........u ur mmnwm me:-1 count or KARNATAKA Hréh eefifii oE=:"i§)aRNAtA'kA ww 2 M WP1083'2.()9 O R D E R
Sri. R Kumar, Ieamed Govemmeni-.’:’_:’i?}ea<Ier is
directed to take notice for respondent
2. The prayer made by dieiipefiticuner for _d’ii”eeiiio1i$ to
the iespondents to consider L?__1e”appfie§;ti:oI1 in Fo1*m’*Ne.53
as per Annexure~A fo1°vi4e,.V:i*egulariz.g:1tioi*1 of iinauthonlzed
occupation.
3. Learned c0L1i’iSe1::1″ei*”£1:ie_Vpetigiofler submitted that the
said {yes . 1. 1999 but even after
has not been disposed of.
4. Learned -‘«._flPIe%ader appearing for the
respondents _ Suiiiflittfifff if the application as per
fiiot Yetwdisposed of, directions may be
issued in ti31e.4reep.?§1″idez1ts to dispose of the same.
was
The .. egwpiieafion fled for regularization of
‘1._’_’ui1aiifl}ofi2ed oecupatioil was filed in the year 1999 and
‘ieejpondents «- autliorities should have disposed of the
“K
vr Mmmmm more count or KARNATAKA t-HGH coum or KARNATAKA men counf 6; KARNATAKA HIGH
3 W’P1(}832.09
saline within a reasonable time, but however the same has
not been disposed 01’. Hence, I pass the fofiovééfig order.
6. The second respondent – Tahsfldzsfi’ K.,
is directed to dispose of the:-appiication ‘fi;21iexu1fe;A
Within six months from the thev_-v_o0nstit{jtioi1~.of the
committee in a.ccordaI1Vct;%,e4’:§vi1;h Ieiw. . V V”
7. Writ petition.
.”””
Sd/’*
Judge