High Court Karnataka High Court

Shri Baira Poojary vs The Deputy Commissioner … on 10 August, 2009

Karnataka High Court
Shri Baira Poojary vs The Deputy Commissioner … on 10 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
rm.

1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 10?" DAY OF AUGUST 2009 

PRESENT

THE HON'BLE MR.P.D. DINAKARAN, CHIEF.1..US'TIC.E" 

AND

THE HON'BLE MR. 3USTEC_E v.G,S'ABHAHiiP' "  A

WRIT APPEAL NO. 2037/2.509 (G§V\'G'--R;ESV'}:

BETWEEN:
BAIRA POQEARY   _ 
S/O TANI'¥APg.A-49qOQ'3ARY" "  
PINTO C'GM«PG~U~i\:D    »
LONG LANE, ;iJRVA'  O_ 
MAN'G'A.LO'RE   3  

    O ~ ...APPELLANT
(By SH G RAVISHANK'AR.._SHASTRY, ADV.)

AND :

 ' EHE.DE,PU1Y"COMMISS1ONER
 MA_¥\EGALQREf'f~_.~*
D. K': ' A " 

V PUNEABENATIONAL BANK
 BALMATA , MANGALORE,
 REF'-._BY ITS DEPUTY GENERAL
gMANAGER
Q  RESPONDENTS

.:(_’B*,:..S?i B VEERAPPA, AGA FOR R–1)

3

dismissed the same. There is a delay of 104 days in filing

the appeal and Misc.W.600S/O9 is filed seekifig

condonation thereof.

2. The appellant herein filed

Articles 226 and 227 of the Constitution :hdila1s,eei;:;,{gVVll_t-e fisj

quash the notice/order dated I5′
respondent–Deputy Comrnissi,onalli_:” ‘VV”5’fl.angalore,…VE D.K.
Qistrict, directing the police_.’to” and take
physical possession: of It is the
contention of the tenant of
property 0.6 acres (6
cents) Pinto Compound, Bolur

Village, Mallrrguaiorel and continued to be in

.–re.pvosse’st:.ioEnA§ pl-le lflie-d..__a_nv application under Section 77A of

VlVtjhee.Vl<aryna,tal{a.,0l;and Reforms Act for grant of occupancy

rightis"'whic'hi~.V~iz»fa,s'granted vide order dated 28.9.2004 after

'due enquiry: One Bhaskar Salian created a bogus

lledjoculni-entlllin respect of the petition schedule property and

~.,_y.,,.,,lr'aya,1led loan from the 2"" respondent bank, and on

llvchonimitting default, the bank proceeded against him, by

K?

8

question of condonation of delay in filing. However,

dismissal of the appeal will not preclude the appella{1’é,:.:f0..

work out his remedy in accordance with law.

/”W

Chief Ilibftice M

:UDeE
Index: Yes/N30». . ‘I ‘l V
V . . ‘ . ‘/

‘ Q ’71
Web Hosvlt: Yes/kw’