IN THE HIGH coum OF KARNATAKA AT 3Ar£ééALj¢§E
DATED THIS THE 23″” oA;v~o$%
BEFORE T n (
THE HON’BLE m.:rus12c’e Mayan sH;ar;:%:*.«w.£%«=;;§ubAR
wszrr p§nnoN%w3Q__.§§§?§0§%%Agm3 (KLJLREG)
BETWEEN:
Devaraja ‘
sic; Na13aP1ras;’–»v” _. * ‘ 4* ”
Aged abot1t35_;-yeazs
R/aAfikcIe”VT’ , ‘ ._
Janga:11ak6tx:.THobI§ifV ‘ ”
shjdlaghama ‘ –
Chickbs.-fllapma DisL”iét.._ ..Petitioner
(By Vefikatéiama Adv.)
%
._ ‘- .Rep”bf§_~.,i_ts’ to
‘ _ Revegguclfl-apartment
“Jidhana”‘Soudha, Bangal-om.
‘ ~ ‘I’he’*i’;ahsildar
_ Shidlaghatta
Shidlaghatta Taiuk
Chickballapura District.
3. The Ciammittce Authorised
For Regularisation of the
.2,
Unauthorised Cultivation of
Land, Shicilaghatta Taluk
Shidlaghatta.
Chickbaiiapura District : = — b
Rep by its Secretary. V . ..’RES_}1QBd'<3l1tS;.V;
(By Sri R. Kumar, GP.,)
This writ petition is filed '1.1iid_er An;-@1,es..V226 ":22? of "
the Constitution of India, prayifig to _dire<:'i:– "to ijsgularise
the unauthoriseci cuifivafion of'-the. petitioner respect of
the schedule land. f V,
This writ petifion hearing,
this day the madfithe' fo1Io\xzj;f_3g:w – '
{V .;%:Q.__E£EL$
of ootimnér is that the application
filed by «,3,fm. for regularization of his
unaum¢:~1£<y1 ' ocoi1p;é1ti_on::_".over the ma bearing Sy.No.61,
, '_ me§<12§311'i_zigV2 aoms_, ____ fiitixated at Ankara Village, is not
~con.<;i;ie:'edM as 'o.1_:_1 this; day.
Véfimument at Armexure-A, discloses that the
}:.ia"-9. filed application piaying for regularization of
x V' V.hx1s;L'u&1121i:1tho1*i2t:{i occupation of the land in question as far
— on 28.12.1998. According to the petitioner, the
” Eanxe is not considered till this day. Learned Advocate
V’
-3.
submits that the Committee for of
Unauthorized Cultivation of the Land is yet to
and the application of the petitioner w§li”»h{::~..c::b;ttsi<;1ezjéti" = b
immediately after the constitutionizpf = vésx
cf the aforermmtioned submissions; tortiervt isi" ;
made: –
The third respo1i€ic}t3i«(‘lr;§1:i§.i:1ittE:t§A_ 531*» Regularization of
Unauthofized Cffultgtvatioii”s1té§l¥tt:e:i§:.$ittt%r application {Bed
by the Iiftiff __ ‘a11jr-:ariy in accorciance
with law, as but not later than the
outer lixnit of date of coxtstitution, of
the Committee. _
V{tfit” pcfifioniié ofaccordingly.
Sd/—
t fudge