High Court Karnataka High Court

Shri.R.B.Muniyappa vs The Assistant Commissioner on 25 June, 2009

Karnataka High Court
Shri.R.B.Muniyappa vs The Assistant Commissioner on 25 June, 2009
Author: L.Narayana Swamy
IN THE HIGH mum' 09 KARNATAKA, Bg;:§<§gA¥gQRE: T  Q' 

I

DATED THE 25TH my 0;i'j%{}1:j:eW:;:,'%.2<309j§%:  V  %
BEFORE % L J  
THE HQNBLE MR. JUs'r;<:153 .:§L;»NARA'¥.:§s.N;'é'-:S§ETg%I§?IY

wan' PE'rI1*1-smjNon"%§6i%3%;§}2oo9fLR)%%

BETWEEN

1

 *      RN NA:sa;A«

SHRI.R.B._MU§§IE*AP}?Ag 
SON C}F'__L--A'TEi'£3£;JJ()I§IS, 2 
AGED A13_Qfj§;'_,. 55"YE.'_Al§§~S<'  

RESVIDINGEXT :2AMA.I§AHALL; VILLAGE,
CHANNARAYAPM'N5'§3,QBL1,
DEVANAHALLJ '§"AL?Jf~£-- '
BANGALQFZE m;RAL*1::IsTmc'§.
     %  PE'I'I'i'IC)NER
REDSY : ADVOCATE)

Am     

1

 *':::%i1:r: AS§:§?.'£'ANT CCJMMISSIGNER

D€'3DI;)fA8ALLAPU§? SU3--I31v1sIQN,
DODjD?ABALLA.PU'R,

3 ~ v1sHwEsHWARA:AH TOWERS,
  % '.B1§;NGALORE -- 5&0 001

MM  313121. R. SEENAPPA,
AGE :MAJOI¥E, R/AT RAMANAHALLI VILLAGE,

CHANNARAYAPATNA HOBLI
DEVANAHALLI TALUK, BANGALQRE RURAL QISTRIC?'
 RES?C3NI}EN'i'S

(83; SR} RB SATYANARAYANA SINGH: A{)VOCA'I'E)

"\



THIS WP FILED PRAYING TO DIRECT  ;%':*~

CONSIDER THE: CASE OF THE PETITIONER FQR 13313333. ijpv 
FORM N010 in RESPECT OF mg ML;;:ar;:;.V BEAR;re<3 
SY.NO.15/4, MEASURING  :¢GU.N*3;'*A3  C}? T
BALADIMMANAHALLI VILLAGE,=,_ 1-c§IANNARAYA.;P_Af?9za '

:--£oB:,1, DEVANHALLI TQ. IN FAVOUROF THE' ?:«:'§?r?I{?s1&i§: ':5

TERMS OF THE ORDER PASSED. BY T-H18 Hf_iN'}?ErLE c0U§:TL%

IN WP.12?63/G'? 3:. DIsp0sE%V%%%.§¥f THE. A PENMNG
BEFORE THE R1.  M " a 

'2';-£13 PEFFPION CCMiflG 'V%F:§;2%%'V%1~:E;Am§§C}%THES DAY,
mg COURT MADE THE FQLL-OW:E1§?G:" j[   _

  % [4 %%imnER
Geverigzgiexit "'i§"xiircct¢d to take notice for the
r&sp0ndf;:m'$.
   'prayer made by the petitionar is far issuing

 if3;vV':'res;}ect Gf 181161 bearing S37. N0. 15/4

V'.; . :::eafisui*i.;1§  gnrztas of Baladimmanahalli Viliage,

~ '{ji1 }3%13t:ara}?a£)attana Hobli, Devar;ahaI1i'I'a1uk. The petitjener

 'p:~§f'Ahnexure»A Srtlbtliiis the Land Tribtinai has canferred

T  rights in his favour. Again the responflem: by

"\

1,

 



3

passing A1m€:x:Lm3-B f)}T"d€§' dated 12/  

occupancy right as per AI1H€XUT6~;%   ".:._§c§c.22;{1VVV"1'VheT 7.

said order has been recalieé on 12 

dated 10/04¢ 2098 this court sét'L'L»5;3:Siri«:' th6~.®d§jr figpféézxurewfi
in LRT (ma) 205/1998»-9§'%~vand~{'%i~§s@;§§ien:s sz.%éfe"di:'ected 1:0
reconsider the mattgr in  Grder passed in
W? No. 12763   petitioner made
representatior; jgsi '  V'Aé§§11€i' E dated £2 / ()8 / 2008
and 02/   not been ccmsidered so

3. 5' ~ in viiewhgif iihe 'diI:e:ctioI1 issued by this court in writ

 '§€ii'tiQfi :wéfér1féd:_. to above, them is a. duty cast upon the

re:sLpQ1t1:iefit4:'tQ'»'  appmpriate order as par the directions.

 Vviiance Vi'-.pa:$S' Eiiét follawing :~--

ORDER

petitien is aliawed.

4

The Iesponcients are ciimcted to pass

endear purmant to the order passe-,d {fin

withjxl a paiod of 4 months f1″1’1;1Tfi_1t: date: ‘Gf r€:c<éij;i;V §:of.'gy '<:;fV L?

this order.