....--..n..n . ......" uwwnl ur muwanu-m;-\ ruun uuulu or KAKNATAKA HIGH COURT OF KARNATAKA I-HGH C
% ;S'E*A'I?E'{)E§:Vf{ARNATAP(A
' REP. ITS-REVENUE SECRETARY
-1-
IN THE HIGH coum OF KARNATAKA AT B.{u§£(}z$;ij.€§£233
DATED THIS THE 20TH DAY OF JUL!-;?"_f:'2(J_C§ T '
BEFoR7a:""
THE H()N'BLE) MR. JUSTICE B.
WRIT PE'I'I'I'ION NO.2{)5§G. o1:*%2aQ9««.5G1\éi;§i:5C)
SRIKASUBBAIAH - A
AGED ABOUT 31
S/OKPACHP;{A}I % '
R. /ATT D:E']f'i',_. , " .
BA'I"FALIC¥N MEG PLMD'-(3Eh'PRE"»3
"
PI2?TI'1fIC)NE2R;7_V _ %
(BY'SRi$VO1..SHPaEA;RAMA BHAT, ADV. ,)
'*DEPAR'F3§£_EE'\I'P OF REVENUE, M.S.BUILDING
DRE V_E{'AMBEDKAR RAOD,
BANGALORE 1.
}§¢~ DEPUFY COMMISSIONER
»_Ka::>.AGU DISTRICT,
_¥.<I()DAC}U.
' THE TAHSILDAR
SOMWARPET TALUK.
SOMWARPET
KODAGU DIS'I'RIC'I'. ... RE'SPONI}EN'I'S
(BY:SRI RHANUMANTHARAYAPPA, H.C.C'r.P.)
-2,
THIS WRIT PETITION IS FILED
226 AND 227 OF THE c0Ns'rI'I*m*1o1»1_ OF, mam
PRAYING T0 DIRECT THE DEPQTY COEVEMISSEONER/"
RESPONDENT N02 TO DISPQ$E .g . _ V
APPLICATION FILED BY THE PETITIQNER DT; 215′;-2CH’,}5
VIDE ANNEX-A BY DIRECTING ‘-rm: REsPom:>ENT.k
No.2 TO GRANT wAs’rE=LAND I93-EARIN{‘; 1/1-‘
MEASURING 5 ACRES SI’I’UA”FED AT ._BASAVELNAHALLI
ur lu-\I\i”Il-Ill-il\l’| nrun ovum: vr nan-nu-I-mm -ruvn KAJUKI Ur l\H!ll’fllI.HlI.R’ ‘ rtlurl LUUKI Ur IRKNAIAHA HIGH LUURI U!” KARNAIAKA Hfliivfl 0
Mn uuunl ‘
VILLAGE, KUSHALNAGAR.____ ‘K.O}3\AGU ‘*«1)jSfI*RICT 1N
FAVOUR OF THE PEr1′::1fIoNER; %_
THIS PETITION LCOM:NG%V PRELIMINARY
HEARING THIS DAY, ..’:l’I_iE.f=.._V.COUF?T MADE THE
FOLLOWING: %
‘A ‘ ~ the learned
Govennnént to take notice far the
respongdents. ” V.
% 2, Trmgigationer joined the Army as a soldier in
in the Kashmir Valley, he fought
the t¢I;I’01V’:iSfi’.$V fisking his own fife. in the fierce battle, he
‘ serveral bullet wounds. The photogaph
at Axmexure-B to the writ petition shows that
A ms race is very badly disfigured.
3. The petitinner submitted an applicatien for
tha gent 0f waste Land measuring 5 acres at Survey
-4-
and receive grievous injuries of multiple arc
required to be taken care of by the sysgtg:i;itz::%i.e;.;~
Government Itherefore dccrm; T
allow this petition with a, to . ~’
No.2 to consider the dated
2.6.2005 the land Vfzvjlleasuxing
5 acres at Village,
ii ” favour of the
petitzioneri pet.itioner’s case has
to he and in the letter and
spirit bf
Thekk ‘rasaiuondent No.2 shan cansidm- the
. VA T.’-3:;t’.;=.-3 himself as to whether the land in
queétigéiii :}F’0mst land or not. If the applicants
. …–…n.-“nun nu.-an vuvulu ur I\AKNAu\:\A I-m.:’-I-‘I COURT OF KARNATAKA HKBH COURT OF KARNATAKA HIGH C
. Emppa, Abbas and Madappa who are non-
‘ be given the lands standing at the same
‘ mnznber, prima facie, there should not be any
fiitfictfltgl in gantillg the sought land to tht: petitioner.
However, should there be any difliculty in wanting the
sought land to: the petifiaéjgfflen the ground of the same
– 4! .._. ,. _…;.,V… V. .u–uu unanaus » In:-rt nun!!! U!’ RHKEVMIHKH Nib” LUUKI U!’ KARNATAKA H16″ C
-5-
being Forest land, the respondent No.2 shall
alternative land available far the gant and’ J:
the same to the petititmer. T11¢A>VrespoIi(ix-3fit_~v K
take the decision as r:xpedi1ic$L1sl3;” Appssiblé” #3365
my case, within an outcr 1im_it of L’
date of issuance 9f the of t0é1§a.1y’f.§fbrdcr.
8. Sr}. the learned Government: file his name of appearanéitfs two weeks iirom today; Sfi%,, fuéigfifis