Karnataka High Court
Mr K Balamurali Krishna vs The State Of Karnataka By Its … on 20 July, 2009
7 MR MUNIVENKATAHDA
S] 0 SU SBANNA
MAJOR
R/A YERRAPANAHALL1
KASABA I-IOBLI
DEVANAHALLI TQ
BANGALORE RURAL l',)!S_'I'
(BY SMT: M C NAGASHREE, H_G(}P__I9€J_R R1--;'3)__ _
(BY SR1. 0 K HARISH .& L s:RIN1vAs,e'A'Dv FOR R4)
(BY SR1. V N JAGADEESF1, .AL3Vii.F'OR*--RS)'e
(BY SR1. FAYAZ KHAN, AD-VV FOR i?6_{A)'+{G))
THIS w.R}"1f_ P'E'mfI0;~e JS m';ej;a,,UNj3ER ARTICLES 226
AND 22'? QF*..,TI~.§£: ._i30NS'F.I_TUTIQN OFINDIA PRAYING TO
QUASH 'H-'«IE ,.<3.RflE=i?, 'e._3'.%2GQ2.- PASSED BY THE R3,
FOUND AT "ANN1Ii§X--I3~ THE.' SAME WAS AFFIRMED BY THE
R2 EYHIS-Q'RnERi:'BT'.~.3';3.2o0e"1i'0UND AT ANNEX--H AND
T1513' ePE'*1*1fi*1:§Ng."'€1¥§3:\2i1NG ON FOR ORDERS, THIS
mar THE cove': FOLLOWING ;
VA " _ :er::1:Iy..r.."fiVI"1V.';1l hearing on 1-4-2008.
Later oi), the ' '~..:C:o=:r1I1rissioner recorded in the
order~sheet the tiswyer for the petitioner had
the proceedings and accordingly dismissed
As'--t§1e-.appea1'w,i'£hout either recording reasons or findings.
It that the Deputy Commissioner passed a
: sep.fa.rate.. detailed order Annexupe--"H" dismissing the
for Ii{}I1--j0iI1d€I' of necessary parties.
M
3. The approach of the Deputy (3ommissio11e:t'e.i13
dismissing the appeal suffers from not onlythe' _
perversity of approach but pfincipies of natujfa1'j~2.:1stice_." " V» 'V
The Deputy Commissioner ought to ahave.._eXtefided__Aa3;_ei
opportunity of hearing to '
counsel over the hleifits of i tfiemafier
pass the order in accordianeefiithié In any event, it
was not open forthe;Depiit}§"Qo1in:r:issioi1er to dismiss
the appeaj. ii'-easoiis or findings as
animated '-by tiated 3-3-2008 Annexure-
"H". Wha't.._is is the fact that after havixig
recorded so in the order sheet,
'siibstitut'eoi by an order of even date asslgfl ing
reasons,' §E;o.(fiI1gs and conclusions stating that the
auappeai viiidieserves to be dismissed for noI1~jo:inCIer of
'1?¢§:essa1y parties.
4. Suffice it to state that the procedure adopted is
not only perverse but the order impugleci is not in
M
conformity with the principles of natural
error being apparent on the flee of the _
dated 3-3~2()()8 Angnexure-"H" _
5. in the result, this' in " L'
part. The order dated..V.3-3:2'G€i8-- of the
Deputy Commissioner proceeding
remitted for extending fair
and adeqifietefi V' g to the parties
concerned ivig3z_§1se:3:'§V in accordance
with law. V' etatus quo granted in
this petition. to*.th'e benefit of the petitioner
. Vappel sweetie' the respondents filing an
or modifying the said order to
V -eonsiderecivmryifiiie Deputy Commissioner.
3&5″;
Eeéfifi