High Court Karnataka High Court

Sri M G Mohammad Khasim S/O Late … vs The Tahasildar on 18 March, 2008

Karnataka High Court
Sri M G Mohammad Khasim S/O Late … vs The Tahasildar on 18 March, 2008
Author: Ajit J Gunjal
 A  

 V The» 

IN 'T' '"' HI(':'.' COURT OF' K:"uu""'u'.-"a'I'AK.'-'n AT BANGA...._EE

DATED THIS THE 18th DAY OF MAR 'H 2003  I

BEFORE

THE HON'BLE MR. JUSTICE     

WRIT PETITION N0.3933,'2QQ8{KLR§1?;R;.Su:-3"«.  

BETWEEN :-

Sri.M.G.Mohammad Iflfiiéim,  V.    :«  V ' 2
S/o.Latc Abdul Gani, " "   =
Agced. about 174 ycgrs,
Occ:AgIic1xlt11_m,~.é«'  ' j   , I
Harana11al1i'Hoft1*li;""'-'..__ >  " "
Perivapama T-W5?» A   

Dast:  x 1;

. .. PETITIONER

(By.Sri;Gt:r"&€:efv'Ti{Cifir;§;%fi1'u'natlr., .-'dv. fer

 Sr. A v:)

 3.3t'_ir«iyapt§:i:1;a 'ra1;a1c, _

mat:-%Mysor.a.k%%, ...REBPONDEN'I'

 {13$iSi'iLG.Chand1'ashckaraiah, AGA)

_ "  "  ..?'I'h1s writ petition is 'filed under Articles 226 and
   23?' at' flit: Constitution of It-..d..1'.r.a.  g pmycr to direct
_f  ...the respondent to consider the representations dated

27.8.2005, 5.11.2005 and 4. 1.’2I’)l’.’I6 ifidt’: :’1i’1i’ifii’ui’es ‘C’,

‘D’ ‘E’ of the petitioner as per the judgment and
decree made in O.S.N0.58[93 and RFA 288/2002

-3.

Annexura ‘A’ and ‘B’ and pass appropriate

accordanm -.-.rit1′.-. Law.

hearing, this day, the Court made the following:__: . ‘

This writ petitiofl comrg on for _

to the respondent-to the Re’v’e1″r’e
records. _ is that

notwimsmtidirig. having been made

in the 3rca!”‘2;Qfl6,’A “re§pondent’:_is not oompleting the

proceedings.’ .”Vi”h'”«.V ‘d”*r’fi%edmg eat 1.. also mad.

1

available at ;l’«”~’.’:

» at .’wir.t’:%mudev I.(‘rac-i1r:x’1iru*1aat:h., Rea.-ned eo=..m-..1

. .3;-jh the petitioner submits that a perusal of ‘

thehhhdorder Sheet would disclose that the matter is being

Vt’ V. for no apparent reason.

3. I have perused the order sheet. Apparently, the

prooceditlgs were i:ni_tiated on 06.01.2006. Deanne that,

fig.

as-/-‘

.3.

the said proceedings are still kept pending,

C_11soqticnt.ly, petition stands disposed of A.

order, if not already disposed. .01.’, __

4. Mr.G.Chandra&iie’kaI’iuia3?y– =Ad.Q.*..i….a!
Governm_ ent Advocate ap1@ ‘% i’ “respondent is

permitted to tnegiicmo four weeks.