High Court Karnataka High Court

Sri Dharmaraja Education Society vs The State Of Karnataka on 21 October, 2010

Karnataka High Court
Sri Dharmaraja Education Society vs The State Of Karnataka on 21 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 215" DAV OF OCTOBER, 2o1..o

BEFORE

THE HON'BLE MRJUSTICE MOHAN 5HAi?5i'.i'AiV'i§i?.V{54C)EUi§i€iR'i'.,. in

wan PETITION No.2o33oFAE2.o1o  

BETWEEN :

Sri Dharmaraja Education So<:i'e'tA,}_:"  .
Bommasandra, Attibele  _    
Anekal Taluk, Bangalore District'    '
Rep by its Secretary.    ' ' ..Petitioner
(By Sri    

 1 . . i . ..

1. The StateofV!*£.a"rna't«aka..__ - '
Rep<by.its Secretary  
Revenue De pa rtme.r£t---  '
M_.S. Bu'"i!di"rig_'V-_  

¢;§\mbedkar""»1eed hi
V-,a._BarAgaiore-560"-Gfii.

 'The*v«SEp:eVciai"Deputy Commissioner
'.._Bar§'ga~i..ore;'District, Bangalore.

3.E"The--V:Ass'i'Vstant Commissioner
Bangalore South Taiuk

E * .rs.__Ban'galore.



4. The Tahsildar
Anekal Taluk, Anekal
Bangalore District.

5. The Secretary
Village Panchayath
Bommasandra Village

Attibele Hobli   
Aneka|Talui<       
Bangalore District.   A' ..Res%pionden_i:'s._.

(By Sri S.B.Shahapur, AGIAL   

This writ petition» is filed-'un.der'Artie1es 22.6..and 227 of
the Constitution of India; pr.aying"to ~di1'ect the respondents

to consider the appiications”sm7agde Asthevpetitioner dated
4111992, 28311992,Hi7zti995,*i9¢t2007, 16£i2007,
25.4.2008 video .An._r1ex1;1’re/s’– ;J,.L;~M–,_N,o 5; grant 10 guntas
of land in Sy?_.”No}160 of ‘Bo.in1nasandra».Vii1age, Attibele I-Iobli,
Anekal Ta1uk;”13’t~nge_1oreDistrict to the petitioner institution.

pe:titi0n:’c.onii’r1g.,ontor preliminary hearing in
‘B’ group, this’;:1ay’t.})e.Co.urt made the foi1owing:–

o E R

1»–vPetit”i’0i0er=i”ha-sivssought for a direction to

,res,ooEi€de:n*ts to vcolnsider the applications fiied by the

A”.péfiiitiorie.rfsVoc*i”ety for regularisation of its alleged

ur§”aut*horis’ed occupation of the land measuring 10

“gu.ritas in Sy.N0.6O of Bommasandra Viilage, Attibele

iifiotbii, vide Annexures-J, L, M, N, o and P, The

in

petitioner has also sought for a direction to

respondents not to demolish the school

constructed over the aforementioned prope.rty’;~5..’_*;-‘..: _

2. The case of the petitioner’ that er

is running Sri Manjunath: _i1ighAer:”*Primar”y.land’=.:’H’ig’h’*..g

School, over 10 guntasglvletllyv’ of
Bommasandra Vi||a:g”e,_A Vl’v:3angalore
District by constructing The
Educationjrelcoignised the primary
schoo1l:.yit’ri e;t5;:-aer 2:t3 2¢o7, so also, the High
“the State Government on
5.4._2’00u6″–«as~v from Annexures~E and F

re7S}’i3e:?*j§i»’elY- AAV'”Pe–t«:1ti~oner submits that the institution is

persons belonging to the weaker

se4ction.:S§0ciety who are not economically sound.

AAPetitio..ner-institution is stated to have made

it ‘AlV_’a»p.p’|ication to the Deputy Commissioner for grant of

K’

_4m

land, situated Bommasandra Village, Anekal Taluk,

which is a Government vacant land. Howexrerjthe

petitioner constructed the school

aforementioned property without.g_ettirig”’thie:vcjravnt ”

the respondents and the School ~ijei’ng’*

said premises. During the–.i:vriterreAgnsum_,Vlthe’:..;p’etit’i:oner’at

has made app|vicaVtion_.i-W forl”‘-»._regu’iarisation of
unauthorised occupation’ in question.
The said ap;3l’i’l:Tation1A__is not by respondents

1 to 4. this »v\fri’tvvspet.i:i:ioia§ is filed.

it that during the pendency

of the petit_ion_,” ‘interim order of status quo was

by thV’i’s~{1–ourt. It is continued from time to

Since the petitioner has made

re.presient’ai’ilon for consideration of its prayer to

Areguzlarise its alleged unauthorised occupation of the

irlprouperty in question, it is for respondents 1 to 4 to

M

consider such applications filed by the petitioner on

merits and in accordance with law. The appvliclaétions

seem to have been made in the year

Even subsequently also the__ pe–‘tit’|’o’nievr”””:rnyade”V

applications and same are not1’_cionsi’der*ed.A”

applications have to be”.g;:ljnV_side’re.d Vatloan;”‘eai’liest.”it

Such matters shouldpynot be pirolo-»n_ged”‘unnecessarily.

In view of the same, the ‘fol-vlo’w’in_g ‘orcle.-.__is made:–

= to shlalll consider the
applica.t.i.o_n”s.:V”‘ of unauthorised
occupa_tion extent of 10 guntas in

Sy.l\lo.6V(5″–«.Vofv l3orn.nfia.:s’andra Village, Anekal Taluk,

the pAét’i*c~i~on’er is running Sri Manjunath Higher

‘Pr’_irn..a:_r*’,_I;ian’ci_:High School, on merits and in accordance

early as possible, but not later than the

yyoutervvlirnit if eight weeks from the date of receipt of

W

-6-

this order. Till such time, the order of status quo

granted by this Court shall continue to operate,

Writ petition is disposed of accordin’-oily. H

*ok/Ilk-