High Court Karnataka High Court

M/S Moosa Mummanni And Sons vs The State Of Karnataka on 13 March, 2009

Karnataka High Court
M/S Moosa Mummanni And Sons vs The State Of Karnataka on 13 March, 2009
Author: P.D.Dinakaran(Cj) And K.L.Manjunath


g’; “»ifly*5d§b¢ate Sri.N.Shankaxanaxayana Ehat)

‘,”1. Thfigfifiate sf Karnataka,

1

IN THE HIGH CJOURT OI? KARRATAKA AT

nnmnn THIS wax 13″‘nAx as MARC, 3¢6§f R

Pnxsznfla
wax HDfl’BLE MR. pgn. mxsgxafiafi; ¢HI$EEq§s§1§E fw
Afi§; , _ . %
$33 HOfi’BLE E§}Jg$i;fi§ g;§=_MaH$fifiAmH
WRIT A2pzA;,&§gaé§g§aé§ §Q$4REs)
BETWEEH: 4Hf4fl? f.f °1T; T»MWf

His Mc$a*Mugman£&°& sans;

Rflby its ParE$exV_*– ‘”~w”
sr1;Maath1xuga1%Mptga_;

Sfa M Eammunhi “59 years,

Timbe:,Hmrdhant;_” ”

Rlat Kagaragcdp,

Ka5a:agod=ni5t. ‘

E££a;§ $taté;- _____ ,V ._ APPELLANT

AN9i

;LEyVSecretay to Government,
“Revenue Department,
“-fi.$.Building, Bangalare-1.

. fine Deputy Commissioner,
Hassan Dist.

Eassan {Karnataka).

3

rezwva the standing timber can

Subsequently, Eyed Hafiz in turn ggfimgtfiei tns_*

aypellant herein to

transport the timber fmm t£2e”‘V.af¢r£§x?sé§;Lti

Appellant after dbtafihéhg’ fiQ :7f£§$m the
authoxittges, cut I’Qé x«i;’sVr.s about
ten izranspmzt Vthe raised an
ebjectien si:a’i’;j.;izg €’.>*r?”:’1£31′: of the
property “filing an appeal
flag.-san in RA
34/84-Sir} = Hassazrx, gxanted

an interiifi’ _n:s:i.c5£3:’ec1,_, 7

dismissed the petition.

present petitian is fi,’s;e§..

4 . {raving heard’ fe.:.~’.=:;’ “?.2m=,=.~ § parties,
we dz: mist see gzetitian.

According i.v:.n
mi tha—‘Tv following reasons:

Vvgfiaxantee was fiurnished by

Syed – *£_he._ uni: wavered urxcier the ham

I

ordered to be returned :9 -the apgeilant,

sq/.

E)

appellant carmot encaah the saga and

/’

appaliazat is having any gr:§.eva.nc:e_ he has ~

the same adjudicated by grocze-4aa;i,1ng_*”V:§L g7*i3t:i.’;3$”£; é;Vhr:£~._ ‘

legal regresentatives {pf i=’E.:-;£’:’?.,,.z.

5 . During the course sf ‘we vfinotice
that as gar 200}. in $3″?

NQs.18345–46,f19§3_9, less.-m¢=.~:d—- s«a.ag.”..e “~.j:”;2dge of this
c:ourt_ had ‘uni: Degmtty “‘£I:é:>axnJ.ssioner tr:
canciuct the-V..Vsu£${ey admaauring 4147

acres a;;1¢:i__ t¢:;{“-.,f;§.nd, out frcm the grant

reg1’ster’Aagis:iM sjg reports to wham the

land. and ta decide the rights

: _a§2 <:i petitioner and. others. Though

s1t."c:h'-T'__a.jA was grim-:'-.~n by this court on

.2s.5."':.mo.:.'_,' even after 3 yaam, Deputy

""""v."C§$zmLissi£::r.1er has faiieci ta conduct an enquiry,

In"'._tir:£a' circumstances; nexticse was issued to the

. Advocate to secure the greaence of

firinaipal Secretary to the Gavexnzmentg Revenue

W