IN' THE HEGH COURT OF WNATAKA AT BANGALORE
DATED 'THIS THE 13"' DAY OF DECEMBER, '20()3 .~.,_
BEFORE}
THE HONTBLE MRJUSTICE RAV1 MALIMAN jg; " 2 '
WRIT PETITION N(:a.9948 0§«'.gij0'r «§Si;:/s«'i'i '
BETWEEN :
Sri.Sh:iva Madegowda,
S / 0 Late Siddegowda,
Aged about 4 I years,
Residing at No.26,
9th Main, 3"! Block,
Jayanagar, %
BaI1gaiore--560 <3=h'::: % =: » ;.....PE'TFFION'ER
(BY SRI;'D.N§_NM*$;if51§D.A §"REZEDY, SENIOR COUNSEL
mn KLSHASHI :*:1Pmq»sHErrY, ADVOCATE.)
V. ' ,1. Cfioinzaissioner,
L B.an'ga}o1'e District,
"x-.'.__'§o*'ané1vss, Block,
D:*,B.R.An1b_€.dkar Road,
Baxigalanm "
' - 2., 'i'E:1<-::__ Asiéistant Commissioner,
" ' - V' Sub-Division,
' A ._V T "'Si'i.I-Iakka' Raju,
V' S/o Sri.Kadhr Basha,
Major, R/at Hakkipukki Colony,
Bannikupps Panchayath,
Bidadi I-iobli, Ranaanagaram Taiuk,
Bangalore Rural District.
(BY SM'I'.M.C3.NAGASHREE, Hoo?sFoRss;s1%s%& '2. M'
SRLVIVEK S. REDDY F'OR"~K.N.SUBE3A
ADVOCATES FGRVC/R.3'.}_ * V'
. * vfé?~u~ 'A '
This Writ Petition is" tf1rzdsr';IL%_:t;i::les 226 and
2:27 of the Constit1_1tion'"oi'E§1dia.:"prayi1:g"'to call for the
records which" Iias' :11tiIn'ai:eIy"r¢s1'1ited in passing the
impugled order dsgted ,:I.§'; -1 1.i2U{16 passed by K1 vide
Annexurc-A an§1"¥;he'ord.or'iVd.s.tsd 5;35';'20()6 passed by K2
vide mmexureas quash ths..o:*(ier dated 14.11.2006
passsdby R.T'E§aVnd"itI1c'order dated 5.5.2066 passed by
R.2andfl1:c.' A s s
This on for orders this day, the
~'' - "the ufoflowi11g:~
ORDER
A of the petitioner that the schedule
properfyfiéeaxing Sy.No.95 to an extent of tgvo acres
‘ ‘gamaiéd at Bannikuppe Viilagc, Bidadi Hobli,
‘P311111, Bangalore Rural District was
” orig*na11y ganted to the: third respondent on
g,,»
-3…
10.8.1982. After the expiry of 15 years, _
was obtained from the Goveznment for the ”
the land and in terms of the Govemmetjt A’
deed dated 8.9.1997 was exeeeteel
made by the third respondent; respeandent–
Assistant Commissioner.’:”by the ortier dated
5.5.2006 set aside fir restoration
of the lands thee’ 1: ef: the Karnatake.
scneduiecg (Prohibition of
of Aggieved by the same,
the appeal to the Deputy
Comrnjiesioner, the order dated 14.11.2006
V. gppeal by eonfirinirzg the order of the
Assietant C(3m1;i’issiener. Hence this petition.
2.” The grounds urged and the prayer made is
with the one raised in Writ Petition
.1§£o_.?994 I /’20t)’7. The said Writ pefifion has been disposed
15:1″ by the order dated 15.12.2008. In View of the
W
common contentions urged by the leamgd ,’ kéénior
counsel appearing for the pefitioner and
appearing for the rcspondents;;’AA’fl’1is_
disposed ofi’ in terms of the_jud§:n__e:»I it_ 12;
passed in Writ Petition N0. 99%;}; 2(}(“)’i=.. _ ‘
For the aibresairi’ petition being
Cievoid of meri1:s.’j$ rejtzctedf
Na co:=,t7;~:7..u ~ ‘