High Court Karnataka High Court

Sri Lakshmaiah vs State Of Karnataka on 27 June, 2008

Karnataka High Court
Sri Lakshmaiah vs State Of Karnataka on 27 June, 2008
Author: Mohan Shantanagoudar
IN THE HIGH COURT 0? KARNATAKA  

DATED mzs THE 27"*'% ::rw.oF%&Jt;§§z%t;;  V

BEFORE 

THE HUMBLE MR.JUSTICE»§;0§-QANV5Hf«i§*TA§k;A(§OUDARV

wax? ETI'f"_;:_{3N ;x§c2.%3:5»%S';/2907 (kL:é.aE__s_)

BETWEEN:
S/0 1ate_Venk911}:3fa1nauappa  V
Aged abiaut    
 
Utt21raI_1a1h'i*£'<:h_l1"<.A   --
Bangalore Sot1th'ATalukT... " _
Bangaioie Rural ..F,)ist11<;t'.'=  .. PETYTIONER

(BVy_Sr1 Jgaaees-naéhgri, Adv. ,)

.__;\~§D; _  At  ..... 

V  : T1'; T.S1:a_£e :.5f.§{amataka

 . By fits Szacmtaxy
 Reve11i'1e"Dcpa1't1nent

-. 1%'!-_.'S.Bxijldi11g

Bazgggalorw 1

~  '2;..frhe Tahsildazr
'   Bangalcre South Taluk

Bangalore-~9



3, The Chairman
Unaufhoriseei Land
Regularisation Committee
Bangalore South Taluk

Bangalore-9  .. RESFO-i$i::E)VE%3?€TSA "  

(By Sri G. Ghandrashekaraiah, A:-.'_3A.,l)-  1:  " '

_...'_.._..____

This writ petition is under  226;and 227 of
the Consizitution of Inclia, prayixig fa-._dimct' 'tl<v.c..ziespondcnts
to considcrr the application -5c1a1;¢:{1 " 3.4.5'-.?.'9'1 as per Anncxurc-A
and representation  ' '30--.3%'2¥)()'7  Annexux1e-D.

This Wri:V'puetiti§)iif(§r  ' hcarm' g in
B-Group,   fhé-_  made-t11e__f  2* .

 ____      

  Advacate takes notice on

behalf 6E_.tI1{~=, gesggundgms.

V"   'She  of the petitioner is that the

    by the petitioner's father via,

 praying for regularizatitm of

 ..  occupation of the land bearixlg Sy.N0.35,

 'ii: an extent of 2 acres 20 guntas, situated at

V"



. 3 - _ 
Gulakamale Village, Bangalore South Taiuk. , 
is not considered by the concerned 
this day.

3. Learned Government,   of. "

the records maintained revenue eubmiis
that the land in question.-is VAéiL_'fo}.**e§j,t  is never in
cultivation. He   records before the

Court maeéoeisnediz'  '   Department, which

shvoiafie  "ofiV'icia1s have visited the spot
a11e{--. nave  the land in question is not in

posseseion of..t11e.peiitioner. Even the revenue records

 v  _ AV .,':..g.;L.%oi.i1d "go to Qehoiifvfilat the land is a forest land. In View

    " the application filed by the petitioner is

A    rejected. However, the same has to be done

 n  b;s}'t1§e concerned Committee. Accordingly. the following

V'  order is made:---

H'



.4.

The third respondent is directed and

pass appropriate orders on the appfiqatifiix

petitionesfs father and in the AV

observations of the Court, six
date of ccmstitution of V . H V
Writ petitiorifia ‘_ V” _ “¢¢; of-accoxfiirlgly.