-. ...... m&flW(F3'lfly_"'ht:'kWhVQI W ........m...m nuan wmu Ur Mmmmm 1-new mum" «or KARNATAKA mm; mum W mmmam mm-§'
--4uu
pxrczezluced the survey sattlemant raczeaxcis
thezcefcure, hia application is kept
The psetiticner wars also éiracted tan.- ésul::cm
fxraah applicatisn alcang with»?-.3.4l 2
uzi-sczuments and after gettihg
changed in the €3ut1ina V.1§§vje1fii}5m9ntVVAVp£ft;'$a;§i';'~~The
petitioner, 7'y-" 'v
to state that they .:';'§5~aued by the
authority wagg' ;' f auz: months
and BY Vi$73'L;4"""'«.. Sactirzm 95;
the was: deamed ta
have r..b9an tlwztefare, the
endoraeméizfig" wa§_ fiat . f;enab1e. I-icswmrer, there
_._was '~x-e5ps.i'.ar;.3aH tram the authorities. It
=__f x1:1:t1§;m_.j'v#:::~§r;3pire5 that raasyondent I«¥<:.2 had
J'. .fi'$'£1.fi€*t3. V é{."_'~L-._di:£écti0n ta: respondent Noni to
_vcons idzeir§ regmasantation filed by the
Thereafter, in spite af further
. .’3:é;:!~.’€’a5éentati.«::na, them has been :19 raspcansa
the zzeapznndanta. It is in this
Hh.m::k;grour:.d that the pxasent paatition i3 fileii.
‘S
wmammm see
….. . …… ?_.A…u.A…..-.- wr Iu-uuVHIHl\.H ruun LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH’
15$
3. The counsel for the petitioner fionld
point out that, on a plain examination cf£;he_f_’
sequence or events namely, thet an eppiioatien “‘
has been filed seeking: ,-c:gnée:ai:b:$”i’jfhhiphg
3 . 12 . 2002 , which ought hhiara on
of within a period ot [font imhhehg; the
enderaement issued in_éeten”1§;5,3D03, which
is clearly heyfihd the Petiofi of four months
and having fien§t§.te thhjighhg as nub-section
5 or se¢_:iah7—“sé.,§,_, is deemed to
have been_ntonte#*enn the respondents have no
alternetive}»bnt to grant such conversion. He
vwould§fu:ther’enEmit that the inordinate delay
l,oh«:ha finit oi the respondent: in applying the
l&3’ne if hfnnde is, therefore. inexplicable
ii_end data to the prejudice of the petitioner.
iӢ{ The Government Plunder, who has
i_ente:ed apearance for the respondents, on the
i”other hand, would contend that, as stated by
8
uuvuu \o-awn: \rI I\r\l\I1l’\IF|l\l’I ‘Jr l\.l’\KI’I’\II’\H.R FIIKII1 Lu’-J’JKl U!’ KAKNAIAKA ‘
subject land, as it, it is doomed to have hqon
converted under Section 95(5) of the
Land Revenue Act, 1954 and process ”
in accordance with law, within’
three montha from the daft:
certified copy of this 6r.: fis.;.
bk? ; ‘ -V