High Court Karnataka High Court

Smt M Lakshmamma vs The Commsisioner on 9 July, 2009

Karnataka High Court
Smt M Lakshmamma vs The Commsisioner on 9 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
E
IN THE" HEQH CGUR? CF KARRATAKA A? SAEGALORE
KBATEE THIS me 97" mm as JULY 2230? 

?RESEi'*siT

ma i~i~i"3?~5'8i.E ?v$R.?.§. §3Efi5Ai<ARAi'~é, cHz§§% %%;~M:;s:j:.i§ % T 1  

A :4 3 

we Hs:'m*3LE rvza. 3u53'zcE'x{. 

 

  

am. M. Laksfizaawvié M   
'if'v',»"6 $RE's.v':'i."i'si§<1A"?*°'.ti"'~'..ié~'i,." * $ A1
mag A$i€§§.§f¥-5é=:YEAR.§   

e'~'{ii§EE.'::fI»§*%;%§f:'  k:%s{*:..4,% PGUF;A'i<ARNiKA Qii;5.R3"ERS
§§§~§A3{§§-%s'§v-"$£¥§3:QE¥s!,""%A;ARD am 3s
sgazxeaaaoaa-%5.%a%a?a3 

 .      ....$§z'~'PE§..§..:'-'\"*ai'¥'
{av 53; M: "Si-ififfiéiiifvififi, AD'v'.,':

% - frag z;<;%§ea;~%s1szareER
 .c$R9oa;ma;¢ or "ma cm G?' 6r%?*e'G%i.{'i?;§
 {sa:v2s3§,Tk%r»sAR,as:raHAaA3A savage

 g_;A94§A;aa§---559Qaz

. fa;

L ;¥"E=~§§ RE'*z:'E?'*§UE GFFECER
" B:3s?wi§A§..'3?;E €IT"f' CC§RPfiR.€'~i"E'"ii"'}E*~§{§E?#"i?}

V' '  *$E~§§C¥<Z?ET 8: CHAMARAEAPET Dfillfiiéf'-E

CFFECE GF THE RE'v'E?€iiE Ii"wiS?ECTQR
"§"?~§§.$iASiTi~§G'?A GALE, 8:5zi..€?ET
8fieMGA!_QRE



M}

SRE KC. SHANKARAPFA

35% SR}? C%*§Fi?§GAFPA,

94:55:: A393? 49 YEARS 
RE-'§Z:."Z'%Ef'~EG Ff? NC. 4, SHAKSHE GARBEK  _
agmrsmcsae W 569 953 V » 1- '

Lt.)

 '?%.ES"'v'.'_i,'::'*»:£'B::2"*e"'--'s*"§~  

'ms WEE'? fi.PPEAi_ is §$:;.,E€::s  u;'Sj,::;€!"CsFh
§<Ams:AfrA;<A HES}-Q cam? ;xc":f_k 9aA:<1:rs:~r3V '32:} ,¢5s:Q5.y

THE QRQER PASSED §?*5'=, "TfiE .'_*fi"~':1T.= E?'-E"f".{"%'"'£-05 a.:x'{£§23-3-2:*_;s9.   

'ms ;'3x%3*?E2'%i... v§.**--.';§i.'§'i*I'jiAi??iG §~'R£i.i§'~'iEi'v':'-'s.:'~'.':'

'r*iEARE?*c'G THIS SA", "\.f.GT..Si'%§:?HFiHETT' .;;. 'i}Ei.IVERE£'2 YHE
FQLLQWENQ     '  

This :wr¥'§. }:~;§péa'%  {ha 375 reaponéent in

'v'%1?'.P.'i*i:~68';7";_';G A3 ._'vVfifiéfié=. fi§fi??é3a'éfi by the érééz' daiéé
23.3.2

z’}A€’é§__ i:'”:as3&é Vi§§’–*s%§fé’&.:§éa’%?:eé S§i”%§§& Efiégé inf ffiifl iéiiff

w§’2e:§e§’fi_t?z锑ve.r§i’ i:’:éiEti;i:’:§’is afifiwed arzfi fiéé efifiérsemefiié

,,._,,;i?iV’-“”‘&1:2*i3.é2394HW§«rid 11,1,2ae5 isgued by the 2&5

I =.¥*é~§;;:f:€::[§’eéfiE:fz;i*:’ éffwfiiiasfiéé and Féiifiéfifiéfif :*3:::.3 £5 fiirecieii ii?

%fifi;3.§__emv&:1%:_vL’f’%éé fiéciiiérs 0% firm Efiifiifiififfaffif Er: §f§§’€vCé&§i¥’:§

‘°*.__ ‘-éisted’v..,fi.2,i9?§ 3216 cefiaiuée ifie iame ii’: éiiéffiafiié

..fv”9§i’i.%*z .–‘iass*s:° “fzi§§§”:if’2 2 méfiifié fffiffz we 553% 2:2? ?f’é*C,&§§i>i’. £3? a

% __:é:”€§fi&§’ came 6% fiza éréer.

\/\

3

2. The 3*’ respofiaent herein filed W.9.1453%?’;?5§

&'”x%’§i’f§fi§ ifiai hémseif am? 22 éihers were aiEi’;~%~.%:,é*-;;:: V.’_§3Li9Ejcv$”

ffcm 312% :3? the iisi cisf 83 mérfibers f”z1rs’:i:ia§*;a:–;;fi :’_’i:{~gi

fiarfiéfi ‘v’v.:’e§fa:’e Aéiééifiiiséfi, E:’i;%:r:;5§§?£i§V, i¥’:* ‘iE%&. §§ffE§” 7

Efififéfifiéfi is fr:-:1 Efii’¥’%i¥’:§$’§§’E:7Ef3_i’ sfézixén:r*espé.:ifiéfi€>-?a.Eék@W,

I; 1″” respencieni: in the writ péL%i§}icn§. T?;é”ATr§ani’:.-3 éf’ the
Tfiéiifiéfzéi’ was ai SEFE}”£3f:.27 3i’E5″ ‘!’.’:=.”‘? ¥’¥’ &S aéiéfiéfi 3 Sim
‘fiéarifig F256.-3: :”¥°’£é§Si.if”§i”s§ .1?:”_jx 2fi’f.’ Hé:§¢.é§;iéi:, ifié fievefiue

:£%1ai’:*:ér3j§é&i.”~fiiyisiesa, iarravéé 3%

Gfficer, {“.*E’}§€3{§3€é§”;§.E’:§

i’:’i*¢§sfi§€”§z’§éi1f:§f1f:s.;2’_§E;f%§’:vE §eti§ié’e%;};’ wéihfiut éiiuticizéfi ifiai
the ag:ivg;e¥ian*t ié.e re_ii:s.%(3.T*””.reg.p¢nc3ent in the writ petition}
fiaé may ::mé;:§a:e§%s;ze $9.25, L113, 2*» afsafiééa mew

Yawjrg; “E»ar:§éi:3&*§,”%fieasurir*:§ 29′ X 36′ iméei’ a saie éaeci

axégiéteufi fir this Kaffiéifiiéé Hfiiéfiifizfi E-Gaffi,

“.’::~%fi-;s__:’=:_1ae’£”~f-.%;”s’?«..$itsé;’ ?s§é.4 irsié fair: mats méaéisrififi 5′ x 23′ éacfi

ana7*««._aiizt;é’:’t’e2.r:,3′.:’~”o::*:e eaah ta ‘aha appaiiant and 3” raspondent

Jiitsijiié..s3;s€r:é::<ure»8 it» the writ f{:}é§§i§§i':fa, Bar further

T.«"~a fi'€;é§'semant dated 11.1*2%Ci$ {Annexum-«C3, the 2"

…ié§::-é%*:éé:":t féatafiéé its éariié? fiffiéf" sf saéiiiifié the fiiiei,

am: aiiottad the entire extent -3? 3.0' x 20' to the 3?"

K,»

,4
**§

féifiéfiééfif-ifikfififfiéffiffifi. Bifiifié aggrieved by the sarrsa,

gsetitianer ma writ petition contenciing that

Féfifiéfifiéfif wag mt 5 'aéizeficiafy "

recemmenciation made fer aiEotm.¢mt..9f $§tG$ ‘a*:’–ici ii§:.a;1:VA.2″”7_V V’

Féiiiéfiééfii iiaé fie ji.1i’§§fi§Cfifiri*’I ti} $’;aiit::’%%2*éV Siifi-“-.’–*._ ‘

3. Tiéé ééarfieé Sififiié Ji:§.§:é-V.._afié?”§1ea4%i:i§f’§§*:é’v*V%é:’3″é*:1ésfi * ‘

fléiiiiééi far the bartiéa:-.,__. ‘Ev r::rV:i.&;{‘cia;té£:i’ 23.3;2§§§7aua3heé
§’3LE’afiéZ:{i§?’ES*B arxé C €ti”‘i’i?’i§E-A£§’i1*:'”Z¥_i»§§’:a:”§i:7§ €’i'”s?~.ft..i%”*.».:-=3*’3.r’ are E’f’ii3if§’3i”‘)i,
Eficaméétérsf aiafi _w§ti%:<fi':it'j§.3?§'§~;i'§Ltti:3%i,«._Véé*:%fi fiéieciefi the

Cémm§Vs'siGfi&§%_;' S3§E;'r"i;9,"'~'1:;f:':'~- ir:3fi'i'&%";*:éfit tfie éétisiczfi 3%' the

U1)

adi'£':inié§?é§¢r' _Vivi?"'n.¥E?:é: '=.ifiéffi-fiééfiififé éatéfi 29.2.1???

{.«?a:=mé:<:sr"é?-:f1 t:::t%§€:_2%ri%'§€iiii5r:} argé éérfifiiiéfié tine gamé is';

a::::é:'3:ira*§?§c§:v%_ v»s§%§1"§a'z&§….f:avé%fi§fi iwé fififififfii fi'fi'z§"'":"'t the date <31'

'réfaifiizv.€;f~§'::é:'%if§efi Cfifiy czf thé érfiéi",

4?. 5\¥'fé.A.1'~"A%:&vé heard iééé §é&¥"'f':éfi Céiéiiééi far ifie

fgaiitéénaaf, fig $E..i§.i3"£"E'"?:§ifsfi 253%: Efia éearfie-ii fiififiié Easfiaé wag

'-.:fj§t;a% =§u5€§fiéfi ff': aiiéwififi tfie writ fiéfififsfz as time

V…._:ir%.-:s;*::<*:r'2fié2*:t-?aii§«z:e wag riafit ii': ififiiiififi the irnmsfifiéii

eruéariémerfics fiéiéii ZZ.i2.2§i.";4 arid 1:.1.2a3as.

'K./"