High Court Karnataka High Court

N.M.Govindraj vs The Deputy Commissioner on 29 May, 2009

Karnataka High Court
N.M.Govindraj vs The Deputy Commissioner on 29 May, 2009
Author: L.Narayana Swamy
1

EN TEE HEGH COBRT or Kanmawaxk, 9ANGAgeéEf;

DATED THIS THE 2?" DAY 0? 5 Y.g§0§fi7§=°

BEFGRE.»w.

THE HON'BLE MR. JUSTICE L.MéRéyAN§"éwéM%=j"f

W.P. No.11383;:aQ9{:ReRE3}_' "
sawwgam: V '

N.M.Govindraj,

Sjo late Papaiah, .

Aged about 4?"years,"'V ._ _
Occ: Agricuitfi:e,:fi i'  "* =7«,,
R/0 NagaqarepaLya;_ K' " '
Varthur Hobgi, '

Bangalore 35st fglaa}  "" ... PETITIONER

' m1.- "The @eputy"€bmmissioner,

mAfl"_',

., Bangalgre District,
"VBangale:@.

.  The figét. Cemmissioner,
" Bangalore Ncrth Sub Eivisien,

Bangalore. ... RE$PONfi§NTS
 j(By Sri.Satyanarayan Singh, HCGP}

?hi$ Writ Petition filed under fixticles

; u"E§6 and 227 of the Constitution of India,
  praying to direct the R1 to send tha

appiicatien of the peti one: Dt. 29.1.1999 in
fihe Qffice of the R2 and further direct the R2



2

on receipt of the said appiicatien to dispose
off the same vide Anxwfi.

This petition coming {H} for preliminary
hearing" this day} the Court made figthe
feilewing:~ i~i

ORDER

Government Eleadex i$”mei:ected ite tékeg

notice on behalf of the ree§Qedenteiii*

2.

The learned*,”eounsel’,iferMW the

Petitioner submits, that *fihe” petifiieaer has

made an ae§EiQetiefi’as_per Annexure – ‘A’ ion
confermatien of eceupaficy rights. The learned

counsel fen the petitioner submits that the

“petiti5ner_ has eubmitted an application in

i*F0rm Mfigjk he the 1″ respondent for grant ef

land beafifig Sy. No.59 measuring 1 acre ?

‘7,iguntaei” of Babusabara Palya, Cheiakere,
‘Bangalore East Taiuk. He further submitted

“”uwthat the petitioner has pereeneily visited the

effice of the 1” respondent and made an

3

enquiry about the appiication given by him 33

per Rnnexure ~ ‘A’. He was iniormed_thatHhie_

application is considered. He has alsenfimdef

repreeentatien on 2G.O1.2Ofl9Ves,@er¢fifinexfife?7

‘B’ addressed to the_ Deputy_ Commieeioner,e

Bangalore, requesting him to ieeeefinégessary
direction to the/”Eahsiidafij to cefieifier and
pass appropriate order bdreuafitFtQ Annexure M

‘A’. ?heughgfeui_mcdths ere ever no Orders

have been paS§efi’byathew§eputy commissioner.
fience}: the’ pe:1t1¢n§:_ is before this court

seeking ttev.direct=fthe respondents to pass

~e appfgptiete erdepe.

T3{‘3nThe§ learned Government Pleader

sfibmitted that there is a delay of 18 years in

V”fiiling-” the representation, Annexure-‘B’.

tfience, en the ground Qf delay alene the

uwpetition is liable to be dismissed.

4

4. E have heard the arguments made by
both the parties.

5. in the light of the above, I feeL,it

is just and appropriate to issue diréctibfiWfib1*

15′ respondent — the Deputy ComMi$5icner;uV

Bangalore. to forward the ap§iiba€iéfi of tfié

petitioner in Formv?fl. tQVv’i§e%%gRSStu
Commissioner ~ EWd_xespQndent;u Onvregéipt of
fihe said appli¢afiiofiL3f2m” Kfespondent is

directed ti cénsidef and dispéée of the same
within 6 mcnths–Vfr§m ufihex date of receipt
strictly in acé©:danCe°wi€h law.

mi: §¢z;.2j_::;”_on is dispessed of accordingly.

Sd/~
Judge