High Court Karnataka High Court

Smt Janakamma W/O Thimmappa Gowda vs The Deputy Commissioner Shimoga … on 9 April, 2008

Karnataka High Court
Smt Janakamma W/O Thimmappa Gowda vs The Deputy Commissioner Shimoga … on 9 April, 2008
Author: K.L.Manjunath
I-me:-I czounrr or KARIMATAKA HIGH Count OF KA1kNA1m<A HIGH COURT or |I"I nu-.2-an  _:

'man so am

fififi: ifiiifiiiifiiififif 
R/D. ALAS! VILlAG.l)j-- ;
nmnasannn man: "   
mnnmnnn: -rm.n_:;_j  ~
at-nuns; n1S'f.._ % "

4-v 

m =
8"" I

1 ma _DlI;iJ'i'~';_!" kcuumpmixonlm umnosa 1:131-
V    ..... .. V
 A  %  an:-We couanntm-an or romvra
'  1rmi%A«:.:z:r;zL% Eznsxuu
 '~51-!Iliflf3.S. ';J

0 . . RISPONDIIITS

' M  jay .._sr1;:in. n. mm-mam, ma.)

   13.9. mm: UNDER Afwrxcnna 225 Ann 2210!

  cons-1-nu-rzon or man 1-o QUJISI-I nu
 _ fir;-uunonsmnum !3'l'.20.3.2606 zssunn 31 ms 31 was

" " 'F7nT1nn__;-9 nun ulna-n an-nu ' nmll-rnl-Inn nun III}
J'l£'IlI'lD av Inn Ilul l'fllcIJd-VII rluu sun

 A_ W-P._l|ln-15Bn2 oF2ma(éM.~s-'aa1«M TV'" A:  

-u-44¢ n 11-In-lnmnannnnnn -4. ._--_-- -



HIGH count OF KAn:NArm<A HIGH! CQ§JRT or KARNATAKA. HIGH COURT or IMRNATAKA HIGH COURT or KARINATALKA men COURT 0.: I(AlRNA'i'AI(A HIGI-I co

j .

 . "c::t;1I;u_::i.g;i_:i 3; 9: 13:; 2"' gagggndgnt :5 no;

IIIBDRBIMIHT/COIDIUNICATION DI' . 29 . 5 . 05 I SBIJID BY

 B2 V1133 fiflll-H.

This petition counts: on for  " 
-'honing in 'II' Group this day, the court  t '

faiiawing: -71 "

iccurfiinq to the   2 Ms
purchuad 1. acre 30 *'ggnta3""j'   ".'3'y;No.32
along with bar son  ulna and
dated 21.s.1"9a1'.%_   tuna an
application; '1:':e's._z.:_V   ,~,:i'ua.A7§:_vra:'!.Vgfi':'I'.;:11 to out and
renew ttm,  has not been
cona1do}:.ga._  ,§'r§}§:nu' -that the application
£1141!  fhov'  was ruorrod to the

_ rwn:gg;§" agpafifiagjifi,  s'rh1ch dugartnont has refund

tr!'
'5'
I!
an
I
4:
:3
':1
1:.
Ian.
.1
10
1.

.-

lb
an

1..-.

an
‘3
I-.

.. ‘z’v’!2m fisproaont w.-it potitian is £11″ to

K q_ ‘vrit at :u’1:.i.ora.r:l.% to quash Pmnoxuro–G

‘.’.«TA”,’i.:ia»1IVVt.’t”o:’lA’ by the 1″ 1′.-Ispomiont on 2/B–3-2006 and

‘I’V–I

3. I hm hard ‘tha council tar parties.

6/

lilfifiifi iI3.II.I HII&lIElII\IH”|l J3 lC3.l\% I_I$II_l ‘ZIIEIEKICIHII _Il\ ICfI%”\ IIJIIIIJI H\I’IlIH’I.I””Il\I J3 I’IfIfi”!| IJIIILI HIIIHIEILIHEIII J3 IIIIRAR IJGLILI ERIHIIJQIEMRI IR. IWRILR II

HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF IU\RNAfl’AKA HIGH COURT’ OF ICARNIATAICA HIGH COURT OF KARNATAKA IHIGHI CO!

«I. It is the upocitic can at the savornnfiist.
that than land in quution was earlier gz~np.t§j¢_A£.’:
tllrour ‘or one sopam Bhattu on 31.3.%1s6¢Fij% a:;j:;eUF”é ” F

sagwali chit was ilsuod in £’a1r9Q;: .;

:2: gang: «.21: gm; I:odg::clg:;;a;:m.ai*~_V_A. «.

4.’ finnnnu ” _ _
:31: and er: 17.5.1963. *—-am-.a has

1981. 51; _

as “;”;e-~,;i:>s.I.i:i.%é;§%:” :9 .129 1e:.I_r.-.I1-¢.=l_ I5¢.n.r9_::ge::1.’-
.’-‘..’:=.-cc-as’,-_ F’ there is ~_.-‘:.{‘=’.§’..–.*.:£.e:= -4′ tam: an.
eafia’i’v.-:i*’r:s ‘f’ ‘chi grant b” tha fififiifiil firs-utaes

_Ffiopa.i.’a” .1’i__q_i_;i:l and iindindirimi ihii’:.I’:i.F

AF3’h¢§ra£Va.!:§n’,, __ uvnnuo department could not giva

1§a._ to conaidor the application

.01′ tfie pafitionor zorrollinq trees.

_ haaznsd as-easel £63.’ satitiaaez e.-=:=::=::a.’=
‘i:’ni§t ” 6::-iiiiiii. irirfisiis ‘ififiifiaaraa-la ahatta ififi

I

U V “”V,颒:§a1a Tlizmtta haw vioiatoti the torn: and

canditiano at 11110 grant by selling the land in
raven: at nyavanna on 17.5.1965, man the

6/

lnusannmlu numun I-llIlI.l’II.|l’LI’|l’I.l|I.I Ian luau.-um. minus: u.-n.;uu.;-um… -4-. .un-.- …-.n.. .__…….u…_. n. n._……. .._..- .__. .–

I-IEIGH coumr or KAIENATAKA H16!-IC_.OV_lJRT or KARNATAKA. HIGH COURT or IEARNATAKA I-HG!-I €OUil:1′ or KARINATAKA men coum or I<ARNA1rAKA HIGH co

cvu-nmni: has not taken any action to:

cancgllation at grant tor war a potion at

Menus, tho application .1′.’i.’I.uI by the ”
could not have bun rejected. Ho ‘ k
that, won 1: thus is v1o1ut.i.ca:1″”u£ m if.ns

conditions or grant, due to ihigfiiyfi oih”v_.._1’?.r:e.

9.: 21;; I:-91.?-;;’a;Il_l..!!t igz 1;-91.: tslging L? __;x_!1_:ia:; ,_”;h_in
the res.-.-easel ti-.23 ta-.. éencel ‘*.'”?:e.._. giant;

7. Aamitrzaagr, flhfig ‘t’.§ave!§?:iifi’=i1a3:1l’.f__V:VV2i1hs not taken
any action %£§’:£:1a:i§é1é.1: mad: in tavour at

xoagnunmnm – “Butt: till. today.

When 1.’-lie 5;- .. -4-V.i.I=T» caneellad. and ii’ the
11″&’ulhfi.1$VVfi1′ ulna. nnnnnum-I An AC hhn.
y’lIv.l.v-Invllvb d-,2 JIllU|’V&. ski? Lu yvwflvlliruluvu vuv
__.pra1:az’:’j:”yi”fraui “i’iv.v.___5___A.:.i-65 rd thifa hi aid 1”:-he

A’=_pz:¢9a_:V:-ty: potitianor an 2i.5.’.i.§§i. tho

IbB1i£§J§i§fi.V. petitioner could not have bun

.:ojcéteuV–; theta is violation or grant, it was
Zfiowronnuont to take action within the
A iflafiieiihbla titan. Thoratora, this court: in at tho

V :.’ep:’.%ni-an that tho ordnx passed by the rospcndonto
$1 and 2 in required to he quuhad and the matter

61/

Iwilfififi I_I.QnIl_I HMIHIEIIIUEII J3 I”l\lR’\ I..I£\IIJ HIIHIIIIKIUUIH _Il”\ I”l\f\’I ‘I.II\II.lI \I’\IIlI’llI'”‘Il’\I J3 I1Il’If\”‘I I.Il\I\I.I IIIIIIIHILIWHUI _Il\ IIUIIIVIFI I.l£§II._I Il’\IHIIJLl\.’sI:l\I .I£| I\Ifix.fi&. I

– I I Inn- .1- llllll lllull Iii on. 1.1.. Ii ll: 1: .l:uuu¢. nun uni. u.._Iuu 41.115: ‘u uI.l!.I1Iu-III… can’: atlnliiu ali SI!-!-I-J._u.a-4…! u.-4%.: 1I:l,f=fl- ‘nu -£3ua._dh_a._.__au£._a -J-1H-J r|..\cI._

5
has to he roconaidorud at.-.~osh_ in accmrdanca with
law.

‘ah
aiiowui.

mu

O0 :9… <v_¢F<Z~__¢o_ ".0 HEDOU :9… S_.<.–<_,=_$_ no .5300 _._0_=._ $.«Ez._<… ".0 5.300 10.1 $_<._..<zm_5_ ".0 Eaou $0.1. 5_S.<zu$_ ".0 .E_=Ou_ 10:4