IN THE HIGH COURT OF KARNATAKA A'? BANGALORE
DATED mis THE 3rd DAY OF OCTOBER 2003
BEFORE
THE I~iON'BLE MR. JUSTICE AJFI' J.(}L?3*€J§§§Ig.. 75f - _ J
WRIT PETITION NO.3 1 696/:?..2O.'¢3'$.f;";':'s"(':g.:"~'A'¢-':7. %& S « T T 7
BETWEEN :
Sri.Sanjiva Shetty,
S / o.Man}'appa Shetty, __ _
Hindu, aged about 50 years,' * __
Residing at Hosabettu viilaggg V' ..
Kulai, Mangalore D..:K.__ W _ -..;PE"TI'I'I()NER
(By s§m.safias3 Adv.)
AND :
_1_. The Assistant Cemmisssioner,
'uMa1:gé11Qre &':1;b~Div'iSion,
V. M3~"ga39T'?»3vfK* ..
» . 2. Tim" --CQ Ifin1issioI2$r,
('State oi'..Ka;nataka,
';Rép1*-e_;se:1ted by its
T 'SefcI7e%;aI'y,
-- Revenue Deparunent,
1v:,,s.Bu31ding,
- " Dr.Ambedkar Veedhi,
' " Bangalore «- 560 001.
provision, which was prevailing was, the Maoros Boaro
Standing order.
3. Mrfianath Kumar Shetty,
appearing for the petitioner submitsAA't1'j;at.ev
granted under the said Standing
41(4). it is to be noticed that an' of
ieased in favour of one Jaiirebi A Thetvvsaid
Jainabi purchaseé the $.01. 1974
and the petitioner' tilse Jainabi
in the year" ciaiming that he
belongs to:VV"€1fre«'. "made an application
under the_ resumption. O11 notice, the
it statement of objection inter
alia 3"? respondent does not belong
to the d.e_preseed’..– Class and however, the noo-aliearition
” was for 10 years under the Madras Board
«E.’it”–.xS:;rfrding:’..éorder. Indeed it is to be noticed that the 3rd
‘oreepozident did not participate in the proceedings. But
r…t l”10Wever, the Assistant Commissioner has ailowed the /£2
. _, :7
/
appfication and resumed the land ts the Government.
The same was confirmed by the Deputy Commissioner,-
4. As against the said orders, the pet3’tionerAV.i7ii’e£Vi:’s;”V;. ~
writ. petifion before this Court. This Court
writ petition and remitted the mat?-Zierh to ‘ the J
Commissioner for flesh “–:1ireeting.. ” the
authorities to record a finding “of
the 3rd respondent as the
depressed ckass and what__is:i’ period.
After resntIip*e’en}i,thef:-Assistant Commissioner has once
again heltifl tilat to be resumed to the
Government. confirtned by the Deputy
:_f’C’0mmissiOI1cI’;. I-{enee’,””i.i’1is petition.
Kumar She-tty, learned counsel
the petitioner submits that the earlier
it issned by this Court has not been considered.
submits that since the grant was of the year
‘T » V _ “t934itse}f, the relevant law prevailing then was Madras
Boalfl Stanciing Order and non.-aiienation period was
– 5 _
(a) Petition stands allowed’.
(b) The impugled orders at Annexures
stand quashed.
(C) The matter stands remitt£:§d;AA»V is ‘ j_
Commissioner for fresh A’ ‘
(d)T}r1e Assistant Commis”si.e:’;er s}f1s:11I’e1;”ec§ )zjdVVV 21
finding whether zflqe 3:d”‘res:;diident ‘ijeiozisgés to
depressed class the land is
ganted Iilldfil’ :.§1L1″{_’… Standing
Order, ” ” 0f non-
:’ 31 1; ~ 9
(e) Tee .As=§:smjz1i:’~C;o:i§missioner shall also mow
the in case of Baptist
_ cited V/S. Parameshwartx
_9the’rs…_.reported in 2003 Am – Kant
HV.T(3A=,R.; i4__7.
I R_11 iTAe’v-.§.§:jter1§ie.A’.*;V;1i?:’u”s’,o1′:1?ie.
9.” i§4vf;;;’?.VDevdass, iearned Addiiiorzal Govemment
appearing fer respondents 1 to 3 is pemmztsd
memo of appearance within four weeks.
sdl-‘
\~ ‘judge
SP8 ‘