IN THE HIE-I COURT OF KARNATAKA AT ~..
omen mxs THE 24"' my OF :mE,gooe%%% ' T '
BEFORE)
me HON'8LE MRJUSTICE.MQHAAN._SHANTV.%'i%3fi§$§§U§;)J2 * %
ws2;g;T PETITION No.3 g44%k{:_;--;2oc7*m,I2~s2:2+§uR)
3E'1'WEEN:
Mariyarma.
S/0 late Méulijsgizxtappa ' '
Aggd 73V'yj:ai_$ .. ..
R] a N6. 10 1§.1.,VT5Nes¥ ':Extci1:3ion _
P9521 7 Téziegrzaph. _Q':3.a1"tcrs
Hanging Boalti-Rtiaidg Na-gar Fest
Kava}bym5an.dr£i,-- B£:1§igaIi::{e~32. ..Petitioner
(By gsri E. i{f.isimV;;:p§a,v'Adv.,}
:4:--u----.-----.
1 L' '- ;« I ' . Karxlataka
" . 'I§cvcnu4:f_D-itpaxtmcnt
S5 '!3'uj}(1i11g, Bangalore-G 1
Rap by its Principal Secretary.
The fahsfldm
Bangalore East Taiuk
KR. Pumm, Bangalore.
:3. The Deputy Tahsildar
Nada Kachetti, Bidamhalii
Bangaiore East Taluk.
4. The Assistant Clommifissiuiuer
Bangaiore North Sub-Diviaitm
Bangalore.
5. Byrangna
S] 0 late Munikuntappa
Aged 68 years
R/a NLM. Layout
Ambedkar Medical College
Main Road, Kava1by1"asa11dra_*.._ V
R31'. Nagar Post, IE§auixg_alc::fiAe--32.L*- _
6. Smt. Poomima N. 1 ,
W/o KAI. Naiayanaswanjny '-
Aged 53 T g g " '
R/a No.4i?f7.2, fix'??? Cross _ V- V
SaéasI1ivariaVgéar,.._Ba31g§a1£;r(:;V_ _ ..Rcspondents
{By Sri satyanaréyaszia "{{§r'R1 to R4)
This writ petition is fi1e_da.1'nd§:i" Articles 226 and 227 of
the Constitutifm Qf India,' prayirig to direcct the R2 and R3 to
compigfi Wifitfi, the order" by the R4- Assistant
Coiiimissiofiér, North Sub--{}ivision_, Baxzgaiore
Vida c:L11_;1c:1";{'1':ia':3fi*'3_ hy'<:hév Authority in R.A.No.299[*2002--
03 dated 5.510:-2Qo4"and_i..in R.A.No.44'2] 2006-07 dated 28-
1j1;L«-2005 'which fzmarkcd as Anncxures-F and .1
'r§:xspeCfively.».."_ A
' " This WIit"p§-fition ceming ml for preiiminary heating in
I3fQ'}L"'t1'1:3..i';1§, day the Court; made the foIIowing:~
ORDER
5
‘T V . _ :The:g,riz€:vaI1cc of the petitioner is that the (Z3I’d{-:I”‘S
by the Assistant Comlmssiener, Vida
rx/5
,3.
AI]Il€X11E’€:S’-F and J, dated 5.10.2904
respectively, are not Compliecl with by ..
on this day.
2. The records {hat
Commissioner, B.mj;galQre” ‘ A’ A ‘ Suhifiivisian,
Bangaiore, by his oygciér’ directeci the
Tahsiidar ‘L0; notice 1:9 all the
COI1{:€}.'”I”1f§€=3.. ‘vthe Tahsiltiar has not
attgtortiance with the ordar
of Subsvfiiiuentlfi’. by the
c2rd¢_r_ datészi V28′, 1200-63, the Assistant Commis.3io11er
v _ fiEé””‘Téhsfldar to obey the earlier cmtier
Even then, the Tahsiidar has; slept
fiaéitter. The irlaction an the part of the
Tahsiifiér is deprecated. The order of the Assistant
hCiG_§missi0ner dated 5.10.2004 is not questiened by
% ” The Tahsfldar being the irlferior Ofiicer to the
Assistant Ciemmissicaner is duty bcund in obtity the
it/’
.4.
ordars csf thé Assistant Commissioner. He sléep
over the matter. if such action is cQ:3ij;1u€t_i’~ Ztha ‘
Tahsilfiar, than this Court mzéy éifiziiiiéfs. T
the Tahsildar. Accordingly, foflQ1§éin_ g ‘ “orC1é§i*~ *’
3:I1ade:- n 2 ‘ V
The secand to:
comply with the passed by the
4″‘ V ‘ ‘ Ctsinmissioner, as
later than the outer
Iimiftof. ” the date of receipt of this
0rder. ‘ 4’ ‘V
.. ‘V Writ disposed of accardiilgly.
, Sd/-9
Judge
A A.V’;C§I§:]bsx1-