High Court Karnataka High Court

Smt Kempamma vs The Special Deputy Commissioner on 10 December, 2008

Karnataka High Court
Smt Kempamma vs The Special Deputy Commissioner on 10 December, 2008
Author: Mohan Shantanagoudar
 -._ 1:'.    Commissioner

--V 2. The-. Afiséisiant Cammzizssioner
V " Iflangalore.

  :3; *1'-fie Tahsildar

   (by Sli R. Kumar, HCGP.,)

in THE HI6H coum or-' KARNATAKA AT BANGALORE
omen THIS n--E 101" may or DECEMBEHQ-'I "

BEFORE :   --  
THE HCNBLE MRJUSTICE MoHAr~ssy4;;mAae1.az;ou oAR '   Z '

WRIT P§T'ITION No.13415i2o:»$'(KLR-mi/$L:r2i%% i%%%%   

.

fitffififl ‘
._…_…………………..

Smt. Kmpamiwz . .,
W/o late Hai:u;_uai1tiia.iahVjT–~–.._ ” _
Aged aboutififf yvears ‘ . «.

R/a Doaaakgnasafigam ‘vinage
UttaraL1ai1iHOi$3J§V _ ‘
Bangalamée “Esas’t
Bangaloris, ‘ _ * ‘ ..Pctitioncr

(By Sn» U Q-_Ad'{~.,)

‘~ A “Bangaldre Bangalore.

Ban” galore South Sub— Division

Bangalore South Taluk
‘ Bangalore. “Respondents

This Writ Petition is ffled under Articles 226 & 2-27 of
the Constitution of India praying to quash the
artist at Annexure–A dated 14-1.1-200′? passed p:§’– .tv’i1r§.}’p1’e1i1i1i.:1§.rf3r’Ifi.eav’:1V’n.g§ * x

in ‘B’ grotxp this day, the Court magic that: –;
oxnsn\ j”T*’

The crder vide datéad-. fipvember
2007 passed by the Coxfzfilissioner,

Bangaloféi 56 of the Karnataka

Land Refrtrgzue “is questioned it} this Writ’

Petitjdh.-V F. *

the petitioner, she was ganted 2

vi’ No. 19 ofDoddaka1lasa11dra Village,

by.’ tlfié Commjssionar, on 31.10.1978. The

(Shit is found at Annexure-‘B’ which clearly

‘ that the petitziozxer was wanted 2 acres of land in

‘ No.19. The mutation entry as per Arme.xure-‘C’

E»/>

,4,

petitioner to an extent of 3 acres 20 guntas _

acres without any basis. Thus, the Deputy ~£.’«9ii§113fissier1er ~ ..

initiated sue motto proceedings 11}jdei:..

Kanlataka Land Revenue Act.fe:f_ >

by the Assistant Commissiener: —

4. Notice was issue{iV’i:eV’t§_ei the Deputy
Cemmissioner :_ “:1-ei:iitir1er appeared
before the She has admitted
before the §3e1iii{y:- that she was granted

only 2 aere’s.._4ef she has no objection for

_.v to an extent of 2 acres only.

_e12v,A_i:’F:1es.ii111ission made by the pefitiener and based

mi chit vide Annexure-‘B’, the Deputy

_ has passed the impugied order, by setting

the order of the Assistant Commissioner and

.___”ciire::ting the concerned autherities to rectify the mistake

V by restricting the area to an extent of 2 acres.

fx/:>

– 5 –

5. This Court does not find any ground to interfere

in the impugned order, inasmuch as, the some is

justified under the facts and eireuuistanees of

is not in dispute that the petitioner was _ _

acres of land. Petitioner has

granted only 2 acres of is

Saguvali Chit vide A1mexure’;’B:.’}’ If ‘her name

cannot be entereiisizo. ineany other revenue
records for i:o.oI5eijhao TI:ge’I’ahsi1dar, as Well as,
the A£;sistaiit~ .~_C;om3:uiée:ione:=: illeglly and without

ap}§:3Iicatioi1.. Léef to enter the name of the

pefitjpioer. to of 1 acre 20 guntas more, which

land. AS the recommendation of the

‘i’ahei1_«siQi*: order of the Assistant Commissioner

V any basis, the Deputy Commissioner has

” setting aside the same. Hence, the impugn-d

–…’.–ooq1er’AA’passed by the Deputy Commissioner cannot be

ee:kk’%{e:-rred ‘th.

_ ‘ 3 W3 (\[~f{/E

-5-

In Viffw of the above, the pcfitien

accordingly the same is dismissed’. 4

“bk/ban