High Court Karnataka High Court

Lingamma vs The Executive Officer on 3 November, 2008

Karnataka High Court
Lingamma vs The Executive Officer on 3 November, 2008
Author: Ravi Malimath
.. 1 ..
IN THE HIGH (3(')UR'I' OF KA' ' R NATAKA AT BANGALORE
DATED 'i'HI'S 'i'}*:l1":"} 31"?' DAY OF NOVEMBER, 

BEFORE

THE HGNBLE MR.JUS'i'iCE RAVI MA.¥§:i_E5=ATH  T

wxelg» yE*1'1\f1oN N0.ia11?8  ?{iGA4~fl»,BgR.E*;~g;i " 

Bl:§"l'WEEN I

Sm1':,.Lingamma,

W/0 Siddaiingaiah, ,
Aged about 68 years,'   
Resiéing at Kootagal " V  ' .
Viilage and P0st;_._   _  '
Kczotagai Hob1i.,--_  V

  ' ~ .  _
Bangalpre 1~2:ura.1   __ --

  =    . . . .P;&:*1"*1':':oNi::1e
(BY: s':'v1A'ré1'HA'R' Ad, AL)VOCA'i'E.)

         

 ___ I". V T135 }"£ixe:§u1:i'\§fze Officer,

.  'Ta1Lik ?~'3li§thay*ati1,
l§ama..2"1agaram Taluk,
Fiamanagaram,

 A Baiigéilore Rural District.

&    

 Kootagal Grama Panchayath,
 Kootagal,
Ramarzagaram Taluk,
Bangaiar Rural District.



3. Sri.(i}angaiah,
S/0 Muniswemappa,
Age: Major, Residing at Kootagal   
Viliage and Pest, f€amanagaramA,TaIuk,"'  " '-  .  '

Bangalore Rural District.  . fly; " RESP. 

(BY SRi.M.KR1S;HNA ;;;As, Aevot:A'1*E we ae; "

SMT.M.C.NA{}ASI---IREE,"1':1.CGP'F$I?€ R'.  e[2...},H 

-1: 11- -3-  ~

This Writ Petition «is. If:1.ec§;.,'111§derA Articles 226 and
'22'? ef the Constitution of Indie p1ja3n;11.g'_'_.to quash the
impugneri Greer. dateci"-'7§.'5.2QG4 by  I as fllegal,
erroneous on  fifiC€g  me f_"1:e_QQ1'd, resulting in
miscarriage .0f7._i£1§'§t_i€:e~ve;1*3d 1-ete..__4- if; .

Tvhis- fihi,ti01'1;:A.eo1nfn1g er:--v:i:,>I"£1eaI*i1"1g this day, the
Court made  fel1«:)w'in"g«:_§ _ --

"   2: R

jwiieard  t1'2.e '1eéarnedTeounsel for the petitioner. The

 V. flesgjbndent 'Enough served and represented

Art hretzge Ce-urlsel, the counsel remained absent.

'*2.  }_i'tV ie the case of the petitioner that the site

A  No.20 in Sy.Ne.9 of Kootagal Village, was

  granted to the petitioners husband under "Garibi

 ' Hattavo Scheme" in the year 19'?'5-76. The first

Sgt.-~



.. 3 ..
respondent issued an endorsement dated  1999

stating that the site aliotted to the petiijonefs husband

has been Cancelled and the same has been allotted to

the third respondent herein. Aggieved by the”

petitioner filed an appeal with the

who confirmed the said order. Hence-this

3. The Contenfions Lzrged ,

for the petitioner is that eitea in her
husband’s favour has without any notice

to him: or_\x§’i1iiT:;<-2111; him in the matter. Secondly it
was eofo1:_e4i1de'o"~._ i:I'ze;i: site in question has been

eaneeiiecl one Whereas the same has been

of the third respondent on 19.'?.19&53.

L"'€)fl'___thee-e_…,f§vo;viiontexltions the iearned counsel for the

peifiitioraef 'contends that the impugleci order is bad in

iawu is iiable to be set aside.

‘ 4. There is no reference either in the impug1ed

endorselnent dated 2.3.1999 or in the order dated

WC.

” ” raeeoré§enee.fiwith law.

.. 4 ..

‘I’.5.’20U4 as to when notice was served on the petitioner
and as to how the authorities ma justiiiv the
allotlnent of the site on 1937. 1983 in favour of the third
respondent. The impugned oréers therefore are te

be interfered With.

5. For the aforesaid 1?ease:)1f1s,’

endorsement issued by me”;

N’o.VPC/Ci2/293/1998~99pd.§}:e§i 255. the ‘?;;;~c1er” A

passed by the second ‘iirease APPEAL

4/i.3(){_¥)()~{“)’_1A ” hereby quashed. The
respoxidserits issue notice to rhe petitioner
anq. gags ‘4 “a1§p1-op1i.s3;e”‘ erders thereof 115 nn in

I Sd/-.

Judge