IN THE HIGH COURT OF KARNATAKA AT BANGALORE BEFORE THE HONBLE MR. JUSTICE A S BOPAEN.AS:'V1 O * BETWEEN: 'A 131A NAVEEN CHANDRA S/O SRIDHAR POQJARI if DATED THIS THE 12" DAY OF OCTOBER 2009,-.__ WRIT PETITION NO. 2SS71»29S7'5/200:3 E AGED ABOUT 38'YEARS_ 1. YODANANDA _ S /O SRIDHAR PGOJARI: AGED A":_3O;:tfI 5.5 A V B,3+LA_RA1i1?I1*-:;.._'. ' ._ ' W/O YOOANANDA, '- AGED ABQIJT50' ; O , S/O SRIDHAR POOJARJ ~ AGED AEGUf1f 43 YEARS M_O~HA3V1MAO MUJEEB _- * S_/'Q USMAN - AGED ABOUT 50 YEARS ALL R/AT KUVETHYAR HOUSE J .'INDABETTU VILLAGE BANGADY POST BELTHANAGADI TALUK DAKSHINA KANNADA-- 574 214 PETITIONERS [BY SRI VINOD KUMAR AND SRI KIRAN KUMAR, ADVs);j\ AND: 1 THE STATE OF KARNATAKA DEPARTMENT OF REVENUE; M.S. BUILDING DR. AMBEDKAR VEEDHI. _ BANGALORE ' R/P BY ITS SECRETARY " THE DEPUTY COI¢I4MISS:O'I§IERi.._ DAKSHINA KANNADA DIS_TR1CT'-- 'I OFFICE OF THE DEPUTY .COMM.1SS;I0_NER PANDESHVI/%.RA, IAANSALORE " ' THE .. . OFFICE OLRTHE T_ ASILDARI BFELTHAINAGADI TALIJK DAKSI-II1'£iA I:ANIx:ADA DIST RESPONDENTS (BY SR1. R ':'i""i'--I ESE v§IRIT'PETITIOI\IsAee FILED UNDER ARTICLES 226 I_& OF THE C'ONSTI'}'U'1'ION OF INDIA. WITH A PRAYER 'QUASII 'THE ORDER PASSED BY THE R3. DTD 7.10.09, PR'GDUCED~A'1".ANNEX~A. A "-u'.'T*-_'~5f .. WRIT PETITIONS COMING ON FOR PRELIMINARY HEARING. THIS DAY, THE COURT MADE THE FOLLOWING: 3 as» 'n ORDER
Sri R.Kurnar, learned Government Advocate to
accept notice and file memo of appearance
period of four weeks from today.
2. The petitioners are before
for issue of writ of certiorari dated
7 . 10.2009 which is irrlp_’ugne_dwa_ti
3. The that petitioners
No.1 to occupation and
cultivation rnade applications seeking
regularisation applications are yet to be
considered. Itdisvlalso contended that the lands of the
other two petitioners are also included in the notice and
had been provided to them before
directing “the eviction from the land in question. The
A petitioners also refer to an earlier proceedings when an
i
gu-
0%
endorsement was issued without proper opportunity
and the same had been challenged by the third
petitioner before the Assistant Cornrnissioner’.
‘7’
Assistant Commissioner by order dated
set aside the endorsement. /vThe”‘gri’eva;nc’e
petitioner is, despite the same the”-land the
petitioner is also indicated in ‘V”thV:e»impugned fnoticedddated 0
7.102009 and the to the other
petitioners. It is even though
the same ;.a”:’;noti:cei,”thsfoperative portion
would anudorder has been passed
directing ___’to_”‘d\raeate from the land in
question eviction is also indicated.
Hence it is conterrcled that the action is without
.0 the principles of natural justice and it is
that the Tahsildar has no jurisdiction to
issue SV'”i!..’1C.1″1″ order.
i
‘1:
4. The learned Government Advocate would
indicate that though the operative portion ind1c’ates ___so,
the petitioner had been provided opportunity arid
they have not vacated, the present 0′
issued. With regard to the c1air’nMn1ade..®éirdingvthe’-.’
application being filed seeking’, r’egu1aris_ation. 00
ieamed Government Advocatavvould it the
veracity of such statern_ent«”dandriythe-._ppende’ncy of the
applications would have to as such, at
this stage, no”r£3i’i,e3i’ can biii petitioners.
ES’. the rival contentions, it is to
be statedthat true that the veracity of the
pendency of theptatpplications for regularisation and the
the same is to be verified by the
‘However, the notice dated 7.10.2009 does
notfindicate that the action has been initiated taking
note ofsuch disposal and after providing opportunity to
3!
‘flu
5!
the petitioners. Though the said order is classified as
notice, as rightly pointed out by the learned Counsetfor
the petitioner, it indicates that an order of evicti.onh.”ha’s’4
been passed. Hence, at this stage, if the V’
rival contentions is adverted to,Cthe”sa_me vaffectfi
the parties and even otherwise it is not desirable s’ine_e’~_
the respondents themselves not yet into a
finding of fact with of’ possession of
the petitioners after
6. pppp H operative portion of the
as the directing the
petitiontersjgt the lands in question stands
quashed for the_g’p’res’ent with a direction that the order
will be treated as a show cause notice
t’he”_”_v»pe~t.itioners would have the opportunity of
“forth their contention before the third
2 .. respondent including the contention with regard to the
J
gon-
44′