V. A' Afijgifi V
..i-
12: THE men mun? OF KARNATAKA, _
DA'I'ED mxs THE ASH Dmf gig' .3U:+a'1:;; 2T§3{39"v: _ " k
I3B3Eé'(}RIé',¥---_ %
THE HONBLE MR.JUsT'1J C:3%RAMMoHAt€ %
WRIT P13rmfIoN No...§j:4 1% .2067 "(LB_;~ 2):"-5)
BETWEEN:
M.N.NAGARA.3~ 2: ~ _
S/O LATE
AGED 4eY32m:;s,_. '' .
R/O Bu:~:5VNKp:He;_;y1VLL,;xGy:--, ~
TALuKv1K.R1.!éE:"fé£.--'V._ *A . .
913?; MAN'!:YA._ ' PETITIONER'
(By Sri L.""R~5VJA, 1:§{;)V;}_
» ,1» _ T.3§:.S§jA':'_E OF KARNATAKA
" R.f5Ff'_R§€SEfiTED BY ITS SECRETARY,
' --._;RURg.I., DEVELGPMENT AND
PAP$Cij{AYAT RAJ DEPARTMENT,
M;gs.BUmt::1NG,
BAHGALQRE ~ 550 001.
°'_THE TALUKA EXECUTIVE OFFICER
' TALUKA PANCHAYAT,
K.R.PE'I'H,
§_)IS'l"RI(3'T' MAKE DYA.
3 SM"? JAYAMMA
W70 J IVANJEGOUDA, AGE: MAJOR,
R} O BUKANKERE VILLAGE,
M
J"
-2-
TALUK, K. RPETE,
MST; MANDYA.
(By Sri B.J.SOMAYA.JI, ADV. FOR R2
SRI ¥{.V.NARASIMHAN, A}Z)V. FOR' .; " 7
THIS WRYF I~>ETm0N ;s:F:Lm"L:r§'i:>ER m;*§{:1§ES:'; 2 ;2::s "
Am) 22? 0? THE cores*r1Tmf:'..N 0?" INDIA V-.PR'AY'i'NG TO " '
QUASH THE IMPUGNED ORDER 3'1'. 5.2.';.€)0i"PA."Z_SSED BY
THE R2 VIDE ANNE3XURE--C AxsI,.:)_'GRaER .1f7.;3:;2o96 iN
i\EO.APPEAL No.18?/200:;-03" PAS-SE-D'-~BY THE R2 vmfi
ANNEXUREJ7'. ~ - 1 .A
THES PETITION x:::)'M:fi§eG' 'm§§"»"'HEAR1NG THIS
DAY, 'mp; coggkmkaaw, T;---15a:"mLL<3*a11:§,:};
Tb;e.. by name Smtdayamma,
W/(;)_;fl'a¥,e Sfib'i}<§g{5£vd%§L, claims to be allotted site No.3
X 40' in Sy.No.18O of Bukkankere an
_a}i'ci"..issued with a hakku patra of even date
. by the Tahsildar, K.R.P<et taluk. It is the
K V' ' ¥a'3£se;"tiT§$i1 of the petitioner that his mother died on
--' {S1999 at Manciya supperted by the certificate of
" dt. 3;'7.i2.1.99{4) Annexurér-B. It is the aliegatian of
the pctifioner that the Gram Panchayat of Btxkkankere,
M
...3...
by order (it. 5.2.2901 AImexure--C, '
ailofinent, Without netioe be the 4§:;%_1:nee 2
premise that the pet:it.ioI}e1**'e .'
undertaking that she £1ad ebjeeiien the " %
Katha and transfer xi-»_1'A1_e oi: the 31""
respondent. By the was called in
question in 269 of the for short the 'Act'
before: me’ t;rie’Rr’iliage Panehayat aflotted
the sit e:i,1§ and issued a Hakku
patra, _Ane1″e:§1Ii’e-;I§). the said Appeal before the 2nd
r ‘res;-;?)eI1eie11t,,. the ‘petitioner obtained an order of stay
at the same time apprehending
dis.§5ss¢ss§e_:;e:; instituted 0.8.265/2806 before the Civil
‘~.-e. V-Judge” .{;__51′.{)I1}, K.R.Pet, ibr injunefien against the SM
it is the aliegation of the petitioner that the
_»v’._?,_'”5’i respondent Withetlt adclressing the pet:ifioner’s
V’ gievance as set out in the memorandum of appeal,
M
-5-
property in favour of the 3rd respende1}.%f.._’44’
registered msflnment tantamozmts ta stu§tj’fyi;1fzg§.A_T.”~ % T’ —
4. A examination ot’t13<i: ordtar d£}eS} L'
animate a consideration file fight "<if Egtatutoxy
provisions. Moreover!"-the :« the "pcV§t:itio1"1er's
mothar died in the yea; V1 Annexme-B,
was enough ":f'<}r i;he4"2§1¢'~."rs§,*p0nC1ent to have
securecfd' the t£j._"Q:iSt§<3I1:ain the iegaiity and
va}idit}?"0f:£hé a1V§<":g{::s}'T'cz;ji*::s§3:;1t extended by the mother of
the pe_titio£1erf_V'in.VEaxftézifof 3" respendem, Thfi order
" '-.imp1,igr;ed,'~-_i13. my "" 'Cénsidemd opinion, bristles with
z2§j:::_i 1'j.-3 unsustairlable.
resuit, the writ pfititicn is ailowed. The
‘A x V’ ..0rde:f 17.3.2006 Anrzexurt:-F of the 2114 respondent is
— qsgééhed and the prcmeedings remitted fior consideration
” after extending reasorzabie opportunity of hearing
to the parties concerned and pass ordars strictiy in
M
..6…
accordance with iaw and in the lighi: of the ”
madfi supra. .
in.