Karnataka High Court
Pillamuniyamma vs Deputy Commissioner … on 24 June, 2009
IN THE HIGH coum' ore £;Ar:Qz§;;:;1§Ei«'
m*1'E1:) THE 24m my oFJ1IJ'NE 2092;. =
BEFO§I§'V; ' N
THE HONBLE MR. giufkswxijrs[%f;,':€.;g§saYANAVsx£rAMY
war? APETI1fIQ§ -!i(:i_. :L4595{?;e%os
BETWEEN
1 ?ILL£:h¢?IU.§$IVIT;?AP«?fI#i;tX
w; 0 LATE :=i.;,¥{.,ANJ'?:,N'A?PA
A<}E::sAB;om: 3'9«.YE;Xi??, S
Bf%AHbz1ANABiNNE VI'LLiaGE
KASABA"iJ.O"BLI' . * *
QI::HNTAMAN:.TA1$U;§
~~~~~ PETITEQNER
V {By Sm M33: MADHUSUDHAN : ADVOCATE 3
,1 zifiivtifrfii Cmzisszzssigmx
CHI'ai'§K;~BALLAPURA EISTRECT
Q " ~$.T;}1CKB&LLAPURA
ASST. COMMISSEONER
CHZCKBALLAPURA SUB-DIVISION
CHECKBALLAPURA
:;-.35
3 THE TAHASREAR
CHINTAMANI TALU§f{_
'\
4 MANJUNATHA
S/(3 MUNEYAPPA '
BRAHMANADZNNE VILLAGE,
KASABA HOBLI
CHINTAMANETALUK "
RESVPGNDENTS
(By SR1 SATYANARAYANA ,;3}3:~I{}H"I?QR R'1~',§%Q.:23
SR1 S.MURALIDHA--R §foI§3.§%a«:,_}.,_
THIS WP, FILED PRAY:Ne.
favaur of 431 respondent an the basiré; cf *;&ffii'Asaiti--
bean executed by A.1:1ja11a_ppa i{1v1»T'l°£1'§J'€)3.1I""{}}".;' me 4.15?-V.r§és;:301i§:i.<é::3_t§"'L'
The said €3I1t}f'i€$ havfi been before
the Assistant Commissiofgfié /2QV€§4:O5 which
came ts be aiiawgzd. ~~ "<:srde:r, the 4:11
rewtirident I*.;;ei§i;§i:0:.§' the Deputy
Commissioner; has aliewed the
revision. '}'?i'1erefGi'{3;vVtI:;€.p:*e::$é;:7;?: writ petitien.
3. it s1;bmitt;éd.Vb§,{ the... petitioner since the iand in
questign is a 'gt*a:11:<i§:E with 15 years n0r.1~aIie1:1a1:in
ijiause, ta) been executed in favour of the 4&1
reé'p:Qi2gi_&'11.:::céifrfiagrention of S€:{l'tiOf1 4 of Karnataka SC:
-- VV 8; ST (P'3*§ $*£::1:i§§i§}.V. Transfer of Certain Lamas} Act, herainafier
-4 jzfeffiszred to" 'the Act'. Hence he prays far quashing the
.« ' V _V ' 4: '- §.1n order. "K
4. The learned Governmem' Header sub1I1its."~t§'j'-Q'-».gh6
ordar of the Deguty Commissioner is iiabie ti§.V'ci£§Viis'¢. In such an event, the maniac
or his LE3. hajlé ai£c=:if13$;i;isfé'fémedy under Section 4 of tlie
Act }Z}€fGI'fc1 -the Aégistaiit Commissioner. in tha instant case,
rexfiéfiy is 1101: availed. The orders gassed
by At3r;e'«.T';'§$Isvis§i;<af1'::.xj'Qzfsmmissioner and Seputy Ciommissianef
égujzder the Lajrié. Eevenize Am; are withotgt jufisdistions Hence 1
H " " the-':_ fafleifing:
"E
ORDER
The writ petition is ailowed.
harebjgz quashad; The §etiti0ne£é.§~pemfiitt¢d .’:;:Ti:’-.;f51§;f§’i’:*>za<i}::1 the" '
competent autherity under the Ag:-t-.*