IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 11:11 DAY OF SEPTEMBER,
BEFORE
THE I-ION'BLE MR. IUSTICE NA.GAM'O'FIAVI3i
W.P.No.2§72§z2wgI<:1Vg;$.j;:§j
BETWEEN:
IVLSHIVARAIU
s/0 MADEGOWDA .. ~
AGED ABOUT 45 YEARS 1 j;
occ; AGR1AGLrL'rUR}3"1i§rA; " _
R/O BOLARE, I;1'*1"ARA}1AAL1A,1"'i1031.:
BANGALORE SO{}TH«TAJ£;UK""~
BANGALORE. - " ' .--
~ ..PETITIONER
- my s¥;.:"}3,z,-L.M@1:AsI-'1i,'A}i)V.)
3;. A THE SECRETARY
_ VCOMMAITTEE FOR REGULARISATION
. OF UNAUTHORISED CULTIVATION
_.._ BANGALORE SOUTH TALUK
.. " BANGALORE.
@L-'m/\
2. THE DEPUTY COMMISSIONER
BANGALORE DISTRICT,
BANGALORE.
_J..RES'POlJ]3ElV"li"S»
(By Sri RKUMAR, HCGP )
This writ petition filed under 226 of the
Constitution of India praying to qiilaslr the "in_1p1,1gned' order dated
24.6.2003 passed by the respondent 1?lO:.v1l§iSg:p¢f;AnneXure*F
This petitiorngomingfll b:1.Lf;;r1’pré11;rlina:g% hearing this day,
the court made the :iQ.ll0Wi::1’g;€; =
‘ V’
In this ii2irri1_–:gpetitgionlthe petitioner has called in question
the order 2¢l.6~. by the first respondent rejecting
the claim ‘of the ‘p’etiti_one.r for regularisation of his unauthorsied
c11:lti’v,atio.nl’of’3a:5:”guntas of land in Sy..No.97 of Nettigere Village,
Bangalore Taluk. Against the impugned order, an appeal is
il”»-<,__l'provideéi.,VSi1brule 6 of Rule 108D of Karnataka Land Revenue
,rRlll€S,..T1976. Reserving liberty to the petitioner to workout his
aim
remedy by filing an appropriate appeal, this writ
hereby rejected.
Learned Government Pleader isA=.Apermitt:ed«’rtQ file’ nieino ‘E31?
appearance Within three weeks.