High Court Karnataka High Court

Smt Munirathnamma vs The State Of Karnataka on 6 August, 2009

Karnataka High Court
Smt Munirathnamma vs The State Of Karnataka on 6 August, 2009
Author: A.S.Bopanna
""""""* "**"V'_'_*":"f*"-'*-h' 'WIS Imv"«I'ml'cw"anII"mA\-WI» alushlafl mwwma Va ummmiwmfimflflfl 3"1'9'.'!wu'J%"l Vu:»'\JiJN.I Mfr RFQKIVIQEHKFK I'"lIVJI'"'§ QQWKI K)?" KMWSWKEAM  E'?

IN THE!-IE6!-I com? or mnrwxmm nausanoas
nmn THIS mm 6" my on mam 2009 H 

BEWK

-nmaownnx m.ausrxcz   %%

w.P.uo.3_.1795z'ma    

BETWEEN :

1'

2.

3.

4.

5.

Smt.Muirathnamm:,
mad about 39 years,

8mt.Chikkadasamfl§;a
Aged want 3'? yea;;*s,- '-
sri Muniraju, ;"""::V x , .«
ngad sham; 35 yuaxag "V -'u

smt.#ankat§fiaa;*§aR*

mt,  3g}.¢m,     

ifiri _ Mfisisjiyagfisa, ' «   -  _ « I
A§§d_abauef29'y§ags;

s=1k%m:;a:-aju.. " 

1. aggd a"nu;:ui:~ '2': yam,

'sxi fianjunfifihég
uVAg&d»§hs§t 25 yaars,

. -_;Sm{§G¢#r§$a,
'_' Agad afloat 21 yanrs,

55¢ patitionars sc.1 ta 8 are
Children at latc Badigappa 8

'xV "aMunib3digappa and all are
" ~'Rlat: Byrathi village,

Dadaqubbi Post,
Bidarahalii Hobli,

Eangalort East Taluk. m9etitionera

(By sri C.Ravikuma:, Anvo¢ate J

i

'5»



lnawnunruwnwnnr-nuuc-vs ammuwn-wcw um-mm»-om» «av»

li\'$.?.'H"h \m'JWWW£fl 'WW '-'\'"'fl\|EW.N"'I'l.lf"$W&H"K\ K(!|E'9m"'%'?£ VMMWQWWWKM Qnffi

IE

1. The 8tat¢ or xarnataka,
Rnpresantad by its secretary,
Rcvenue Dopartmsnt,
M.s.Building,
vidhana scudha,
Ban§a1ore~1.

2. Tha spacial naputy ahapissigfier, a A 
Bangalore Urban bistri't, V
Xbmpegowda Road, 4

aanga1ero--56O Q99.

3. sri s.Lawronco.";A*
sfo savari Huthu,"_
Aged «bunt 40 yiérag
Rlat: tattqrviilaiy?
Tha1aku1aa Ecst;_ _ _;.g
Kanynkuwaxi'nist:a t, 
Tamil aadu, _ v"*A

m.Respondent3

(By six: 31. n’.$a£hy::nV§ra§ia§ .3inqh,!-ICGP for n.1 as 2,
sri H;Vt33mch2ndx§ gaady, Advocate for R.3:

ii-é

_2A ,; fh£$ Wp§tition is filed under .Article5 226
»§n¢ 23? #1 the Constitution of India pmaying to

cjupih iwugnod ardcr datad 2.2.1398 an the
filéz 6: R.2 {3pl.Dcputy’ Cammissianer, Bangalore

«w =j’n1§tric£ at 3anga1ora)vida annaxur ‘A’.

“This patitian caning an for praliminary

HM- H_§aaring in *3′ group this day, tha Court made the

fcllaing;

i

‘T.-

rlwaa Mwlwwn ‘M9’! mmmmxvmmawmaww I.$a~:~\’w»Ww wwwlwrwm Wm fl’Wl’II’sIcWm”‘nIrvIkmr*m via

Therafone, accordim to the petitioners, the
grant made is in acmrdanca with law and tlVxa.é,:.:'”mama

has also been afrirnnd in an earlier

before the Assistant c¢missi¢ne_;f,_ :”.th§”~ izsme

cannot be contended otherwfigst “bar izher

at this stage .

3.. The learned at the
outset would suffers
from delay and requires
to ba di’su;:§§ésad maid grcund.
Raliancé-‘ the order dated
tt*;”FK;ii;V:.51/2007 to contend
that”’-_ tte’ _.'<:.:.'der dated 2.2.1998 was
qua:-xtiucwixzgfiiv. " earlier: writ petition

§zd:,i.O £fiS/2V¥DG*6.,v_§)yé.ans at 1:119 parties ta the said

'A ;*.:*A:”A«.%:%:’a:;’:xaJ__.y’ sri s..L.awa1:sn¢:a. ‘rho writ petitian

_ ta; on the around of delay and lattes

ind =.i::he ‘fgsazae has bun affirmed by the division

.. tenor: “in the said ardar.

Even an merita, the lam:-ted Gmrernment

H hdvacate contends that the petitioners are net

untitled ta tha xaliaf sought tar since as per

the Govaxnmant records, the land in quasticn is 3

J2

“‘-3

ilfivfiifl “‘Imn’hI1″‘¢W9€’b.5 ‘fa C$’1|ufl°”‘%I”Q,\I.’#d&”‘%(0m””}.’ntt’h!!i””V4. ‘me<"Mn'£ Vkmwailvfizfwww

pracuedings and theruartcr the reasons pu'c–:Eor'ch
by him in net emailing than said order

reasenabla time was that he was 9su.f.fia;.*i't1é§f':'__"__£rc}h:.é

illnass and in that regard, the c¢:;1:§n;i:5j:~ i:t'-1

fcrth was disbeliweu.

5. I-iowwar, in t partias ta the said orsar,

delarf ~c.f§nae§i against them.

II:t d:dM’.’ ta rind nut as to whether tbs

‘1._’_:;’.sz.-e§__t:3;:L_’t:.£rA:;r§2L§’.:’_,s have right at all to: consider the
fjc=3,_a3.’m,Vg a sacrusal of the papers would indicate
‘*-.._1:1é;.==..iV:m&s per the preceedinga in case Ho.mC.”S’I’–»

‘r.. ‘r6’?u;’39~99 which is at anzxaxura ‘W tn the

patitian, the grandfather of the petitioners sri

J

.-

‘3

approached this Court belatsdly since they have

ngsprcachad this caurt on gaining knowledge.

8. since I have 0% to the cor:c1u:§j.:z:n’4′ *

the petition”: should havn _!;m.nx_1 ‘ :i;:1 “‘t§_:’ag

pracaadings, it is ta . ;:dr.s;.ic§§r””i.§:z-5;

rsatuxa at the land as cdntgndéifi-._5y VtIa§ ‘ ‘.3V.a§a_,;-fufid VA

Gowmrnnaent: Azhrocate since ;:a;V:;¢c:: _i:s 1;o be
ccnsidarad by tha in
a trash proceeding a£f;§§:f~A’.’,#”,g§:3rtunitY ta
thli patitiangiri-§L:V1.In .n”‘ §r».-‘£$c:s.\_.i_n_;§Vl§:’.ry1g;, it wauld
be opan rfiz; V. =’¢.9:¢ntand that the
1.3116 tank: and it
maid also ‘Vb; ” fiat, hpatitioners to

indicat:e 0therwiL8e_V%Aba:3 e€¥_ <a.n" tiéh documents.

H¢'nz§e '=i'Ear" ..§J.1 said reasans. the

. onhr"V':1a:t§:ti'TA is heals! as not binding on

patit§<A:na:s' : thfl pracaacdings in can

..rié§ggR3':€;R~221i!9u9I?-98 is restated an the £11» at

Acifihxaisaioner only ten the iextent: <21'

the case at the petitioners by

the petitioners herein as respondents

'V ' ' % that emits pracaadi rags .

[WW3 ‘Pn:aI%fi’5hJ3’\l WWI flW.Jr’%kr&a%ttw”%a&*”g¢n..x’~¢ Jake mar

J

‘1