High Court Karnataka High Court

Muniyappa Reddy vs State Of Karnataka on 26 November, 2010

Karnataka High Court
Muniyappa Reddy vs State Of Karnataka on 26 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY OF NOVEMBER 2010
PRESENT A '

THE HONBLE MR.J.S.KHEHAR, CHIEF   _

AND

THE HONBLE MRJUSTICE A_gjS.l3C)DP_AN:l\lA" 

WRIT PETITION NosLl3E59Qé3$600)'.fiGi10..  
KL ~REs;P11,)   

Between

1. Muniyappa Reddy" _
Aged Ab0u'§58 Years,' - _  ~ 
S/O     

Residihg _,Ad'Cle X4/'i~éf11Wanatl;apura
VilV].a.ge_,'l"E:l_es'2ujagD.a"d:a' Hobli, 
B{1ngal0rIe_N0i¥th Tallik, .
Bangalorel" A   A '

2. Ravi Kunzarl . _ ..
Aged About' 36 Years,
  Bylappa  _____ -4 v
A V  ReSi'ding_At Adde Vishwanthapura
  -vvillage"Hesaraghatta Hobli,
.  Ban}galDfe.North Taluk,
A A °Bar1g'al'<j_3.re

 Anleuizcla

A AA ,  Aged About 40 Years,
 'S/O Hema Reddy
" 'Residing Al: Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Taluk, Bangalore



Rarnaiah

Aged About 36 Years,

S / 0 Krishnappa

Residing At Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Talulsz,

Bangalore

Munirarna Reddy
Aged About 46 Years.   
S/O Late Chinnappa Reddy 

Residing At Adde Vishwanthapuitnal '~ 

Village Hesaraghatta Hobli,
Bangalore North Taluk,'  
Bangalore  

Ashwath Reddy  .. _
Aged About 52 Years,  '  
S/O Late ChinnappVa_Reddy on

Residing At Adde V' ishWa11fl1«a'pn1'a  
Village Hesa1fiaghatlE.a }~lo'bli,_"   

  
B~?lI1gal(J17.e7..  A      . 

Muniyappa'  V '

Aged About 38.
S5,«'() Neeraganti Muniyappa

Residin g At Add.e.X/'ishwanthapura

Village Hesaraghatta Hobli,

A '  '"Barigalo1*eV"North Taluk,
"' "B-iir1Q':i--l.Qre  V A 

A P Mallikarjuna

Aged About 42 Years,

= A. ,S_./O'Late Puttanna
 , Residing At Adde Vishwanthapura
 'Village Hesaraghatta Hobli,
 Bangalore North Taluk.
' Bangalore



IO.

And:

 go

Muniyappa

Aged About 43 Years,

S/O Late Hoosappa

Residing At Adde Vishwanthapura
Village Hesaraghatta Hobli,
Bangalore North Taluk,

Bangalore

Ananth Kumar

Aged About 33 Years,   
S/O Ranganath   _}
Residing At Adde Vishwantha'pu'raz
Village Hesaraghatta Hob-l_i_, 2 l'
Bangalore North Taluk,   --.   
Bangalore   Petitioners
[By Sri G Narayana7Ra'o &:;_ 'M§'Di1arianjaya.Adv.)

State  

Repd__.by" Its  to Goyernrrent
Re;Venue~ Depaiftriierltg

Mqs Building}-~   ~

Dr. Arnbedkar veecmrg 

Bangalore, ._ A " 2 

_~ l?h:e__f13'evputy "Co1I1.mis sioner
_ "Bangalorée District
V. " Ba"fl,galgore' 

l A The Assistant Commissioner 81
*Cha'irman of Land Tribunal

Bangalore North. Taluk

A. , _.V.V'"I'ower Bangalore

l  The Thasildhar 84: Secretary

Additional Land Tribunal
Yelahanka, Bangalore North
Bangalore



5. Adde Vishwanathapura
Thimmarayaswarny Temple, Represented
By The Muzrai Officer And Thasildhar
Bangalore North T aluk, Yelahanaka
Satellite Town,
Bangalore 
6. M Shankarappa

Aged About 4'7 Years,  -

S/O Munihanurnaiah L» .
Foster Son Of Doddamuniyappa,
Adde Vishwanathap ura=Village,  - . ._
Hesaraghatta Hoblif _ l  ;   
Bangalore North Taluk   ._..-,Respondents

(By '  Basavaraj 

These --r..W'»riéi,_Petitions are filed under Articles 226
and 2.'357t"ofr.the Cf*)i1st'itutionl"of'India praying to quash
the or'c1er__ ciate(1v--«r1_4;i9§2¢(_)"09 -vide AnneXure~E passed by
the Karnataka .Appelliat.e'T4r1bunal in Appeal No.53/ 2006
in rernanding the riiatterrto the 3rd respondent in so far
as considering' the griarit' of occupancy rights in respect
of .31 srguntas «in respect of Sy.No.112 of Adde

'll'"v.Vish\X/anathapura" """ "Village, Hesaraghatta Hobli,
._ Bangalore -North Taluk and direct the 3rd respondent
l7._n"0.t. tc;_co_n'side1f.. the request of the 6th respondent for

grant' of' f)'*cct1.pancy the grant of occupancy rights in
respect of £31 guntas in respect of Sy.No.112 of Adde

 3 Vishwanathapura village, Hesaraghatta hobli, Bangalore
 "North and etc.,

 = *    hese Writ Petitions coming on for Preliminary
  Hearing this day, CHIEF JUSTICE made the following:

ORDER

ORDER

J.S.KI-IEHAR. C.J. (Oral):

After arguing for some time, learned

the petitioners states, that he may be

withdraw the writ petitions.

2. The Writ Petitions ate-._fii~smiseed. as

Sd/-*
Chigi }u$’:iC6

Sd/~
Iudqe

ettsk/~§ *

“index”: “yes,/ rig