High Court Karnataka High Court

Muniyappa vs State Of Karnataka on 1 October, 2010

Karnataka High Court
Muniyappa vs State Of Karnataka on 1 October, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 157 DAY OF OCTOBER 2010

PRESENT
THE HON'BLE MR.J.S.KHEHAR, CHIEF    _

AND

THE HON'BLE MRS.J{}STICE:'»l4\/IAi'€.lUi;A_hCHEl;L:UR"*

WRIT PETITION No.8°2O_i._~/V.20if)fOIx{LR~31'il:1§3»:;'5Es'»IIIv{{]<:3

BETWEEN:

1.

Muniyappa
S/0.l\/iuniveerappa

Aged about 34 ,YeaIis'     A

Residing at T«1Q,96/  _
Bhoganahalli iyilflage 
Varthur"   A

Bangalc---r_e " EasIfi.;T:aliI.k;---

. RarIi€Sh.'_ A  O

S / 0.lat.e Venkatesli.  A
Aged ab0ut"28 years' '  "
R] O'. B.hogaiIa_h'alli Village
V_E'3iriL:,h.1l1'VvI.I~"10bli  eeeee ~ *

A O ' v.Ban_galo1jé «East Taluk.

' S/0.1ateiMunishami

Aged'--Vaboiit 35 years
R/0.,» Bhoganah alli Village
Varthur Hobli

v Bangalore East Taluk.

Abbaiah
S/o.late Chikkappaiah
Aged about 40 years



R/o.Bhoganaha11i Village
Varthur I-Iobli
Bangalore East taluk.

 PETITIONERS'--,g

[By Sri B.K.Chandrashekar, Adv. for M/ " 

Associates) _. * .
AND: A' ' 

1. State of Kamataka ;
Rep. by it's Revenue Secretary'
IVI.S.Building _
Dr.B.R.An1bedka.r Road" _ '
K.R.Circle it
Bangalore 560 001,

2. The Special Deputy'--Comrnié3s,ion--ei'._ " 
Bangalore Urban Dist'ri.(_;t   " 
Taluk Offiee'Compie§§' ' »  ' V
K.G.RoaC1i"   i  'B _ B
Bangalore'       '

3. The Tahsii'darV_  _  . ;
Bangalore East'iTalt1k..n " 
Banglaoife 560' ._036. " "

 '  _ 4. Lakshniinarayana

, ' . _.S,'o.'late Rarnaswamy
 Aged. ,_abou_t 'years
._ "'.Res'idijn.g a:No.277
' __1VSi M_ain;_ SUI Cross
IDon'imali1r Layout
Bangalore 560 071.  RESPONDENTS

 v  [By Sri Basavaraj Kareddy, Prl.GA for R1 to 3,
Sri Y.R.S}Iashiva Reddy, Adv. for R4,}

This Writ Petition is filed under Articles 226 and

  -4  227 of the Constitution of India praying to set aside the

impugned order passed in respect of the land in



question by the R2 in case No.RRT(2) [E] CR 65/2008-
09 dated 4.12.2009 produced under Annexure--A.

T his Writ Petition coming on for Preliminary
Hearing this day, Chief Justice passed the fgllowing

order: 0'
ORDER

J.S.KHEHAR. C.J. (Oral):

Sri Y.R.Sadashiva Reddy, filevartned co{ins’ei_:

appearing for private respondent has, h_ai1de«d”vover to = 0′

us, in Court today, ‘an en.do:rsem_ent ‘iss1_1Aed,.:§ by the

Deputy COII1II1iSSi0n6I’} _I:)istrict dated

31112010 udmidgagfibaee has bani msued under

Sec.6’7 (2) ;of”t~heV-~Karn:a.t_aia:a Revenue Act, 1964.
The o’f–‘.the afore-stated endorsement has
also been The endorsement dated

31.3.2010xii’sdtaken iecord and marked as Ar1nexure-

” _Z IT,’-ng1.ish translated version as Annexure-Z–T.

“”wlWpéauon

V of the aforestated notice having been

issued in of the land which is subject matter of

V’-».consideration in the instant writ petition, learned

u”xco1_;nise1 for the respondent states, that the instant Writ

has been rendered infructuous.

3. A copy of Annexure-Z as also Anne:>s:ure~Z~’I’ is

handed over to the learned counsel for the petitioner,

who., acknowledges the factual position depicted..bly4:’_:th_e

learned counsel for the private respondent.

3. In View of the above, the;”ins’tant’wrii is”.

disposed of as having been rer1deret:1Ainfructu.(;u:s. °

ustice

Sk/~_ V _
Indegtr ‘yes/no . V