High Court Karnataka High Court

M S Venkatesh vs The Deputy Commissioner Hassan … on 17 September, 2008

Karnataka High Court
M S Venkatesh vs The Deputy Commissioner Hassan … on 17 September, 2008
Author: N.K.Patil
DATED THI8 THE mm mm or sEI=v'x'EM32f_;:§."2s:_r{-.%:.:fs__'?'  _

IN TEE HIGH COURT OF KARNATAKA AT 8&1'-§GaLORE W.F,!*€{). !2€}?I £3!' 29%

_g.

IN ms HIGH coum or KARNA ram A 7 3A~GAm a£ » 

BEFORE

THE nonreas MR. JUS  :4.i%g9Ar::.%A  %   9  , 
W.P.N€I}.12€)?1 as 2003*    

EE"?WEEN

'E

18

M 3 VENKATESH 3:0 ':'£;§.£i3LBEG_f3w{iA;" 1,  ' 
A!A43YEARS  ~ .. 2  1  .. -

DRPRASANNAKUMAR s!:§'s=ur?As;NA§Q2Y¢G§4gi::A
AJA4:2YEAR£}~2_ ._    

sew ARE  }1§41'iR;:0A§a«A{m_LLsmsgnéey 
HE!"¥HL;iRH!.}5L3'-"'-'..__   L  
SAKALE$HP!JF§_TALUK  A

A33. VENE<.ATE$HC;§ODA  .=-*--uTrEaowoA
R1C}.ATTHiHALL£ .v';LLAG'E'J~T.__, ' _.

Hermua HOBLE '  -   ''
sAKAt£:$HPuR TALUK ~ _ 

8' ¥ENK§'?E$H' S10 SVRAWA NA 50 vems
-  ;{p:.R;AME:3owaA é2<5PurT£GowoA, NA 43 YEARS

 " Mr; v<;u:é,UaAJ- NA 43 vams
 $fG~THAMMEGQWDA

'  S:ao£C;€§§%:':5A Am 41 YEARS
 ~'{HAMMEGOWDA

9'-7'E.'.TiT.-'i:.Qf*~lER--«I'-1 TO 7 ARE RIO BALEHALLA WLLAGE

" * =.:_»§s».TrHuR HGELL SAKALESHPUR TALUK
'  am. BASAVEGGWDA NA 45 YEARS

SJO RAM EGQWDA

THIPPEGOWDA SIG RAMEGOWDA
53 YEARS

HI RADHAKMSHNA NA 51 YEARS

IN TIE HIGH COURT OF KARNATAKA AT BANGALORE W.P.M), £2971 of 2038



LN' TIE HIGH COURT OF KARNATAKA AT BANGALORE. W.P'NC}, 128?} cf EQKJ8
-3-

'E '1 KOMAPJGOWDA S10 THAMMEGOWDA NA 55 YEARS

PETlTlONER~8 "re 11 ARE mo BATTEKU§\AARi V1LALGE_.... _  1»  :  9'   " 

HETTHUR HOBL1, SAKALESHPUR TALUK _ _ %
12 ex. MADHUKUMAR are VENKATESHGQWDA NA..45 \_?EAF<S:: _

$3 NK. CHARAN NA 24 YEARS
310 KAR§APPAGOWDA

PETlT§QNER~12 AND 13 ARE RED yATrfHA§+ALLA _ . '.fiAL§:;£-. A'  
HETTHUR HGaL1,sAKALEsHPu'R*~IALuK ~ V . ..   
HASSAN DIST.  

REPRESENTED BY THE.G.P.A. HGLDER '-» _
H.s.suREsHA2A3sv§ARs * V " . 
3:9 suaaaemvoa  « -   ;
RIO HQNGADAHALLA VILLAGE V :
HALEKERE HETFHUR Hr;~3u;--'. '
SAKALESHPUR TALUF;  E .
mssA:~m:s1.':;1.--'  

  2  ~ , PETFHONERS

{By am: :.:<: NAG_§gV?§fi1Q¥§2';!OC.é1'E ') ' ' "

AND 1

1 Ti-IE!'£)V§'§.'E'_LV£T\:'C:VC:z-f§.*1Vft}::.SS%C:,$--E§iER HASSAN DiSTRiCT
HASSAN' ._  ~ '-

 =  _ Q 4; [1 ':*T+-:E.'o§Pu'rv x9io*rs3s~;i2vATeR CIF FOREST

9:.'  .

A HALSSANBISTRICT
" .. V H;4,$$A;~.:._  ._

'  éTHESTAT{E;QF KARNATAKA
V REPTD LEEYA ETS SECRETARY
 DEPARTMENT OF REVENUE
¥\§iULT!STOREYED i3U£LD1NG
VEJHANA VEE{}Hi

 AA :  BMGALQR:-.1431

 _ 4' qsm... guia. PRABHAI-(AR, AGA FOR RESPONDENTS}

RESPONDENTS

THIS WP. 13 HLEC} UNDER ARTlCLfiS 22$ AND 22′? OF THE

” ‘«3ONS1’lTUTlON OF 1ND1A PRAYING TC} QUASH THE ENDQRESEMETN DT.
19’4’2% PRQBUCED A3 ANNEXURE A iSSUED TO THE PETETIQNERS

AND THE COMMUNiCAT1ON DT. 31.1e.2m7 ‘WDE ANNEXURE B BY THE R2
RESP?-ECTNELY 1N SO FAR AS THE PETWIONERS RIGHTS ARE

IN THE HIGH CQBRT Q13′ KARNATAKA AT BANGALORE W’P.NC>’ 12£3′.?E of 3608

IN TEE HIGH. COURT OF KARNATAKA AT BAl*€€fsALORE’ W,P.E€€.}, l3(3?1 0? BGQS
-5-

Commissioner, Hassan District, Hassan and OtV§jii=:.*?fi§}_V

and another connected matter and far the_;”rea§3_m§fé _

stated therein, with the following diregticns: =

(i) The writ petstaen fiiedilbi’

aiiczwed in part.

(ii) The ampugnad * 1 mm
19.4.2008 bamng M;

17:2c>o7-33% 4– ‘g”§_-tie me
bearing Na.

F V Q Vri§r;|r1exur£a~–B both
issuéxfi «gnd 1 rwpectively, in
St’T§):’¥.’E§!’ aé” rights are cancemed,
«
I sands remitted back to the

r&ponde-nt, fer reconsideration of the

matte? afrah and to take appropriate decision,

‘in accordanca with iaw, after affording

reasonabie opportun’ tha petitioners and
w’________,……-no

IN “FEE: HEGH COURT OF KAREATAKA AT EARGALQRE W.P;NO, l2£}’?1 of 2€}€!$

IN THE HIGH COEERT OF KARNATAKA AT B=ANGAL€3RE, WkP.§~IO. 1213′?! of 2938

–§-

dispase of the same, as expedéticzusiy as____

pcssible, at any rate, within a period of

months from the date af receipt of a c6Py–..”§f

order.

Learned Additionai G(>vefi*i~fi’% “ef}A.1i_ 1′?’.\.6?#,’.’5’13atéV

iaerrnitted to file meme of appézgranceh f’cr _ ‘re:.=”;p’Vi*;;;i§fats-1

to 3, within twe weeks

Sd/’é
Judg3

ENTEE HIGH CQBRT if KARNATRKA #3’ BKNGALORE W,P.Nf3. 12!}?! cfzfififi