High Court Karnataka High Court

Muniyamma W/O Venkatappa vs The State Of Karnataka on 20 October, 2010

Karnataka High Court
Muniyamma W/O Venkatappa vs The State Of Karnataka on 20 October, 2010
Author: A.S.Pachhapure
1 VVP 30782/ 10

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20" DAY OF OCTOBER 2010

BEFORE

THE l~lON'BLE MRJUSTICE A.S.PACHHAPUE{E 4'   ;_. A' 

WRIT PETITION NQ30782/2010 [KLR.--s25:si.'V"'--l.:j  O
BETWEEN  ' ~  

Muniyamma,

W/0. Venkatappa,

Age: 85 years,

D / 0. Chikkadevanna,

Dhalasigere Village,

Nandagudi Hobli,

Hosakote Taluk,    _   ' 2

Bangalore Rural District.   _    " PETITTONER/S

{By Smt. srlaicxgii/:~:i§z;1:.a:;,\..r, Rslch¢:4ima:h;'§Adv.)
1. The Siatelof  
Represented by Revenue' Department,

Re;pres.ented"~by' its Secretary,
I_)r'?.a Ambedkar V'eer:'E.h'i,

 " . V&Bang9/lorefi-3560 00:1.

2.  Tahavsi&ida1',VAV.i'-. 
" .H'osakoi;eTa_luk,
At Hqsakdie,
Bar1.gal0're District.

 AA Munirajappa.

 " S/H0. Muniyappa,
 Age: 42 years,
 Dhalasigere Village,



WP 30782/10

Nandagudi Hobli,

Hoskote Taluk,

Bangalore Rural District.  RESPONDENT/ S

{R3 deleted v.e.o. dated 20.10.2010} ll

(By Sri. R. Om Kumar, AGA for R1 & 2]

*>8***

This Writ Petition is filed underphlrtielesp 22e’afifd–_2.27’V”gf
the Constitution of India praying to call foif”eritire.reeo’rds ..f’1=orfif

R2 and to pass an order or direction or writ of Ma’nc1a:rius«4 on
Annexure–G dt.0l.O9.201O 82 to issued any otiier orde.r’€S:..ete.

This Writ Petition coming on for-Preliminaiyliieariing, this
day, the Court made the followings” ‘ ‘

The eounse1«’:.fo”_r. the :,p_e=titioAner~_ uhals’ V filed a Memo
requesting for tokieilete liliesporident No.3. In View of
the Memoiifileri’andlitheilsiibrriission made, Respondent No.3 is
deleted.

25:’ ” Ifiaft1€’d is directed to take notice for

V” ‘.respor1dentLs and 2.

p ‘3._ tl5ie.’:iearned counsel for the petitioner and also

the IearnedV.__AGaf A

pp dfhle petitioner claims to be the owner of the land

lbeariiig _S.No. 183 / 2 measuring 2 acres 18 guntas of Dalasagere ..

3 ‘WP 30782/10

Village, Nandagudi Hobli, Hoskote Taluk and that it was
granted to her on 10.12.1958 and the copy of the order of

granted has been produced at Anriexure–C. The petitione_r

further claims that her name was entered in the

Rights of t.he above said land in pursuance of 0′

her name was deleted and the name of;’one_§/Iiunéirajappa

to have been entered in the Record of4«13?ii_g.hi;s of’.’the..
belonging to the Petitioner. In”v”0’tfieé¢ the
petitioner submitted a repr’esent,a_’Lido’iQi a copy
of which has been produced”-‘at correct the
mistake crept in the’:¥ie1cord:A__of her name and

deleting the name gs; v’i71’iVe’.._said representation has

not been consideredanddiin circumstances, the petitioner

has approacheddithis’ cotirt,for a mandamus or direction to

‘_Respond}enti’~No.2’Ito.«consider the representation and pass

‘appropriate ordersin accordance With law.

2 5’.-.,’Takir_ig into consideration the submission made and

the fact” tile representation submitted on 01-09-2010 is

not considered, I think it is appropriate to issue direction

to oonsider the representation. In the result, the petition is

allowed- Respondent No.2 is directed to consider the

em /

– N. /n
‘V\ in

4 ‘WP 30782/10

representation of the petitioner dated 01-09-2010 in terms of

Section 129 of the Karnataka Land Revenue Act, ]96:4:1.’;”»i’;3y

issuing notice to the persons interested and disp.o~se’_«’oftiie”

same in accordance with law within a period of “si_x1njonth’s–«

from the date of communication of this order;

6. Learned AGA is permittedtto fife’-Memo ‘appe.ara3nce
within fifteen days.

udge

JL