IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 1073 my OF AUGUST 209?; %
BEFORE
THE HON'BLE MR. JUs'r:cE'A"s' 'aQ%9AN1§iA%%
WRIT PETFFION N0. 19566/2deé"{1§3.Rg m3_g;V = " "
BETWEEN :
1 S VVENKATAIAH . .
s/0 LATE VENKATA'w1_A j ,
AGED ABOUT 65 YEARS aANAYAKANAHALL1
HALEVOOR POST
HULWURQURGA HOBLI
'X ATKUNIGAL TALUK
V. _TUMKUR DISTRICT 1r>13:'m'IoNER$
% (BY SR1: S V SHASTRI AN9 SR1: RAVINDRANATH K,
ADVS) L
.--
1":
AND :
1 THE STATE 01? KARNATAKA
BY ITS SCRETARY
DEPARTMENT OF REVENUE
VIKASA SOUDHA
DR. AMBEDKAR VEEDHI
BANGALORE -- 550 001
2 THE COMMISSIONER
LAND SU RVEY SEYFLEMENT
AND RECORDS KR. CIRCL_E"---.V.
BANGALORE -~ 566 001 'V
3 THE DEPUTY coM1t;iI~ss1o.N'Ei1e
TUMKUR DISTRICT' _ ' '
TUMKUR
4 THE DEPUT2*ijj:»RE(:ii;cIR_j}
Tumitsra DIST;-TUMi{LIi"Q.. % I
5 THE 'm1§:sILDAR"" .--
KUI\IIG'}\L"TALUK
g;uN1F<3AL, 'I'U_I\!§KURv ms'?
',6 I « . TAHSILDAR
NADA KA'CHER!
'- . "-OHULEYUVREDURGA HOBLI
3 KUNIG11I;T'A.LUK
"§'.UM__KUR--*"DIST RESPONDENTS
R KUMAR, HCGP FOR R-1 TO 6)
I’ WRYI’ PETITION IS FILED UNDER ARTICLES 226
OF THE CONSTITUTION OF INDIA, WITH A PRAYER
T v’!’¢,’,)_:__7 DIRECT THE RESPONDENTS TO INCORPORATE
VSURVERY NUMBERS 85 FIX THE BOUNDARY MARKS BY
J;
“:5
have placed reliance on the Annexures which have
produced aiang with the Writ Petition. The _
at Annexure Gr would indicate thaLt1_1_e ii u
made a. detailed representation indieegtixiig :”i;:1.:::_’
respect of the properties situate”§n [25′}”. i
The said representation was _to..1′;he and
fourth respondents. I piaced
reiiance on the “s’;~teteh of right.
The ‘ respondents
have respondedivi’._-‘;o.e_n1e re_’pi’esentation nor have
they carriediiont’t.*1e”:~ftfii.3;est”‘.a.s made by the petition.
_ The iegirried eotmseit fof the petitioner placing reliance
in {on the deeuments would contend that since the
to act in amerdance with iaw,
V iv the p§eti1:’toner”‘”‘has been forced to approach this Court
foitthe prayer made in the petition.
J»
.o-
4!
3. The learned Government Advocate, _on
instructions, would state that the petitioner
claim right to the extent as indicated in the peiitiozi; 9:1 : *
is further contended that the “er
limited only to the extent of the “ma:
therefore, if at any demaxcatioixiof ‘is to
be made, it could be ma:ie__i11 that
4. II1sofar3~vas««i,the based on the
records -….phy_5iea1 availability of the
land is a fiatter by the authorities viz,
_ the seegorid. respondent While carrying out the
Therefore, in so far as the rival
to the extent of the land, the
V sameineekii riot be adverted to since the only relief
it it ‘ i;nV”the Writ Petition is to direct the respondents
to i§1eoi’porate the survey numbers in accordance with
T V and to fix the bmmdary marks on the land in
12
‘S3