High Court Karnataka High Court

Sri Irappa vs The State Of Karnataka on 21 August, 2008

Karnataka High Court
Sri Irappa vs The State Of Karnataka on 21 August, 2008
Author: Ravi Malimath
 

 

IN THE HIGH COURT OF KARNAT..!{j<A~~'%1%}j--.i f  

CIRCUIT BENCH ATj%pHARwA;3I J  %

DATED THIS THE 2 181' my Q9 

BEFa3E <i_ _  
THE HON'BLE 
WRIT PETITION  L2{3'c§?;{(;«::,R--12R/ sum
BETWEEN-'   .    AA  .%
  
Aged ab0.1;f'54 ytgarsg. _0c_c:Agricu1ture,

R/ 0 Iieginaiiai. 

Dist B-elgaumf "  ..  PETITIONER

(By Sri  Advocate)

     ..... 

 % Thev.vS't3;tt:iof Karnataka,
 B33 its" to Revenue Dcpartrnent,

M.s;Bufldin.g; Vidhana Veedhi,
Baxt1gaZOre.. ~'

 ---  2., Thevijheputy Commissioner,
" « _  B¢1g:_.=.u1m District, Beigaum.

Q}. Smtlviallawwa W / 0 Appayappa Patah,

  "Aged about 38 years, Occ:Hous«e Hcald work,

R] O Neginahal,
'1'q:Ba1'1hongal, Dist:B<-algaum.



4. Sri Basavaraj S / 0 Siddappa
Jailikatfi, aged about 35 years,
Occ:Private Service,

R] O Neginahal, 'l'q:I--3ai1honga1,
Dist; Belgaum.

5. Smtfiangavva W/O SicidappaW__ 
Jalikatti, aged about 58 year$,_V '
Occzflouse Hold work,  "

R/O Neginahal, Tq:Ba1'1honga1,"=,_ _V
Dist:Belgaum. .    "  :4 '

6. Smt.Kasturi W/0 Madivalétppa  " V  
Kalled, aged abogt 3o%yea;g% -   '
Occzhdadhanabizarii 'Fq 53 913:: ' "

Dharwada.           §EsPoN1:)ENTs
(By   E33~--I & 2,
S11 R.A,Mac11a_kar"n1r; .Ad.s(c")§ate, for R-3 to 6}
 AA    A~.}";0-0--o-

   is filed under Articles 225 85 227

  of_'t;'i1e_ Cfigmstitution of India praying to call for records
   icy the case of the petitioner from the Deputy
'Ci?1:&;::aisSior1r:r"ax1d quash the impugned order dated

29__--3~20()7- iride An.nexure--C passed by the 2"
resiponderit.

Tfiis writ petition coming on for preliminary

  in 'B' goup this day, the Court made the
*f;oIIoW1ng:-

<$é',,g----



ORDER

On a Revision Petition filed by responsieiiti

to 6 before the Deputy Commissioner; ” ,tne ”

Deputy Commissioner passed

Revision Petition by setiingeasidei the L’

the Assistant Commissionere.anfld.tt1eL’}C)epiityAT;aIit1asi1dar.
Accordingly, the caseiitrss A. the Tahasildar,

Bailhongai, forfresh in accordance

with parties.

2. tiavfe counsel for the petitioner.

8. _The for the petitioner submits

o_rder”oi’*–reinand is bad in as much as the

‘.i5e.::(iete1’rnined by the Tahasidlar has not been

the impugned order. Inspite of the three

page ” order, the learned counsel for the petitioner

“”x.hsu,bi:1its that no reasons have been given while passing

,,._§§”1e impugned order. A perusal of the impugned order

shows that the Deputy Commissioner has considered

E

to the interested persons as :=.;’eq’ujrfé:d& ‘:7*:«:>_11

the contentions of the petitioner herein. She’ __e&te1a%_

observed to the effect that notices have_–I1ot.: isso,e<i= ,

129(2) of the Karnataka zmg m¢nu¢ ;;¢z,o..A;%:954; as

that the necessary parties pot" isapleaded.
The grounds refen*ed…¥:o__Ioy Commissioner
while passing the founded and

do not 7 V '

The ':*e;1ias:1éis;r,$ isoirected to hold a
fresh enq11irjy< contentions of the
petitioner _ and respondents before passing any

order. A V" V' '

devoid of merits is accordingly

. Sd/_
Judge

risk/–