IO
1
IN TH E HIG H CC)LERT OF KARI\IA'I'AI{A AT I:3!!\:N(:If3&I,4C)E{E:
DATED TIMIIS THE 19"" IJAY OF l\I'OVEIVII%EI~{ 2009
"BEFORE
"IIIE HONBLE MR. JUSTICE A.S. I3OPA_I\§"I'JZ:X-«..IF_I'~V._
WRIT PETITION NO. 32902/2009 (KI.5I5I_I}’Ci’}. ~
BETWEEN I ..
SR] 0 M KASHIM S/O LATE 0 K MI0I4~I;kxI\/II\aEI.)
AGED ABOUT 46 YEARS ,
R/AT KEDAMULi.OOR VII.I,I-4912.5: I?()S’I’ ,
VIRAJI->I«:’I” ‘E.’A.I.UK ._ . .–
KOIDAGU DISTRICT I .]:«I’?I£’}’I’I5IONIER
(BY 3221 P K }’ONNAF’PA’;.QI2°;.I3V’O;.}
I 7″1’I~I}r1’G-O\2’£ZRN’i’./IIE;Nfi”‘”OF KARNATAKA
I} I2PAR’1’I\/I I?;I\Ij’I’. OE I’:fIAR”-r.
_ \/II)I»»%I*I:xI\I’/I .SC)U1′)[*FIA”
“I3ANGALQ_R’Ia: — 1
A ‘§i”‘u.’;-}'{E*ZF1’3If3I3U’I’Y c0I\/II\/_IIssI0.:\II::R
” –. . _ }{O’D_P..G U _ I})IS’I’Rl’CT
‘ ‘I9I-II§fI”jI;.I»§IsII,I:)/II2
‘y’vI’I*?J.\g1»’PE%3″I’. VIRAJ PET TALUK
Z }{OI’.3AGU Ij)IS’I’RIC”I’ RES]-‘ONI)IC,5\I’I’S_
” (BY SR1 R KUI\/EAR. IICGI->)
OF THIS \NR1T PE’I’I’I’iOE\E IS FILEIL) UI\I{ )ER AR’I’ICLES 226
(‘SI 227 OF T141?) CONS’I’I’I’L””I’IOI\I OF INDIA W’I'[‘I—-I A PR/’KY1-CR
“”TO CALL F OR “NIH RECORDS FROM TI”II.:’. OFFICI.£ OF ‘I’I”IIZ
I
“1
“§’1\I—-iSILI.I)f\.R R3. \-=’II)I-C E”‘R()CI§I£I)IE\5C3S UT. 9115.4. 1§:}9E}: ISSUE
A ‘WRIT EN TIWHFZ 1\2′,ATL:”I-{Ii OI’ §’\/E’ANI”)iX.§\/IL,fS TO C(f)1\§SI’I’I’I’U’i’IC
A LANE.) GRANT COMME’I’I’I€E & TO IT)ISf”()SI.i Of’ ANNMA I.f)’l’.
26.4.’i999 ‘\5’IDI.§ E071 ON ‘li’}-“EEC I7ILI€ OI’ ‘I”IIi:-I ‘I”AII5E’H,I’)AR.
\,-“IRAJ}?I£T’i’Q.. KODAGU DIST. ”
THIS WRIT PE’I’I’I’ION CO1\/IINC} ON FOR £_>;1″z’:”«:i;1V:w§.1′:iiA.1§’*,?
1-~-EEARING. THIS DAY. TI–{Ii comm’:\/w’,>1_;T111:;1r–(3L1,Qw1M;:
Sri R. K1.1ma1′, 1eame(l C2-_cT)v(:;:’1″;1.151’1tint 2/-\”(‘}\t’l(“)’:.:’. ‘£1_”_(‘.«C;’I’*:11)
elcmepi 1’1otice for resp()zT1cE(€i11’$_V No. “E. 1.03 ‘:;1’iciI’ffiI£’;V me:no. ‘
of 21;’)pce:1:1’amce within 21 peric)§1’o.€_tom’ wC<:':1<:s_.
2. The pet4it.i0’n<§1* is-..1j£?i'c)1'é§'- f'1_::11i'sw__ Courl sc:('tk.i1'1g
for 153119 OF":i';.a:1d.5?;111-1.3910 _t.1'1s: 1'espor1cie11ts to c_:01'1st1'tui:e
the Ct):11fI1ii.t.(%r:;)_ V£01'U"Rcé'g"aIi12.u'isa1i:.ion of U11~aut'hr)risCd
C1,1.11.'iv.:1_t:i()11V 3.316"i'.11e1*'e:re1.ft.c1' C()1'}Sid€1' 1.110 zlppli<::a.E,i01'1 filed
by/"iI'1t.i¢oI1c31' in 8.()(',()1'dE1.1'1C.'(') with law.
3. ‘”‘I5?,.’f.r,=f: case of the pet;i1″i(311e1′ is than 1′}.EI.’ in
psS:’011 and C1,.1_1t’1’ve’1t.i(m of (_’.€1’t’a.i1’1 E:’,X'{.CI]T’ of propelfy
‘E-y.N0.456. In this 1’egarc:1, U18 petit_i(:)r1c-rr is sziici to
‘ halve, med F(;>1’m No.53 as (:0nten1;i)la1cd 1.111cic-:1’ Rule £08
A
,,,…
J!
“4
CC (E) of the Kz1r:’1e;:t21kei Lzlnd R(‘\”(?ll1EEi’ R1zI:’s;._..__ The
g1’iE;’.va11(..’e 0i’t’l1e pet1’t1′(me1′ is £11211′ despi1.c t}’1e– i’1*:2i§}’1V2:i’;cg11*
beilig c.:0nd1.2ctcd and all }’:)1′()(.ro(‘>(.ii1’1gs -‘I:l.E.i\Fvi-£]VgVV*-” ‘If;r.j_%11°
(:()mplet”ed._ the applicz-u.i01’1 f1′]e.c1.}-.)’_V’ the pct_i§,i(S1″;vri:1′ IV’1a{,_sf:V 1i’oI’
been considered a.nd disposed (Sf. ‘-._Ii’1 th’:’.-:»:-._ r’e.ga.1*t1:,”‘~i1. is
C0me12d<-:d that the rcs1)(J1'1dt-:fi"i'.s 21115 n_('){: –di§_p(3'::;ii':ig of U1
2,1pp1ic2ati011_ ..-since: t.hvc:~ has not
yet been c01'1sLi11,zt'ed '.' VA for the
petitioner resp0nde'nt.s
are 3155() '.§v'i&13,.l"}-i of"1'he: peti1"iom=:r
si1*1<rc::V'Vt"..'1'aM'év l']E:1VC ii: regu1a11'isecI and
it is tmly due IIQ)'Hit?fE1%_(1;'1,"«Owi'- the res;po1"1dc11I':$.
4. “a.’I’i”1e ‘I (321Az?1′”1(:;”€§’ G()ver:’1me1T11 A.dv0ce1tc would
st.v2’§l_’l3′(2 ;;,t’_12’11:.. 1ih(‘.I”(v’,?”‘\,’m>”‘E’i.’Eé s0m.e impeclimem. with :”cég.§arci to
_ ‘i1.1’l_(;.’ (TO’1’1’$§i.,i{“i;1:_f1″Qr} of 1.11 6: c()mm.it.i:.ec a_r.1 cl 1.h:;trL:fo1′(r, the
z1’p_3jli(:e1!jot’;-§s’CoL1I(i not be conssiciaz-é1′(:d. In the instant’
<.:z1se,"1 ¥__1"e vs-31'a(tit:y of the c~.Ia.im of t..E:'1e pc?t.}'.i.i(mC1" would be
C():'1_'§f;idc3rcd by the 'E'ahsil(ia1' and if the a_pp1i(_tati0n
5
:1
found to be ggc%|’1t.1i1’1e and pe1’1(iing_;’ z’1.n(T1 otllm’ })l'(I)(.3(?-SS
C.()1np]c=.t:ed. the same wcmld be 13’Iz1ce>c’i bc=-.rforc 1:110
C01mniI’_l:ee mm1eciiat<=.%ly aftcl' cm'1sl".i11.1:io1'1 vc:\-§'__ 1'I'1(r
CoI11mitt.ce and insofar as cc_mst"it:1_1ticm
would be t:a1<en.
5. In the Eight of the 21}:§(3\?(%’.’ .i11$’sAc){‘£:1«r, asé. tl’1C~ fi.11f1’_ 1′ eg.§’1.=11z-i’3ij sew-v1Vt:i01’1 of
Ll11&1L11′,h()]’iSCd ()oc:11p£i1~;;_o:1 as (1€;«;pe{,1’i1_.i’0L.1sly aS” possible.
11′; the meanvvhiité. the iihi:’d’f146$}t>p;a.1jiE:1i;§’n.1:éffahsilcrl211′ shall
look i;m.<)_ t_h<~j' ;::3.pé:zfs 'i;)_fR'i..]T.1_(:f~ ps3t':i1,i01'1er a1'1<} a'ft"er vcrri£'yi1'1gg
the ge11L:vjn:=-::'1es's; (if f;1€."E'.}E.iiFI1 sh-all ]Jl'()(I?('?SS the sa1'11(.' zmci
1((',€"J'-Q' " it r€21"c.'.3/__ Vi.() be placed luefore {.110 (Z0n11nit'Ec)e
VA im_»11'1:-'?d'ié11.:::ly~._afiier c:011stitul.i01'1 of t':I'1e Cmm1'1i1':i:c(-.'. The
=Sz§;'1"c_iV«}5i*oEj'e_$s~,S1*i2111 be conlpletcci by 1':1'1_e 'FaI'1siIdar w1't"I'1i1'1
21 pE::_'i0–%,i cifitwc) momhs from the c1aI".e of recxéipt. 01" a copy
" of=.j,I1iS" order. '1'he'r<%aft:€r1'.. on (éor1sI:it1.11,i(3n of the
A'(",VOI'"1".1AlI1i1"[,E?fi'., it shall (?(.)l'1SidC'i' and ciispose of the
mappIi(7at:ion expe(.iiti01.|sly but not. lawn' Eizan {on r I11(')I11'.1'1S
i
#0
from the date of its ('01'1s1.i11.1t'ic')11. It m:*.0ci}crs;s_s to
memion that on i3'1quiI'y._ if 1110 'I"ahsil(;ia;' fimtls 1.116.'
papers 10 be gIn111i1i_:éétr”:a
decrisioll in t”.ht’:’. m.21H.er.
6. in C).i’€i(:’T to hasten tfgcé ])_1_f(:i(f:é”,§S$,.:i_}”}t?_ ‘pa-:’z’._;j1.iQnTe’r
is permitted to fiie one xnom (Sf_p’a1pea’s»wit;h t:Iraeft:.1’1i:’d
responclent 211m.1g,_{ W’i1′,11 the 4c?.:i1f’t’4if,i§=.ci (étaggy or this ()rder
and t:her€a[‘t.er the »%.}”1aa1_il:_ look into the same
and issue an €?1’1C}O1’S€1’n(iI’}ii in %;1’1:€ “p(t’ti’i-€1;”<T)'i1c1' with 1'ege1rd
to llis p'0's3(:SSifQ13 z:1.1i"d__ "(:–1.11t'{,iv21.1"ion and 11h(;t same $112111
hoid g"()()'<:'.~._tii1V t%l"1e_ Cw:)1°r;:13:"'it:tee (ié()1"1si(.k-%1'.s €116: n1ai'.i':e1'.
;_i..1iA1 {firms HOE'-t–.}–";té above. {he pe1.ii.i(m stands clisposed
"of "wfifIr2 _ 1"10'"01fc1s:r as to costs.
Sd/-¥
JUDGE
}hr’p/bm:=s