Taluk a§_;.CD£st:Baga1km;, _ pmrrxoxmn
n Wgnjr s:xm.§§§¢hagash"' . etty and
Andi
_ The i;an§iTribuna1,
RP bio. I 5632066
I
IN THE HIGH COURT OF KARHATAKA
CIRCUIT BEECH AT DHARWAD
DATED mrs mm 18TH DAY 01:' is-n;nRtIAR'§{ "
THE I-Iorrnm ma. JusTi:*JE:'i?§.I§.§A'1'iL:jL.% '
mm I-iOH'BLE
mvrm 1%'-:.t.?i1.'zg}1§
Between:
Nagaraj, "' --.
S/0 Veerappa K11ppe:.i§'t, A V
Aged about'52'ycars,, " 4'
Occ:Ag1'ici1lt1i1*:;,AA _ 1 "
R/<2: Honn_akatti"'Jj11agc*,
= &»i;:.1§;5jr§&sgr',_,--_Mv)
.. ,Bagaiikt Distirict,
" V Ba-galkot,
'bflsptesented by its Secretary.
f Sangappa Mahanthappa Kuppasad,
S/0 Mahanthappa Kuppasad,
Since deceastad by his legal
Representatives:
' V 'V """
Respondents i34(a) to 2 (c) are
~ *.._R<e.s1'flin.g "at 14"' Cross,
* §s5arga;;sa Réad, Malleshwaram,
' Banga1d;~.~e-550 003.
V. Shivamallappa Shjppa Doddamani, R13 Ne.i56f2G06 2 (a) Smtsulochazaa, W/o late Sangappa Kuppasad, Aged about 70 years, A 2 (b) Rajkumar, s/0 Sangappa Kuppasgd, Occzcivil Engineccr, "~ Age: Major, 2<c) Nataraj, ,
:3/0 Sangappa i4.Tuppa§a¢:i,} *
Agc::Major, 1
Oec: Lefiinent Cou-Jfnel,” ‘
(if Defen¢_::e……’:
2(a) A
3/ 0. 18*3’$ansa12pa% Kuppaéad,
Occ:E:xgi;1Et:1′;'<.VAV — '
2 (c) '
S)'-Q lat: Sangappa Kuppasad,
' » _ Age:P¢!ajor', Gcczfioctcr,
o_ Sangappa Kuppasad,
' __"–i.f)<':c;?;V113Ii<: Relations Ofiioer,
Age:Major, R/0 Homzaakatti Village,
Tamk Ba Distr.ict:BagaIkot. RESPOHDEHTS
This petition filed 11/0 47 Rule 1 of CPC prayiag fer review
of the order/judgment and decree dated 25.08.2004 passed in
RP E*$o.}S6!200é
3
WA 7752/2903 (LR) on the me of the Hoxfble High of
Karnataka, Bangalore.
This petition coming on for orders, this day o,–.»
made the following:
annex on e 7
The instant application has beeI:ivii1:fi£1.by
condoning the delay of 546 days The
331d” delay has been expiaiped « 5 of the
amxiavit stating that after before the Apex
Court, he subnajttfi. _11is;: e;’2;jgS_I:ieat:io£i’_:.1o V” tléne Revenue Minister
requesting and to find out the real culprit
who has No.7 filed by the petitioner. In
iaursuaggoe Lto €i1e,epp1ice£%io£1, the Hon’ble Minister has direefed
‘eCommissio’fier to hold an enquiry to take neeessaxy
eietioxe. Deputy Commissioner Bagaikot directed the
‘ gm.+,geA nim;t§x* of Handloom and Textile, Zilla Panchayat,
~ e.__BagaI1<ot" .to7~ vefify the xeeozrls and to submit a report, [:1
of the directions, the Deputy Director submitted a
dated 2.2.2006 to the Deputy Commissioner, Bagaikot.
V ifhe Deputy Commissioner, alkoi: on the report of the Deputy
Director addressw a Iette e Tahsildar on 16.2.2006 to take
RP No. 15612006
4
necessary action after eazeful perusal of the records. Thereafizer
on 28.2.2006 he contacted his counsel and showed
taken back by him {mm the Civil Court. In :’_f£he%_
directed him to secure the certified copy of
o.s.No.40/1980 on the file of the c:;vi11_€:o1.u9£.. j;
same, he was instructed by his ta ” ,
petition. In the meanwhile, the of film’ g the
review pefition has been rred sav1d’v kielay is not
intentional or deliberate. that the delay
may he co.edo_ne§i’eie:d.’;§e£ifion may be heard on merits.
‘2. After bf statement made in panagaphs 4
awn, that the inozdinate delay of 546
da3*s; ha;s ..I;.j.c)<t been_ satisfactorily explained by assiwing cogent
_ ree.s:::;AtVii.s'..V.E3};'Vt'}E§'i*:'–peeiiioner. It is not in dispute that the petitioner
V rzeuld. ebt "eat his caee for seeking registration of occupancy
.::;efo':=§. the Land Tribunal, leamed Single Judge ef this
also befere the Division Bench of this court. Against
° ': t:_t1e–eV1*c1er passed, he has filed S.L.P.No.2S558-59/2004 befere the
Court. The said S.L.P. is alien dismissed on 03.91.2005.
After having battled. befme the four legal fa-rams, he could net
.4
,z~~~~~~»~~»~
.{
RP }\i0.I56f20G6
by the Iealned Single Judge and the qucstzkfiil
pcsmission to enquire is nowhere concemcd t1.3¢"C$1sexo11'«.héund ' j A'
112::-r this is a case for oondozxing the
the applicafion M4] 2006 filed bfivthg pefifioncr Vf5(V};f tha=:
delay is rejected 3.3 misconceivcd.
4. However, in the :\?§i§’.V”‘1″i§1ve gone through
the order pags:-séfi; by? 25.08.2004 in
W.A.No.7752/ nnnr or ilicgality as such
cemmittedv has made out” any good
gonna! has bean confirmed by the Apex
Court as st2zViEe:{;1. :;.11;V)V::a_. 2 ‘A._He1:_i i:c, the review petition filed by the
4_..pc1:itiom§;ruis;~a1so iiab1c_§_9Abe rejected as devoid of merits. In the
stsfited filiiexfe, the instant review petition is zvejectcd on the
§i.’é’i”a3z’_a.z;(i’v.}atchcs and also on merits.
sa/~
Judge
sa/-.
Iudge
Jml —