High Court Karnataka High Court

Sri Narayanappa S/O Yela Nagappa vs The State Of Karnataka Rep By Its … on 28 August, 2008

Karnataka High Court
Sri Narayanappa S/O Yela Nagappa vs The State Of Karnataka Rep By Its … on 28 August, 2008
Author: Dr.K.Bhakthavatsala
W.P.No.113--I? /12008

IN THE HIGH scum or KARNATAKA AT BANQ4-.:;r3;§$_j:§;"'.;' if 

DATED THIS THE 23:11 DAY OF AuG{;~3;f    % "

BEFORE   , _ . . V  
THE HOBPBLE 13;-. ausrlflfi k. z§r飧k'1914A'5§ifSA1,.a K  
WRIT PETFFION   
Bi3'i"WEEN:    

Sri.Namyanappa,   I

Aged about 77 years,    _  ' A
Sic-Yc1aNasa1=pa. .V    '    % 
 .     " 
Kasba Hahn',  "  V     
Naduvatti Post, V   

Bangalore Irtural ma-1:.

% H    % M ...PE'I'I'1'I()NER
(Benefit of swim  iaqf'elai1ned)

(By S2'i.B.A!{,,Chafi&ra:isl24:I{héir, Aav. fin-
Mf £§.AC{3 Assc>t:§atVaf;§,A Advs.]

 1.1*m';~3tat¢"§£_~z<aa¥§;ieiia1ca,

V V' _ Dept. "ark:-wm"uc,

M  1;)r.B..R.Ambmkar Veesdhi,
 ._ 'Be":nga¥:_31e-560 061.

A' H   Clzaizmanffissistant

'V V  _  Tribunal, Hosloaw,
" " Bangalorc Rural Dist.

Rep'.  its Rhézminc Sacrctmy,



' = flammissionar,



W.P.N0.l1317/2008

3. The Lmd Rcforms Special
Tahsildar,
Land Tn"bunal,
Hoskotc Talulc,

Bangalore Rural Hist.  V. 

(By Sri.H.l{.Basava3'aj, HCGP)

This Writ. Petition is filed un¢3.§:i*~.ArticI7e;s__ '£26  '227"of flue"
Consfitmzion of India, praying to  the '~auti1o1it.§cs of the
Respondents 2 and 3 to consider the---cIaiIn--» .91" the 'petitiriner as per

Annex-A kgal notice dt.9.?;’3C1{)8 my the applfication in
Form No.7 filed by the petitiazncar of occupancy
rights in respect of the land Suxw:.y’-!§r3,i~32/2/ measuring
about 2 acres 23 (::f ‘vi1].é:gc, Kasaba Hobli,
Ho-skate Taluk, Rina; Bvistrict ¢1_>__Voonsidcr his claim (If
thc petitioner undcr;-the and circumstances of the

This \iAf1i3:4’Pc1:iiis>n’;._ AV for prawn’ 111′ my hc;a:rm’ g, this
day, the Court made the: ft:r%?;i:’1g:–

before this Court under Articles 226 and

of.Cit::};.1si€i}L1:tio:a of India, melting dirttction to Respondents

.’3,».s_(iz. ,’st¥1c Chasm’ an of the Land ‘l’x1″inmaI and the Tahsiidar

Taluk, Respondents 2 and 3 to consider the clam

VT ipctitioncr as per AI]IIl’.3Xl)J’C ‘A’ and to dispose ofi Farm No.7

xégiplication fiicd by him seeking grant of occupancy right in respect

of land bearing Survey No.22]? measuring 2 acres 23 guntas of

w.P.:«zo.113;’f}ir;oo3

Mallasandra village, Kasba Hobli, Hoskote Taluk,

District.

2. Learned counsel for the

petitioner filed Form No.7′ applk:ot*ofi..eoa the” V

Respondent No.3/Tahsildavr; of right
regarding the above said “s”3%i9*¢md in Ca”
No.LRF’ (K)/w 107S,5?’6_r?7 No.2] Land
Tribunai. on 29.03.1931, the
matter was older was passed by
the Respotident’ “and” since 29.08.1981, no further

hearing date givfeli’. % the petitioner issued a legal

optics ciaiteél (Attnexzue ‘A3 to the Respondents 2 and

V. 3_.._ finfnish imzibrmation regarding the status of Form

No? in respect of the land bearing Survey

AA’.VVvVVP§o.2[2″‘2nea3i11’io’;gA 2 acres 23 guntas of Mallasandra val’ lage and if

H Quiet ..is—- furnish the copy of the same within a week

‘fi1.§mV’th:..eiate of receipt of the notice. But fill today, Respondents 2

have not responded to the legal notice. Hence, the counsel

foi” the petitioner prays for direction to Respondents 2 and 3 to

W.P.No.3131j?f2()08

dispose of the Form No.7 application in Case %f§v§;”;<~VTj L121»

(K) 1 MI 1075/76-77. in accordance with law, within

3. Learned Govt. Plcadcr submita-that b

may be dircctcd to dispose oifthc case.

4. In the light of the above, is of

dirccting the Respondcnts 2 oi’?EA”ti1e”‘i4)ctitionc1″s

Form No.7 application case 1075/76-7?, in

accordance with date of receipt of

copy of fhigbiiiér».

Gmntcfi    file memo of ap%oby the

kgamed .P1na}:i:;r._'_ ' " j 

 K" V "k;=nv*

Sd/-E
Iudgé