:.'f'M.3.BU'-ILDING .. IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15"' DAY OF SEPTEMBER, 2009 BEFORE THE HON'BLE MR. JUSTICE H.N. NAGAMOHAJE . WQTRETITION No. 27802/20.09_(LR-'RE'S}:'.';V» BETWEEN : Sri. MAHENDRA VARMA AGED ABOUT 43 YEARS % S/O PADMARAJ HEGGDE A_ M R/A. BOOTLA BATTU HOUSE , 2 NALLUR VILLAGE -- _ KARKALA TALUK I V " I * UDUPI DIST. v..I....PETITIONER (By Sri. PRAKASH HEGDE K4,"A'DV;}~-' SECRETARY GOVT OE.I<;ARNATAIi4s,s'sE_1> THE FOLLOWING; ORDER
Sri. Kumar, learned Governrneiiiitl Reader is~.direetedT’to take
notice for respondent.
2. In this writ petition the”pc:titione:r» has ‘payed for a writ of
mandamus directingtheifijrespondent..to eonstitute a Land Tribunal to
Karkala ta1eII§_”andi.t%to jdisposeji’ the :pe.titivOner’s case in TRL No.
Ios3/I977-7.8.
3,.._i€This~ Court ‘A in:__\y,R. No. 44906/2001 disposed off on
.direc’te:d’–.t_he Land Tribunal to consider the claim of
petitioner…’Sinceitheitewiis no Land Tribunal, the direction issued by
this Court isnotvcorxipiied. Therefore the petitioner is before this
VCoII.rt”I”or-.a direction to the respondent to constitute a Land Tribunal.
InI.’.vie’a.{v the fact that number of cases are pending for a long time,
@-sw*-«
a direction is hereby issued to the respondent to constitute the Land
Tribunai to Karkala taluk and to dispose the matter as expeditionsly
as possibie without further loss of time.
4. Learned Government Pieader is permitted toHfiie’:rif:errio,’§>Vf
appearance within three weeks.