High Court Karnataka High Court

Sri Anjinappa vs The Deputy Commissioner … on 15 December, 2010

Karnataka High Court
Sri Anjinappa vs The Deputy Commissioner … on 15 December, 2010
Author: N.Kumar And Nagaraj
]

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BE! WEEN

1.

PRESENT
THE HON’BLE MR. JUSTICE N KUi\/I{~’\R:”‘
AND ‘ E” E” E

THE HONBLE MR. JUSTICEE’é.RAL}i.VE§AGAE§AJ,T,

Sri Anjinappa,
S/0.0ba1appa, . V.

Aged about 78 }{é:a,rs,–‘_
R/0.SI’1etterahal11V. ‘ _
Kasaba Hobli, _ ‘

ADev21A1i’21h2iii§i; T 211: JR,

Bangé1idre.__R:.;ralMV’District.

S11 3 “‘
S /0;’D0ddanagvappa,

‘ “A.ged abo_1§1’t 43 “years.
‘ RV/0V,Shetfe1′–aha11i,

Kas_ab.a Hobli,

A _ D_éV’.é1r1,fa;he1I1i Taluk,
. Rural District.

3141′ appa,

” VS}.’0.Kernpanna,

Aged about 38 years,

V R/0.Sh(-ztterahalli,

Kasaba Hobli,
I)eVanah alli Talu k,

Barlgaxlure Rtiféil I)ist.ri(:t:.

DATED THIS THE 15″” DAY OF DECEMBER, 2010

W.A. No. 1968 /20 1 0 ;(“i{L12:’4E?fiR/ES.U’I~’.:.’)–. ‘

Sri Beerappa.

S /o.Sampa1ma,

Aged about 38 years.

R/o.Shettera.halli,
Kasaba Hobli,
Devanahalli Taluk,
Bangalore Rural District.

Sri Shivarma.

S / o. Narasimhaiah .

Aged about 31 years,
R/o.Shetteraha11i.
Kasaba Hobli,
Devanahalli Taluk,

Bangalore Rural Distfiletg

Sri A Prakash,

S/o.GoWda ;_’ ” ‘ .

Aged about 44 years. —
R/o.Shetterahalli,–v..if _ ‘

Ka.sabaE{.obl_i. 1:

_
“Bangalore. :’Rgu;1?all’ *Di’st.1’iCt.

Sfi Nagaréj »– ”

g_ _S/o.AJ1_j1’nappa,
Aged about 31 years,

R,/ o:–Sh ette faft’1a11i ,
* .. _ Hobli.

” — _l3.e_Vai’1wal1_jalli Taluk,

‘ Baf1gal;o’re Rural District.

S191 -Slilddappa.

~~ VS}? 0 .Venka.tappa,

Aged about 35 years.

A R/0. Shett.erahal1.i.

Kasaba Hobli.

Devanahalli Taluk,
Bangalore. Rural [)ist.1’ic’::.

9. Sri Muniraju,
S / o.Happanna.

Aged about 43 years,
R / o. Sl”1ef’.i’eraha1li ,
Kasaba Hobli,
Devanahalli T aluk.

Bangalore Rural District.

10. Sri Narasimhaiah,
S/o.lat.e Obalappa,
Aged about 55 years,
R/ o. Shetterahalli,
Kasaba Hobli,
Devanahalli T aluk,

Bangalore Rural Dist1’Vi_e1″.l.A’ .’Appel,l§ants.

{By Sri K Varaprasad”;’*Acl’%.r.’}

AND:

1. {The D-e.pouty’1.Commissioner.
‘Bangalo’re:fR_urall’ -District,
Poudiuérn ‘Boloek, V-.V”Tower,
Vidhana V eedhi ,~ .

~ .. Bangalore’-V £380′ 00 1 .

‘A

j –Devanah._a1liTaluk,
A vD:e»\{an.Va.hval1i,
Belizgalriore Rural District.

.3. A .. $’I’.!”1i1V.l\/lL11’li Akkayyamma.

Dre/o.Siddaramanna,

A Age Major, R/o.Shetterahalli,

A Kasaba Hobli,
Devanahalli Taluk.

Bangalore Rural District.

Sri Narayanappa,

S/olate Siddaramazma,

Age major,
R/0.Shetterahalh,

Kasaba Hobli,

Devanahalli Taluk, V
Bangalore Rural District.

Sri Krishnappa, _

S /0.1ate S1’ddara.man’r1_a”,–~

Age major,
R/0.Shette1’aha1_Ii,

Kasaba Hobli, V 5
Devanaha11iTaIiJ.–k;,T.. _ j. _a
Bangalore Rura1Dist_ri-5t’. ‘ V’

S / 0.Ja’r’e 44SiId.ri.ara.1fnaAa’n..na..” ‘ »
Age ;v1aj;o”r, ” ”

R/0..Sh.efté::a.hal1i,V.__’ ‘
,Kasaba?}:i0b1i, _
DeV–a’naha’l1:i-~ ”
Ba_gg,a1ore._Ru:=a.1″ajstfict.

5 *
~ [)_/o.Sidda’1″a.m_anna,

major.

” ” E2./V0a:Shét–terahal1i.

K.afsaba{‘H0bli,

. Deva:1e1}1a11i Taiuk,
B.;:u*1§§a1ore Rural District.

Srrii. Chikkamma,

_ I D/0.S1’clda.ra1’11anna,
‘ Age major, R/0.Shet.t.eraha11ii,

Kasaba Hobli, Devanahalli ‘I’a1uk,

Baragailore Rurai I)istriCt.. ll//~

10.

11.

12.

Smi:.Ar1jinamma,

I) /o. Sidda1’a.man11a,
Age major.

R/o.Shetteraha}li.
Kasaba Hobli.

Devanahalli Taluk.

Bangalore Rural I)istr1’ct. 1

Smt.I…iI1gamma,

D/o.S1’ddararnan1’1a,

Age major,
R / o.Shetteraha1_11′ .
Kasaba Hobli, .

Devanaha11iTa1t1–kt,j.. _ R4
Bangalore Rural Di~s§riC’t. ‘

Smt. Laksh rriitfn ‘V

D / o,Siddar_a._man:n;a’,–, v

Age fnaj:o1f..,

R /. o. _Sh¢.tt’E71:?_ahal
,KasabafjHob1i. . . _-
D evarrahai V” ” .

Bar1ga1ore.V_}'{u’ra1′ ‘Distlrict.

‘. ‘ ‘

, — Sri Bhat,
~ S /°o.1ate Sethuorvamachar,

major,

A R’ ” or.Svhét.te1″aha11i.
R’ F;-a’sab21R’ -Hobli,

. I)ev’aijr:ea,§1al1i Taluk,
B_ar1gaZlo1″e Rural District.

S’rot,.Vasant.ha,

” If) /o.Sidda1’ama1ma.

Age major, R/o.Port.

Deva nah a.11i T own,
Bangalore Rural I)1’st,1’ict.

o

14. Anjaneya Swarriy Devaru,

Shetzterahalli Village.

Kasaba Hobli,

Devanahalli T aluk,
Bangalore Rural District. .. Respond.ei’its

This WA. is filed under Section 4 of _
High Court: Act, 1961, praying to set aside thee’ olrdelr 0′
dated 21.10.2008 passed in W.P.i§lo.757~i’/”2–Qj07§’=.. ‘*

This W.A. Coming on for
delivered the following: ‘ V =

JUoGz.vi;i_«:_N§ 00 ‘
The appel1ants’i1a_ve in this ‘appeal the
order passed by the who has held

that the appe1~la.i1tsn'(; iiloeuseistandi to irriplead

i;he1ri’:_ in VVtiter_»l”<proeeve_ci'irigs before the Deputy
Commissilorierlfiie Deputy Commissioner was

righiiin rejeei:ir1g'– irripleading application. Aggrieved

b§r':p_l'lthe_pAV.said order.,.~t.l1e appellants have preferred this

. appeal days in preferri.ng this appeal.

é~

place, the reasons given in the affidavit

in sv…plpo1.'t,l of the application for condoiiation of delay do

2 'iiuij show the sufficient. cause. Even otherwise, these

i/

7
appellants. who claimed to be the Villagers, are

interested in the temple property and are not necessary

parties in the proceedings initiated under th’ef1’nan1s

Abolition Act for regrani; of land, which

with the government. The Depu.ty_Co_rnnii’ssvione1§_fanduit

the learned Single Judge were

the appellants have no loet:s4″‘Stand’i to getlv-iIn;p1’e’ad’ed in’ V

the proceedings before the.Deputy.._Cornimis.si0ner. We
do not see any infifniity lin the learned

Single Judge. 4_’fI’h._e ap’p’eal’:is

in view’ ofthe appeal, all the I.As.

are disrnlissed. ‘ .


     sa/u
 l     JUDGE

Sci,/--
LWDQE