High Court Karnataka High Court

Sri Basappa vs The Tahsildar Nelamangala Taluk on 13 July, 2009

Karnataka High Court
Sri Basappa vs The Tahsildar Nelamangala Taluk on 13 July, 2009
Author: K.L.Manjunath And Malimath


IN THE HIGH coup: OF KARNATAKA AT§A§q<§2é;;C:.RE
DATED THIS we 13*" DAY er 3i.i'ie{Y
?RESENT;'& w . . é %
THE HGNBLE MR. 3us§'m:;': :<}.:..MA.n:3i;rA1A:"éf;~; f/)_ LN
1 %ANDA.' " 1 ;

THE HoN’a.L_r-: MRV,%3{isnc§_ RAVI ‘M_ALIf§V|ATH

w.A”; 3,433 »3 {LR}

BETWEEN: «
S3Ej’5AS§_%flPA’j_: % « %
Sign mfg S’RIA.[5C5.DD{ABA.:1A
sorz*:.==uRis%%.Hf.*%B’:;I,% ” ,
‘ !’§iELAMAN€»ALA’*«TALUK
8A¥31GAL{}RE..vDIS’FRICf

M _ % APPELLANT
__ {B_;_Y SR.i'”R,_B,f:1ADAS JVAPPA, ADV.)

%

H * TAHSILDAR NELAMANGALA TALUK

..vNEL}5\MANGALA
,. “$:ANGALORE RURAL DIST

SR1 N S RAMA RAD

S/C} SR1 SAMPANGIRAMAIAH

MAJOR

R/G YAGGUNQA GRAMA, SOMPURA HOBLI
NEIAMANGALA TALUK, BANGALGRE RURAL DIST
AND ALSO AT NO 14, IOTH MAIN, 13TH CR(3$S
MALLESWARAM, BANGALORE-03

3. SR: KRISHNA MURTHY
510 SR: SAMPANGIRAMAIAH
MAJOR ._
R/O YAGGUNDA GRAMA, SGMPURA HOBL1 ”
NELAMANGALA TALUK, Bi§NGALt}R.E RL}’RAL..E>_IS”{_ j
AND ALSO AT NO 14, 10TH’ MAIN, 13TH–.C¥{0SS._.
MALLESWARAM, BAN’?!-\LORE_~f33 1 *
” V V-._..§”.RESVPONDE?iTS
(BY SMT. A.D.VIDYA, TAQA AND :s.RI’3.PRAM01) ADV.

ma R2 AND R3) _ :

THIS mm FILED _ uzésw <:5s=% KARNATAKA HIGH
coum ACT.?RAYIh;§G TO'V.'SET'~A_S_IDE":THE can:-:3 PASSED m
we wRIT._VPE'§3I'[IQvN!~i?§);18_S?9f06"$ATED 14/2/2007, ETC,

TH:sv5';émi1T'%A9%'E§L15 EQMING on FOR PRELIMMARY
HEARING mzs'. »Ti)A¥,"1_MANJUNATH.3. DELIVERED THE
FOLLQWING;~._

v JUDGEMENT

is detay of 537 days in filing the appeai, The

. * c:a'u§e' by the appeiiant does not constitute sufficrient

:uia;:s§eV.£¢" cendane the deiay. Therefore, we do not see any

AA 'TLc;.ro:.v:V§'1d ta condane the deiay.

2. Hewever, we have heard the learned ce2.2nse¥ fer

parties on merits ago and after hearing the case an merits

9*”

we aiso noticed that appeiiarit has ne case on *tt:ie:’rjiLts§”f_or the

fciilcwing reasons.

3. Admittedly, the [arid ciaimmy iieiiaipieum. ‘is’:

Service Inam land uncierihg prd’vi§iens ofv*’§<§fii:'atii_if;éi"viiiage
Officers Abolition Act 'Hie-V. has iieen
grantee} to the claimed
to be a tenaiit underifiiigg had filed Form
No.7 be1'é_.")il'4£'£';;i.i:i'-fVfiIE:.v::–.&L£i;i"i& ':_":"éi:':i'$iiV'i'i'ivi:.=h_«i..,:V.7 Nelamangaia, which
accordiiig However, appeiiant has not
fiieiii "the iand under Act.

V iand granted its the respcncients

Zgvaiid .’3″4″a;ipieii”ani:”‘ fiied an appeai before the District

. . ‘3£i.¢3f{3’é, jV’Ba;.ngaii§}é Ruraf District, Bangaiore in MA No.

appeai came to be dismissed on 1?–11-2006.

A’£hai_ive§:”ii;ji’iiAg the same appeiiant had flied writ petition in

_ w.”9.fi~:o. 13579/2005, which writ petition came to be

u “«..rié:jected on 14’-02-280?, on the ground that the agipeiiant

had not flied any appiicatian for regrant as required under

8″/,

the Act. Challenging the iegafity and correctness pf the

same the present appeal is fifed by the appeifant.

5. During the course of argumentg

counse! fer appeliant famy conceded that :%i§>t’._t’§!£§d.,

any appfication for regrant. If apf:§¢ij$é”r:t

any application fer regrant, co.n5§derin’g_ the casé c.f app’éi;l!éVtst ” ,

does not arise. The Eearned ssngag;u¢g¢%mTa:sm;ssea the
writ petition on the saic§: _§rou:’_fi3.§.tT?§gréf~;sre, wé not see
any error in the orderwqjf l:ea”rhéd1′..’jv$}–E’ng§e Judge in

dismissing tiiié”i#:’rit.__Vf5eti”t§:£§m.which cans for interference by

US.

in *.:h’Ae””‘cv§.zt+::1«3mstar:ces, IA-{[2008 for ccndoning

*.,théV’dafa§<.§né'vt:fie. appeai are rejected.

33/'9
Iudgé

Sd/*2

VK Iucigé.