High Court Karnataka High Court

Sri Nataraj S/O Late … vs The State Of Karnataka Rep By Its … on 2 December, 2008

Karnataka High Court
Sri Nataraj S/O Late … vs The State Of Karnataka Rep By Its … on 2 December, 2008
Author: Mohan Shantanagoudar
i':3a3 rs---:E HIQH com? 0? KARNATAKA 2e':;'j:?"'§»¥€&1<.*:f§'%§;¢s.:§:.:GRE

-3-

mrrss was we 2% mv.%;koa3' '   

VBEFCi3R E:1'--§'_V_" 

'ME §---EQMBLE am.3usT:s§;:a,.ac>;»{Ar¢s%kskswemigééaeausaa

1
an

Kn)

'v.8-" .

,»wE§SfiflE\

war: ¢§T;:f;1a:~§%:~§e" .9?§3;% 2eo?{KL&.&§_§)

Between: 

E*L%7§?a-Ei2'y5f  V «  2 __» 
350 ;;m; "32;-$Avajm;:a;A';: 
:'?a€3&E'£2".'~1.1€?:'{Z}"£3'{':'.§2«§"E,iA_'}%S  '
E)AS;~'*zC}'2T,%3 PLWA }§£3.BLI .
gs;:\2';'%% 1%.? 'rs:{3Rf:'§{~TA':.:§ K

 
   

* . §'~3,{fi5a_L.{}'f~2  .E2_{;:§,..a:;L ,;:;;$T.

 §%AN1}E=.r{?;I*$f?iA§?;s1§YA?PA
go. ggmég Ti'~§fi.E§'E}%.:¥A£AE%'

'  3%; E'E:&RS
.  E-:§{,}S'§~;E,}E vzmaasza

' E>,3%':¥AE\§%P'{fR£ sacjaazg

~ _   ;.{;i%?=?,EZ §'€f}RTH *:*:a;.:;y;
4. :2.;»;;r«:{2.gL+:;%*:~::-T. 1;-z_:;}2:a.:, 3:32:

A vé3§ij:éE;.é*;:a. R;m'aza:~z  i::~::~.§«;.a;:1a RAJ'
  €"3Hi:£E§AEAE~§
2 ;:..a::m Aacmr 30 Yiifi 22$

'1~';:a;'A:":* H%'}SEiL§R 'i:'iL;Z..»£;GE

V £J;1E§ANA?E,¥R,% HGBLI

B;'%.i\E{}AL{jEE?1%2 §'{O?iT%{ "i}":E,JJ'K
'£'=§'E='.3e%E.»{Z3R§} E9.,E,3R§;E,- EEST.

 Si"; : S 1;} Pi §3E3}'{S£§, z5éf}'..'{}{",;ATEi g

I 5
R1

 PE-;'E'§'"'f£{C2E'§E'§§5



N}

CA}

v<;,:-1 

 fir'

:34?

Km}

TE-iii' E?f§'§a'I'E G? £*iARZ*ifiC?A§*§A
R???' BY ITS ?RL SECREZTA 3;'
E?:?§;'e'EE\E'JEl BE-?AE%"FE'¢iE§'$T
E§25%--.€;a}%'3:*:{;'.:4  "

(:2? U{*{A{J'FH{3EZ§S£3~
£3if2f\§E§'£'§P.}C'i'E€.Z3§'5., 
«::;'e*2s*::cta £3?' ":"}~f:A;»;: :>£9z;r&*"" - '
c:23a.£:~:,é:$31«;;1m:=;,:ra; Ez:,.<:.:c:;RE '$1;-.«  _____ .. e

'  3%: ':*g:~.;S:«:,.,§3AR

' ='£¥«.:§:;A:.,;;:;:; £'~%=:f}E€"§'H "i":§LL¥£';

V  ;«:§.::$ "s~:?g*;;~;:.§'T-;%:5';L§"3:r~::3

E*.€P'§E= '.c~eW;s:1T::;3a RC)fi,}Z)

A ._BAz~z is §AE'~E'§' <,*c;;.:::~,»::'r':'ag

AA * Ef.&§€{}ALQ§.2E {'*~E'i3i3<','§'E% T,e'--%.Li§E';

3%? BS §{EE'a€P B33 L§3§:E'-ali}

V  EiEE§%P§; {3é<T}'%§{§A §~2{"}AE}

'fr'

Efiffififi E31333 ~93,

S:"i R.§£L}3'2£AR', HCQ? 

 E3E:"§§3'{3£'~§§}EE'-§'E'5':-



- 4 -
thfi petitinners and their predecassors filed Writ Pefitiszl

Nc3$.27Ei3-275b/1999 befare this Court. This Qourt

directed the Land Grant Committee to c0nsidfe'f'L:'. f.h¢

applications in accordance with law. H':§£veew:.éVr;-"  

appiications were not c{:z1si€1e:f€:d""by the_.jiL:<:i.1I1rVI1it'};s.319()8 tr) 31V9'1nj';i";*2Oi).n3.'--. . '   'writ '

petitions am rejected, with anV"tjt1-.'§-:é;r\Vf§:»;1tn;ion that,"ii: is open
fer the pefitionars ta pmte<:3':.:t§xfii§ if  are in

posfieséifln -.b5,r .the Civil Court, if tfzley are sa

advised. Ti'*;r;j:'t:aV1f?€¥i;3f, 'if.. sé§§;*fis, the 15: pet'1tioI1er herein has

_._f'11fifi<:ati9I1 Vidfi A.}f1I1€:XU.I'€:~

 4' f6? ifiissued proposing to auction the land in qnestjma.

   netiiicatinn is impugn-:~d in this Writ petiuen.

W



-5-

3. Sri S.}Z).N.Prasad, Rearmed counsel appearing on
behaif 0f the petitianers submits that the 8.uCti{)I1 G§ft_(i not

take: place as per the Auction Notificatiiifi': :d,é¥;3d

17.5.2007

. Be that as it may, siflce tha dattzgééf

already over, this writ peiitjon ha.s’Abec0m’§: 9 i

the auctian has not taken place, fiiév_-vi§enefii:–;§f/

petiiioners. If the aurjtimx »1;ake I:1 ‘-§}Ia:::¢”_: it
Qpell fer the petifionflrs uéippr61§«I’iate”‘V’action in

accordance with law for.’ sat aside.

Hoxvevijr, .g;i:epii’e.§iti{3ns filed by the pfititiflflfiffi far

reguiarisatidm afi: and in accoréance with law,

they; iééiii hfivc. disposed of as expeditiously as

~. learned Ciwgxvemmant Pleader s1.1Em13′.ts

–V t}1a£’ t1;1€:V.’Ré:§1:1arisatien Committee is net. yet cozzstituted

V’ V’ aixéi–appiicafions Gf the petitimmers will be considered

‘ i3f;’;:neéi.a1:€l§; afier its censtitutiau. In vista? of the sama, the

u Hvf’r§i10wi21g {)I’€i€I’ is mafia :

K/’

Since the datté {sf auction is already Gvtir, n0H1’t:i_i{::{ as

prayeti for in the writ petition f.33I1I’1{}t _b{E” _

H<}w£–:ver, it is madae clear that Land C§r3nt;_: ~ ..

shaii impiemant the order of this

1999 {Jagged in Writ Petit-2911

expediiiousiy as pcnfisibltt, b11t4L'Vf3§§L.V}atef"t1:1:52§1 €316 outer
limit of six mz:::1t;hs i'r£}:11 :"t_if1c'«:_ §ic:xt__1s–:et:iti1t.i0i1 of the

RegL11arisatJ';on {3Qm.mitt@e,– 1:-,2.V«c:r..':s:;:3."_v;1}:'T~i;t;_1.cé;éf' ?;.x;'ri1t;h law.

Wf-it « jsaf ac<:ordiI1g1y.

Judge

.. ; ..«, “‘§:1¥é:,»’£}S?1” _