IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25"" DAY OF' JANUARY 2010
BEFORE
THE HONBLE2 MR. JUSTICE ASHOE _I-§IN'C'I91IG'§RI <
WRIT PETITION NOS.1441w1444 oI:f.420:;I0..£1KL:2_§L.GI- 7
BETWEEN
1 .
SR1 M CI-IIKKAMADAPPA
s/0 MADAIAII I
AGED 63 YEARS ; .
R/O 270, 7TH MAIN, SRINAGAR
BANGALORE 560 050 _ '
SR1 B M cHENN,APIEA-' . . E'
S/OMUNISWE{E\'i.fi\Pp13i":'_V = »
AGED 55 YEARS-ii__ " ' I
R /0 EAG.A~I,--UR, 'EAN'c3_._ALoRE_ NORTH TALUK
BANGALORE. _ '1 -- -
SR1 K.M.R;'~IgRIsII§AT'
s/0 K M MU"M.1YI»',.PPA_ '
AGED 58,YEARE~.. '
4_ .. ..MALUR§CVILLAGE SII) LAGHATTA ROAD
KOLAR DISTRICT "
'SRITE NA. "
s/0 G.IIIRUs'v;IAIAY' RAJU
AGED 63 YEARS
R/O N"o.2~7, v1'sHwEsI»IwAI-
BANGALORE RURAL DISTRICT. 1
BANGALORE.
3. THE TAHSILDAR
MAOADI TALUK. MAGADI =
BANGALORE RURAL DISTRICT. RESPONDENTS
(BY:SRI R.OMI~:UMAR;L'A.G--.A_I}* %
THESE WRIT P iITITIONS1ARE.fEILED'IIINDER ARTICLES 226
AND 227 OF THE OONSTI'TI_JI*:ON'OE INDLA PRAYINO TO DIRECT
THE RESPONDENTS 1.,--AI*--§:D" 2 TO RECONSIDER
AND RENEW T"HE1R:;,__ _ DEC.I_STOI\I.___ AS TAKEN UNDER
CORRESPONDENCE ~.r§.A'TE';D' 28132007 AS PER ANNEXURES IN
THE LIGHT OF R'EPRESfEN"1iA'rILO:-IS 'OF THESE PETITIONERS
DATED 23.2.2003 A2\ID'2,14.-2008---.AS«PER ANNEXURES S3 AND S2
KEEPING IN VIEWOVF vOR1)EPP;'\SSED BY THIS HONBLE COURT
IN W.P.NO. @5882/200_7"DATED 15.2.2008 VIDE ANNEXURE-Q
AN;)»§;Tc_ _____
~p'ET1TI'O--NS COMING ON FOR PRELIMINARY
HEARINGTFHAIAS-.D'A¥, .THE COURT MADE THE FOLLOWING:
ORDER
VeR.O1’T-flcumar. the learned Additionai Government
directed to take notfice for the respondent
A V V E: to’ :3.
to
2. The petitioners are all the exwservicemen. They have
filed the applications for the grant. of land tinder’-l:.fi;h;’e.v”
Karna.tal<a Land Grant Rules. 1969. Though 10% V'
available for disposal in any village has to be re'serye'd:jfor vthe
exwservicemen and soldiers, they are not-._yet grar1ted"t._h~evv"
lands. In this regard, they the
representations at Annexures-'Sal to«..S3;A V
3. These petitions are the second
respondent Deputy” petitioners’
applications for with law and
in particular Rule 5 Grant Rules.
1969. within three montlisrtron’:V”theAl.da£%;…r.l61:’production of the
certified copy otf._%gtoday~;5 A. before the Deputy
Commissioner, . A ‘
allowed accordingly. No order
Sd/~*
IUDGE
VGR l