High Court Karnataka High Court

Shri Moidu Kunhi vs The Deputy Commissioner on 15 September, 2009

Karnataka High Court
Shri Moidu Kunhi vs The Deputy Commissioner on 15 September, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALQR@E¢'_ C~.V_

DATED THIS THE 15"' DAY OF SEPTEMBER, ':2.-G69' 5;:   

BEFORE

THE HON'BLE MR. EUSTICE H.N. I§IAG:AMOI'~IAN.'DI~;S' VI' * '

WRIT PETITION N0. 65373-12009"(Ki,R-RES)'~Q'A,.. 

BETWEEN :

Sri.MO1DU KUNHI  
S/O MAMMUNH1 BEARY  I 
AGED ABOUT 49:YEAR.S I I ..

R/A ANTHARAGUTHiI_}iOIJSE  ._ 
KULA VILLAGE, BASN" "4'AL"TQ "  
MANGALROE,   *   PETITIONER

(By Sri. G RAVI1SHA:+:KAR:I%SEAASI"RY, ADV.)
AND: '   V ' %

'V  _  DEPUTY COMMISSIONER
 . ' =OFF]._CE O1? THE DEPUTY COMMISSIONER
 _MA\IC;.AL()R_E_j., D.K.DIST

  2  CHAIIAMAN

BAGHRU' HOKUM SAGUVALI
 SAKRALMEEKARANA SAMITHI
H * EOST IODUMARGA
= BANTWAL TQ, D.K.D1ST.  RESPONDENTS

% R KUMAR, HCGP)

c>°’*W’~

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA WITH A
PRAYER TO QUASH THE ORDER DT. I 1.8.08 IN APPEAL NO.
606/2008 PASSED EY THE KARNATAKA REVENUE

APPELLATE TRIBUNAL AT BANGALORE CERTIFIED COPY

OF WHICH IS PRODUCED AT ANX~A AND ETC. .._’

THIS WRIT PETITION COMING
PRELIMINARY HEARING B GROUP THIS DAY, .TI;jIE._C’OfUR_T

PASSED THE FOLLOWING;

0 R D E. R I

In this writ petition the petitioinefhas fot

nature of certiorari to quash the Ordt2r—-e€IE.{t3d”1.I.US¥2008,.i1]..iEpp€aI

No. 606/2008 passed by the Appellate Tribunal

insofar as :itPPte1ate.ste5.t_o rejecting.:.:t1:e ptaj/Pet of the petitioner for an

interim orderuof stay; _ ”

_?j,;Petitioner is ‘an_t1_tIauthorised cultivator of 33 cents of land

in sttifveyt No_.”1t4r’6I33._of Kula village, Bantwal taiuk. The Committee

for R»egu1arisatiOn IoTPUnauthonsed Occupation rejected the claim of

_ the petitioneirlvitie order dated 26.04.2002. Aggrieved by this order

etgtite”comnt1ttee, the petitioner filed an appeal in RAP No.

____”‘I.42/2007-08 before the Deputy Commissioner and the same came to

aim

be dismissed vide order dated 31.03.2008. The Deputy

Commissioner while dismissing the appeal filed by the

directed the jurisdictional Tahsildar to resume possessioniéofs 3

to the Government within two months period. Againspt thi’sv._ord.€r_pp’oii°.,tAn_ T

the Deputy Commissioner, the petitioner filed appeali?.’ae:fore theu”

Tribunal and the same came to be as appe~a1:No5. 6(‘):’6§/2008.
The Tribunal vide order vadniitted appeal
keeping open the limitation point,:i’dire.c_t_Ved_ issue’ notice, called for
records and refusedjtoi stay. wfitvvpetition.

3. Heard the side and perused the entire

writ papers. C’

4.’ The reasoning. of the «Tribunal that there is no executable

order an.d’th.eref0re stayicflafinot be granted is contrary to the facts on

rec.ordp._a. ‘In ord:~:r”_j.passed by the Deputy Commissioner dated

3l.03§2.Q08 _,he’directed the jurisdictional Tahsildar to resume

~ .i’fj;f’possession’ oflthe land in question to the Government and to send

“~co’mplianee report within two months. Therefore the operative

fihwa,

portion of the order passed by the Deputy Commissioner”

executable order.

5. For the reasons stated above, the ‘1 ‘A ‘ i
0 R D E V i i
i. Writ petition is hereby
ii. The impugneq. Vlii,_0″§ii?’3VVv;120(l8 iiiaiieai No.
606/2003′ passed_l3yi’ lieyenue Appellate
Tribulnaili it to grant stay is
7 ‘A V
iii. ii order stay, staying the
VA dated 31.03.2008 in RAP No.
‘ ~ by the Deputy Commissioner,
1;,/[arrgalore,ii/tiillthe disposal. of the appeal in appeal No.
T’ pending on the file of the Tribunal.

Sd/-

JUDGE

-_r’Rs};15092009.