.ilc§_al”‘ arimlssion made by the appellant
:’vr_’All:be.fe:’e_1lh.e:v:j*es__pondents that the land is now utrnsed
l1ler’.’treetlh’§.: lehvrosy patients which also come within
‘._the uearerh.eter ef the purpeee, for which, it has been
by the dener. Therefore, we do: not find any
greends to entertain this wet appeai and
” interference by this Court is uncalled for.
6 W.A.NO.2909s’2{)05
5. Having regard to the facts and circsumstances
the case as stated above, the instant writ apfieal ~
petitioner-appeilant is liable dismissed;as..misc§6fi§éii%ed}” V
Ordered accordingiy.
>rUDGE