IN THE HIGH COURT OF KARNATAKA AT BANQALQRE
DATED THIS THE 1411] DAY OF DEC EMB«E.lF{,V~.2_G'.iiE
PRESENT
THE HON'BLE MR. .JLfsT"IcEt1\:
AND
THE HON'BLE MR. JUTSTICEE-A1§AL1
BE! WEEN
Mrs.K A Ponnamma
@ Somavva, _ = _ ; «V
w/0.(late] Sh:-i.T_K'~D Agppanila; .. ____ H
aged about
Bang00r'JiHagef""" 4' '
Cherambane"~PD_st, 3
Madil(éfi'TaIuk, "ff
Kodagu Distri{.<t;.._»"'T A
[ By Sri'
AN 1;)': 'V A
Ashwath Narayana Gowda,
V _ A. D'ep1 ;.ty Commissioner,
" -. Kodagu; District, Madikeri.
V «V 2. S Hiriyanna,
Tahasildar, Major,
A' Somwarpet Taluk,
* . Kodagu District.
RP N0. 1x43¥8,:: 2,010
.. Petitioner
.. Respondents
\/
3
This RP is filed under Order 47 Rule 1 and 2 read
with Section 151 of CPC, praying to review the order
dated 11.3.2010 in CCC No.1003/2009 and set aside
the said order and allow the review petition.
This RP coming on for orders this day, J
Passed the following:
ORDER
This petition is to review
11.3.2010 on the ground that T?
proceedings, the governrr;’en–t_ order 1 the land 1′
subject to ctoriditiolisthat ~ to be
paid. On submission ‘i’nl:g1d.e”that:vthefniiornent the amount
is paid. i–th_el”‘p_os’s¥:”§ssio.ri wotild-v.b.e7granted. Recording the
said :’sub1nission_,4l”thei.__’ee_n’tempt proceeding is closed.
Now th’eus’ai.d order”is_to__.be'”review’ed. The petitioner was
entitled to”g1f_antV’vfree_ “cost and this order was passed
i11._”t:he:__eor}ten1p’i:proceedings Coming in the way of the
,petitioner*,agit:ating his right. We do not see any
the order on that ground. If the
goxrernvineiit order grantiiig him the iand on payment of
pet,’§..tion’e1’-isAentitted to grant of the land free of cost, the
1/
3
Rs.70,000/~ would be Contrary to the said right of the
petitioner. It is open to the petitioner to ehailenge the
said government order on its merit and in ae_Co.fdaI1,Vce
with law. The observation made in the c.or;{erri’pt
proceedings at para–4 would no.irco«:ne the it
petitioner agitating his right. If
the petitioner, the forum’d–e’e’idbinghV”i;he’ sjshalldt
adjudicate the said i’ight i.1’idej§eniient1yhit’1AAaejcordance
with law without the aforesaid
of.
Sd/m
JUDGE
“”” i Sdgm
EUDGE