High Court Karnataka High Court

Smt Jayamma vs The Deputy Commissioner Mysore … on 11 July, 2008

Karnataka High Court
Smt Jayamma vs The Deputy Commissioner Mysore … on 11 July, 2008
Author: Ram Mohan Reddy
  

-1-

IN THE HIGH count 01-' KARNATAKA,  

DATED THIS THE 1 ITH DAY 0;? JULY;*IféG0§3'A*~:::  ? _% Y  

BEFORE  V  
THE HONBLE MR.JUSTICE«~.RA_?v§ 'MGHAN]1QTEf)_l:)Yj'l %

WRIT PETI'1'ION__ No. 95_§%¥..]':;.'€)u(')8 .($£§/ §IT)_Vf%

SM'I'JAYAMMA.=*.._     
w/0 BETTANAYAIQ" . A    
AGED 45 YE-AR'S;~V'"''''''--»._ ,  I  
R/AT GoHALIII"m_..LAGE;.  ._  
TA:,UI<Ia'U'I~Is1;'I2, 'f --  
MYSORE I)_IS'I'R2.'C'.If_.   

 -- I g   ...PETI'I'l()NER

(By Sri : c;' B_vS2v;ASIfIé'*:, )

 I  ~ ..V'rIeII5;.II3§';1:=11TY COMMISSIONER

 §»!TfE€aORE.l)~iS'I'RICF


g 2  THE ASSISFANT COMMISSIONER

HUNSUR SUB DIVISION, HUNSUR,

' "  MYSORE DISTRICT.

  SR1 NAGARAJ snow

S] O HANUMA BHOVI,

MAJOR, R] AT HANUMANTHAPURA,
TALUK HUNSUR,

MYSORE DISTRICI'.

 RESPONDENTS

(By Sri : R B VENKATARAMANA, HCGP FOR R1 Gr. 2 )

M

-2-

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF’ THE CONSTITUTION OF INDIA PRAYING.~.__’I’O
QUASH THE ORDER DT. 8.1.2008 PASSED BY THE7,_1’$
RESPONDENT VIDE ANNEX–A.

THIS WRIT PETITION COMING on FOR PR–§i):LII«lIIIV’I§IR’I?.’
HEARING (B-GROUP) THIS DAY, THE couRr.,MAD-E,:*THI§’-«

FOLLOWING:

93.3% V _ % V _ .

The petitionar having sakoaeeaoo dam
22.7.2003 2 acres 20 i:.:I”€-‘a3r:,._1A$Io,VV:’52O/3 of
Gohalli, Hunsur taluk, one Mmamma,

Who was gI’aIIt€d”i’hf3 with tho

condition; of :91 period of 15 years, when

visited with an noiioo of Assistant Commissioner, in

_ exexggfggsie of under Section of The Kamataka

and Schcdulcd Tribes (Prohibition of

Lands) Act, 1973, for short the Act,

the order dated 4.11.2006 Annexure-B

tithe transaction of sale as null and void and hit by

I ;£he.§I:tIovisions of the Act, which was carried in appeal before

Deputy Commissioner, was confirmed by order dated

8. 1.2008 Annexure-A. Hence: this Writ petition.
I

.3-

2. indisputably, the sale transaction V”

22.7.2003 after the Act came into force M V’ ‘

perm1s’ sion of the Government *7of

Section 4 of the Act. Though the

the sale as being valid in the nghtgfiitxae
by the older dated 15.7.v2€)xO3 of the it
was not shown that * the rcqilisite
jurisdiction to We :e~tesuc31’p¢1~5;a§s;9;;ug:a¢§ the Act.

3. T§:§e that permission as
requireii of Secfion 4 of the Act is to be
ganted “end that the State has not

deieggtted thie {fie Tahsildar. In that View of the

Hire be taken to the reasons, findings

2 arrived at by the Asst. Commissioner as

Welles the Commiesioner in their respective orders

V ieapughefii.

4. Before parting with this case, the State Govt. needs

be cautioned over the manner in which its Oficers

discharge their statutory duties, more appmpfiam

-5-

The writ petition is dismissed. The State is di:1;;a;¢d[$£oT:

initiate discipiinaxy proceedings and impose puma.’ « ”

the Ofiicer who passed the order:’JAn!1ex’m’je–(j,$,'” tifige

petitioners were to seek permission {if A’ if

State of Karnataka, to prosect3V1tt:..:;fi:¢ “C1r1′:ief

Secmtmy is dixected to jpass ordefs..’such répmsfifitafion,

ifany, without any deiay. VA ”

Ln.