High Court Karnataka High Court

Sri A N Srikantaiah vs The State Of Karnataka on 7 September, 2009

Karnataka High Court
Sri A N Srikantaiah vs The State Of Karnataka on 7 September, 2009
Author: H N Das
1 W.P.2306/O9

IN THE HIGH COURT OF KARNATAKA, BANGALORE..VV"-.4:~._

DATED THIS THE 07TH DAY OF SEPTEMBER 200'9' A If f  _

BEFORE

THE HON'BLE MRJUSTICE H.N.N},flAIGAE\tIOf!-iI5\!\$':IC)'AS4"ff-AI.___EA'*.:_R

wRIT PETITION NO:2806/2009?KER-RES)'u" E: .

BETWEEN:-

SR1 A N SRIKANTAIA!'-_§W._ 1  W A

S/O LATE A B NANJUNEDAIAE'-1_'iv

AGED ABOUT 55 YEARS, "   

REHABILITATIO"N__COLONY-1: _  

KADABAGERE, D_A.SAN.AP:i}RA HOBLI 

BANGALO_R~E"»vNORT;HTALUK.   I
       PETITIONER

(By Sri: K:vS'UMAIiN;5.vAdI;:;fTIV)  Q 
AND:  E V  Z  E

I THE STATE OF KARNATAKA
 REVENUE DEPARTMENT, M.S.BUIE_DING
'  BAN'GAL.ORE ---- 5601301
V 'BY ITS SE-CRETARY

 2 .T'F.!-ET«EIE5EI5{fiTYV~E.C'OMMISSIONER

BA_NGAL.O'R_E'DISTRICT, BANGALORE.

 THE ASSISTANT COMMISSIONER

"  'B.'-\._b_fGAELORE NORTH SUB-DIVISION, BANGALORE.

 THETAHSILOHAR

  1 BANGALORE NORTH TALUK, BANGALORE.

Qtvw



3 WP. 2806/09

ORDER

On earlier occasion, the petitioner approached…th.isV.._

Court in w.P.31229/2004 for a writ of mandamus’.d_:ir’e’ctin–p__jl. .

the respondents to consider his claim under Sec;’94:Afvo’f’~th’eV it

Karnataka Land Revenue Act. This Co.urt::-vide4iordier”dated’

06.08.2004 directed the respoindentsiii’-to’ co.i’ei%dteet.tiiCVthe V

petitioners ciaim in accordance with_4_l:l’ai;li within”a«.:ti:rne frame
of 90 days. Even after–..lapse’é._ years, the
respondents failed to._compiyi-the d–iretct’io’ns;'”iss’i§ed by this

2. iwithiout:co:r:sidieri’rzpi”‘thé claim of the petitioner

as per the dire-rgtions -_issue’d..”~~’l’in W.P.No.31229/2004, the

Vre«spond_ei«>.tsflare no’w«vtryi«:’1g to dispossess the petitioner

from the–vlandV’in;’que.stion. In the compeiling circumstances,

petitioner Vbefore this Court. It is brought to my

_ifi_notice tf’:a1i2:.1ihe Committee for Regularization of

,1.’-~.iJ:rraijt:z’fAhoiized Cuftivation is not constituted in so far as

.A”4″.’j~~iE§aingaiore North Taluk is concerned. If that is so, the

iii”—..A»resp’ondents shall constitute the Committee and consider

ifthe claim of the petitioners in accordance with law as

4 W.P.2806/09

expeditiously as possible. Till the disposal of the petitio.nV_e.r_:’s.,_
claim in accordance with law, the respondents
dispossess the petitioner from the land in quest–ion.–:.i:j*’Vv

Ordered accordingly.