High Court Karnataka High Court

Samputa Narasimhaswamy vs State Of Karnataka on 26 November, 2009

Karnataka High Court
Samputa Narasimhaswamy vs State Of Karnataka on 26 November, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"" DAY OF NOVEMBER 2009

BEFORE

THE HONBLE MR. JUSTICE AJIT J.GUN«J:AL«~bv:-'..j:    _

WRIT PETITION NO.31931/2VOQ9(G'iVI-*:R3?C;j  f  

BETWEEN :

Sri.Samputa Narasimh aswamy, '*~ 

Sri.Subramanya Matha,  

By its Peetadhipathi, 

Subramanyam 574  .   _ 

Sullia Taluk, D.K.Districf:.'O  * 'L A._O;--...wPETI'"{'IONER

(By    
 Adv.) . " 

AND 
1. State 0fO"Katf11}e:1t,

.  A M'.S.E§'ui1f1.ing,

' .V"L'rV.B..vR.Ambedkar Road,

  : Bangmgre ;s.e.5e0 001.

 2. '1'-1f_1e Commissioner,

}"iiI;.di1...Reiigi0us 8: Charitabie

 E Endowment Department,

1Via,ha.deswara Vartha Bhavan

 _O Albert Victor Road.

 Chamarajapet,
' Bangalore -~ 560 018.



l
in.)
I

3. The Divisional Commissioner,
Mysore Division,
Mysore --- 570 001.

4. The Dy.Cornrnissioner,
Iriassan District,
Hassan W 573 201.

5. The Asst. Commissioner,
Aalur Taluk,
i~Iassan District -- 573 213.; _

6. The Asst. Commissioner,
Sakleshpur Taiiik, .  _    
Hassan District «M 5'"i'3_  3. V  ~ i..,Vp.'RESPON DENT S

[By Sri.N.B.\_/_ishwaAn  iioiiii    ; 

This vvrit  "i_1nder'Article 226 of the
Constitution --,of-._ indie.' «With. ta' prayer to direct the

respondents tol1*efi>; 'thee'l,"asdik.'a1lowance payable under
Section V19'of'the'«s"i§.ai'natalg:i (Religious 8: Charitable
Inarns Abolition Aet,"~l'Q55. to the petitioner in respect of
the Lands Vested with the 15' respondent under the

provisions . of the said Act.

it  Thisl writ petition coming on for preliminary

l'h_eari.r1gl.  Court made the following:

ORDER

A extent of land was given to the petitioner W

“i’i:’l_iitt.’. “.’Pl1I’S11E11’l’f to Karnataka [Religious and Charitable]

Abolition Act, 1955, the lands of the petitioner M

, :.’l\/iutt were taken over by the Government. inasmuch as

/

fie

they vest. in the Government in terms of the Act. An
order was passed on 15.06.1961 by the Special Deptity
Commissioner awarding a sum of Rs.”/’15/– as
Tasdik. The final Tasdik of Rs. 1,349 /- was ‘
request: was made by the petitioneprp
lE3.0l.1996 for enhancement of
called for certain details the
enhancement is sought._for.p..r’S’d.ti1:ee”n._tt tolsayl that
pursuant to the order Divisional

Cornmissioner ordered «~ in

respect ‘”of:”land”_”atVliulsoor village and
195.25 a”e_re’s.l_ totally measuring

483.33 _acres”;.. A irepteseiitation was ‘given_ by the

23.10.2000 pointing out that large extent

of. left out while fixing the Tasclik. A

.v,1etter’ by the 2″” respondent to the 41″

-.lf_j~..«ifespondentnseeking c:la1’if1’cation on the representation.

4-lri’0:t’Ai1e»_rn;ean time, WJP. No. 14728/2005 filed by the 1-9′-

. “–relsppe§n_dent against the order dated 30.05.2000 passed

the 3”-1 respondent was allowed and the matter was

_ 4 –

remanded to the Revisionai Authorities. In the mean

time. a fresh representation is given on 01.10.2067.

The grievance of the petitioner is that notmthst.a4i1diiig 3

the representations given on severai 00easIor1s”‘1-nclujding T’

the one given on 30.00.2008

revised Tasdik is not fixed. Hence, thiswrit _peLtiti’0n for”< V

a writ of mandamus.

2. Having regard t:o._thegfaetn.:t’hatA__repres’en’tations
are given by the petitioner fQrV”§%i§-hancement of
the Tasdik, I am?» View is required to
be considered. Heriee, the following order
is passed: it 4′

Eetition staridsvtailowed.

respondent shall consider the

représent.a’ti.0n_s’AV~t..;'”dated 30.09.2008 and 09.02.2009

V withirran”—Voiitetr limit of three months from the date of

” receipt. poi’ this order.

/.

J’

‘Petition stands disposed of accordingly. fl

3. Mr.N.B.Vishwanath, }e21r11ed counsei appearing
for the respondents is permitted to fiie
appearance within four weeks.

SPS