High Court Karnataka High Court

Smt Minala Bai vs The State Of Karnataka on 28 January, 2010

Karnataka High Court
Smt Minala Bai vs The State Of Karnataka on 28 January, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
OATEO THIS THE 28"' DAY OF JANUARY, 

BEFORE

THE HON'BE_E MR. JUSTICE AsHoIge. HInIe':»IIi:;ERI::  ,1 "  

WRIT PETITION No.2285o/zoos.i;'LR.)"    
BETWEEN: V % V

Smt. Minala Bai,

W/o Late Purushothama Naicftg,

Aged about 80 years, ~ 

R/at No.137, MM Road, ._ 
Frazer Town,  '

Bangalore -- 560 00,5»  Petitioner

   "S III. agjaih ,_  {Io ca te)

AND:

1. The State of KarVn'atja~ka',-~..I_  
Representedttbvy the Se"c.re_;tary,
Revenue De'pa'rtment,"- 

 Vid..h§--anat'~Soudha'--,._ _
' Ba'ng:;a|o'i<e '=--<_560 001";

2. t  *;" Then  rfbss  ,
Anekal Ta.l'_LI.k;A'T;=Anekal.

 Sri'.4Bala'Vran*Iaiah,

 S/o subbaiah,
'_=.,Aged about 80 years,
" _Ne,q_i g1e Village,
 if-Varjapura Hobli,

  __Afnekal Taluk.

 Respondents

(By Sri Ramachandra R. Naik, HCGP for R1 and R2)

This writ petition is filed under Articies 226 and 227__of the
Constitution of India praying to cail for the entire recordsfo”ng the
file of the R2, in Case No.LRF.ATC/1565/1975-76 in r.e’s;jecti.VVof

the land bearing Sy.No.108 measuring 5 acres situated.4at.i\i-e,rigg’ag

etc.

This writ petition coming on tor:;’JPre:I’i’ni.iVn’ary’ I-{earVi.nVg”V”t_hiVs
day, the court made the foilowing: ”

0 R V
The petitioner has ca;_li’ed inAt.o.ldxque’stig’onitttiieaorgdler, dated
11.11.1998 granting the occ’uoa«nc*,{_viiig.nts-Wclihihgivrespect of the land
measuring 5 acres at Sarjapura

Hobti, Anekai Tajltiicvign the t’hird ‘resoondent.

2. This%”Cou»titV_vby”¥’§its dated 26.10.2009 has passed
the fo|Eowin9zl0rd’erV: ‘ it ‘

”_C0nsidei’ing’»that”-the.re is delay in approaching
I seer»-no«’reason to issue notice to the
2 » .fes=pondent at this stage before being satisfied
frdinll recdrds of the Land Tribunal that the
not have opportunity before the

‘_ 4′ Tribunai; V
” * «falowever, the learned Government Advocate to

l’ =ai:cept notice for respondent No.1 and 2 and secure

the records from the Land Tribunal, Anekal Taiuk,

‘Anekal. ”

8

Viliage, Sarjapura I-iobii, Anekal Tatuk, Bangaiore_.’-Dist’ri”ctgj;’*–.ai’i–rj

Tribunal. Advocate namely, Sri Vishwanath had filed val<a_i_.ath on
her behalf on 3.9.1997. The said advocate has conteste'd.:"the

proceedings.

6. The perusal of the L.C,R.s

order is not an exparte order. ,A_dequate’V-opportuni’ties”;vvelre:’g

indeed given to the petitioner to r’e’si.s”f:’ the respondent
No.3. When she was reprvejsentetjtihiyiiadvocatelyi she cannot
plead unawareness of the order, that
too for a long periodfgof order was
passed in 1998 years thereafter. I
therefore rejegtlthvisi’ of delay and Iaches

without expressing any opinion’o~:1:A”the’merits of the case.

7. Noiordier as to” costs,

safe

Iudee