High Court Karnataka High Court

Smt Marimadamma W/O Nanjundappa vs The Committee For Regularisation on 24 June, 2008

Karnataka High Court
Smt Marimadamma W/O Nanjundappa vs The Committee For Regularisation on 24 June, 2008
Author: Mohan Shantanagoudar


IN THE” HIGH COURT OF KARNATAKA AT

DATED 11415 THE 24″‘ DAY OF Jijiié;

8EF:OR*E3_ é M kk

THE HONBLE Ms2.JusT:cE !}{‘0_¥-§§§{431SH’;§§§f?ANAé’C3§};[§AR L

‘WQIT P;E_TITION”i§§§}.72<iéi2§)G7:"{KL§-§§;S_)
BETWEEN: V'

Smt.Ma1:£madamma ' .

Agad 66 yeatffi ‘
W/-Nanjnndafitrra .

R/at.1v§eg:alaffilITa.EI”§11Eig€V _V
I{aS&bf51 Vl;f(}hE; V” V _ ‘

Mandya D:i_s3’;3.V ‘ ‘ .. PETFFIONER

(By Sgrti -Vivekananda, Adv:-;.,}

AN}:>:.. »

_; 1’; The fen: Regtxlaxisation. of
‘ E ._U1;sguthofi’z&:<3.–«{3u1fivafion

f}ffic;'ér.._._0f the Tahsfldar
" Taluk

A 2.V._v'Fi1¢é5F$§hsiidar

,. 'zgiaxavam Taluk
fiétlandya Dist. .. RESPQNDENTS

V' — . Sri Satyanarayana Singh, HCGP)

_ _ _ _ _ __–__

This writ petitiun is filad under Articifis 226.";en;1d 227 of
the Constitution of India, pxgying to direct R2 to
rczcensidtzsr the appiication of tha pctitimmr F<f)fiz1;NGA¥ 50 in
terms of the remand order passed bxif *—.._Aa§a_i§s¥,ant

Commissiuncr, Mandya S1:.b–{)vn, Mandgéi, i2,4'T199!5

produced at A11nexum–B, etc.

This wrii; petition comifig 01:.-.fr«3r} I

B–Gmup, this day the CO %€§'lé foi}owmg:r V'

The recmrda t}f1aVt' i3etitiGnér's
appiicatian ._ reg;1 1"l'an–V_ ':i–','a__€i\i»§;1. of VunauthaI'1zed'
c-ccupatianof No.50 of Megaiapur

Hébah; Ma1avan: Ta1uk,, ws rejected by

the res1:%sn§é§t~Committee by the order dated

199§?}';,v–.é§1V;_";f'§1j:nexure~A. The {artist cf the Committee

A -. _V w*fi_é«.qsiésfioned before the Assistant Commissiener by

. By the erder dated 31.12.1996 at

xmifiexfiilm-B,Lset asitie the order of the Committee and

" «méarzded the

"1…

mfitter back tn the Committec for flesh

disposal in 3.CC~{)I'(1EiI1C€ with law. Certain directiens

W’

,. 3.,
were also issued to the. Committee. Accorciizqg to the

petitioner, an inspection was conducted Iiévonue

Inspector on the direction of t11oVjV’_ros;iofid_aiit_~

Committee. Copy of the is V

produced at Aiinexurea-_D too— A {no ‘V “The
grievance of the peiitiofi&ti;.V’iis_fi1at~.t1ie ri2spondent-
Committee has tfiot the Viiiroouest of the

:2. submits that the

‘iorifie-gf11ai’i?.-afion is not yet constituted and

imi11′<3§ii£.ii;ei§i_ 'Vitae constitution of the said

.. ,§fi'(jo1nmit{e'e,V: roquest of the petitioner will be

A " » _V V coI3'sit"3.o'1=::;i in accordance with law.

regard to the rival submissions made at

{ii€.:Bar, the foiiowing order is made:-

The Committee for Regularization of Unauthorized

Cultivation-resp~aadez1t No.1 shall consider the request

V'

-4-

of the petitiener, in terms (if the order of the;.._A$sistani;
Commissianer, having regard to the diraczfgiaififih by

tha Assistant Commissioner, if mat .c:0 1’1€*.;iti<é_i"_eti,_