IN THE HIGH CERJRT OF' KARNATAKA AT BANGAL{}R__E
DATED Tms THE: 05TH my OF JUNE 2009
BEFORE
THE HQN'BLE MRJUSTICE L.N;§RAYANA'3aSE;:. M*{: 4- _ "
wim' PETFFIGN No.96c}.; 2OQ§< £Lf€i . "I 4'
BETWEEN: ' ' 'V
N . P. Mudalagirigoweia
S/£3. Poojaiah .
Adopted son ofShakm1a1'ah.. 5
Aged about 60 years " 'A - '
K10. Nuggehalli Viflage
Cah1111:1rayapat::1a ''VE's1_}uk ; "
Hassafi II)i$tI*it3i;;' Petitioner
(By Sri H.c;v.sfinda:~ash;A';;¢iis<:}§:§t¢)
A»h:%%% % %
t ' A _ V. V" my Commissioner
- " =I_}"a:ssé=2_:;1'v~I}i$t:x:ict
2.
Qhagnmayapama Taluk
Clgaginmayapama
x 'T fiassan District. Respondents
Satyanarayan Singh, §~iC(}P]=
f\
This petiticsn is fiied under Articles 226 85 _
Constitutien of India, praying to direct the 1*” re5:_por;d§r1§”. ta
consider the application filed by the p€:titioner’s fa€.her__fer granft cf
occugancy rights in respect of 1 acr€:””‘..£3.¢ gufitas C:f.,’}and_’én
83:’. No. 15 of Nu ggehalli Viiiagég, _N’uVg”g¢hi=iIi’i ” i~I§3’h}§V,
Channarayapatna Taluk, Channarayapatna. as peg? ‘1=’.{1i’;::xuA;*<:+:13;?./_A
etc'
This petition czaorning on for p1:é'§i;hi!.;a1y hearing — Gmup
thfis day, the Court made i:h,e foiIowi1'1'g:-. "
The petii:i§}13.¢i" has "d:irec1:io1:1 to the
respondents,tb""d_i§§§:t~;}c"df apfilicafi-:'fi:Vi made by him as
per .
2. Inxvifiw of I had dimcted the HCGP
_ to “¢¥:1c reéozxis and infoxmafion as ta how A1msXure–A
.,::;ot_Vb’At§e¢3:1 £ii$pcscd of so far. Accordingly, the itaarncd
file and placed before: me.
seen fimn the racords, respondents 2, 8 5:5 9 died
A the pefitioner has taken several adjomrttxments to isring
‘ th a%: LRS on record. Even the East adjeuxnment was made on
Hi1.12.2008 to {King the LRS on rcconzi. it is seen from the
records that there is lapse on the part cf the petitziozmr.
“\
and also pursuant to notice dated T0_i2.07.’20AO2, Vidf: £;t1;n§éxu’re~’fi} V
Under the circumstances, the petitioner is ;1ot; €nfiti::é{i”‘ * V’
$C(‘:k writ of mandamus to direct the I3(‘;’SpQI;{iEi1tSv.:
4. Aocozflifiglyk the writ pffiijion .. 2
SNN