High Court Karnataka High Court

Sri T N Chennappa S/O Late … vs State Of Karnataka Rep By Its … on 1 April, 2009

Karnataka High Court
Sri T N Chennappa S/O Late … vs State Of Karnataka Rep By Its … on 1 April, 2009
Author: Ram Mohan Reddy
1N 'ms: HIGH czoum' OF KARNA'I'AKA, BANHAN_.ViéE:.DD§{ "=. "

WRYI' §'E'1'£"I'I()N No.687f0~.QF 2605 {';f;3+m?;;é;j" 

BETW EPZN

SR1 TN CHENNAPPA  .
S/C} LATE? N'ARASEMHA1'A'H" - .. 
Age : 75 VEARs"g.__.'-  =: 
Rji) '1'HéXG(;'rlK*'£3PE§}_--.f\?I'LLA(?iE} _
KASABA HOBLIE-,"'VMA(3;«%9I'«5£'ALi3R- 1
BfiNGALQ_RE:V~R¥3fi;ALVD{§5'3'fRiC'E7____ 

 PE§'E'§'"i"IE}¥\¥E}?.

{By 533:'; R  £3~VS;5;£3A§:§Ei?;$F513?§,ADV )

    %%%%% 

I    $%A':%vE7: .;%._R: &::; ----     

THIS WRIT PETITION IS FILE1) i}f1'€f3'£ER1 ;%¥?'T fC1;l§:§§"~2;2S:
AND 227' OF' THE (1E{)NS'I'I']'U.'I'_I(}N -c§F'1:NDIa'.2egA*;:N2:5*:::*;»...:i>m*g1:> » '

14.2.2005 BEFQRE THE': S513-VREGISTRARVQTMAGAQI 'TG
(ZONVEY THE VACANT' srra a{1BA3u--:§:NG #2:; 25.'? AS PER
THE'. SCHEDLJLE rv1§«:§~:_'?'1c}1*~é'I::1':»' 1N"*m§:"-SALE DEED DATED
14.2.2006 AND TO C30f'wWT1:}'_{ "}'}~i'_:~?§' ;ABS 'E}LU_'I"E FILE OF THE
SITE TO THE PETETEONEI2, FREJE 63.?'---.t:m~.;4EN:;£3ATI_§:eN..Qm"f1j;E H3 VEDE ANX-Ci.

*;*s1i'S-A:-é':;fi*I*:*:::£;>¥: "'<:;j1mIr~:'c';:;""<3'ri?»i .909 HEARENG, mzs
DAY, mm __CQUF?T«..f§dz%D'1'§ _'i'-H__E}-- mmowxws;

V  E R

 fiPe:1;£tioi1&:+:f Vhaxrifiag agread to give up a site

 mi)' X 300' in favour of the 3rd mspondent --

 ";¥f;0*.~.iz;jL  Ciolmcii in lieu of and by way or

ex¢1':angé afsite nleasxzring 25' X 25' out of :25' x 48' in

 . £~iaf£ha Vfsfcga. M52/2, fztmowed by a pexmission of the 2M

  ifiépérxdent -- Deputy Commissioner by orfier dated 26-

 ""1{}-2605 Annexure»"E", it is afleged thai the 31%

respandent did not execute 311$ lodge for registraiian, a

3816 Deed of the said site in faxzeur of the pemiazzer.

M



Hr5:n<:<?=: this petitian fa)? a. writ 0f marzdamus  ~

3373 rt%:5:p0:3_{ient it) <~:~xeC1,1"£:e t.}f1::% §':;{'3:.}.$~ ¥3j§Eeci_ §.Vf1'  k V'

order datéd 26-10-2{)(}5 An11ex11i'i:~"?§";~ 

Z2. "i"h€ peI.iitin is nc:t {_) p;;}<)s€:d~ by .f':1i'i:1g . L'

of objezctiaras of the re$p0ndenf$;~.__ 

3. U'I1do11btecily,  .¥+--».Tc_;;z!€?.*:e:1' of the land

measuiérxg 1:;:3'(§i;;. Vi:: 1if:(:w'=g "a::iéa;i:",i1f:}§Vgf:--V"E<;'«11:;*i;_1.zsL No.2}.1_6/1 of

'I'Ir1aggVi}i=:11jgV)';':5c: ,5'%;fiTfi£§:g;é, . fvf§.t«§ga§:i§, V'VfaE:1i{, fajiing within the
trz:=rri.i:oris} ~ 1';'1r3 3% respc3nde=:11t -« 'I'cvm

Mu1:1,§--$ipai (5(:.L11)1Cii, deiiirered ppe:'{y

 -to "t;-fie *.'3:>'d "1*s:sp011(5ié§ifi: far co11s£ru{:tic>n of 21 Water tank

  V}:;1,i1:°rrig3*  fer the: bezmfit of the: pubiic, at 1:216

i11s{;_;u1::.19i'3'2/i2. The Deputy

 V. ..,_£50mn1issi0ner, by order dated 26-1{)-2UO5 Ar1ne:+mre~

"'12", pem:nif.£e:i ths exchange of the prepeztjy' in favour of

the pe:it:i.oI1ar, in €:§{€i1'{:iS€ of j11risciic£:i_o1:1 under sub-

H



section (2) of Section 'Y2 (fiffifléi Ka1*I1ata.ka f%z§:__i:1i::Ai;§fa3,'§tié§'§$  

Act, 1964.

4. The §e't:it.i0ner, inzatfigd 0f'-afjgzamatishiixg. 

rasporzdent far execution of   appears
:0 have pmpared a     ;51"<}pert§.? permitted
to be exchangfifd.-,V'.tG Est:   /git)/v' Mzgnicipal
Qounci},    Hmvever, them
is no   pfiiitiofléf did fiiakfi .21

demaiigi :3-1"'; tfi€§'w'$¥<??:L4r:€:$p{)}"ir<ie£tit to execme the sale deed.

_  It is :=§se21?fhei'*e éééjci that any persson who applies

 "-~f?;;r"L3V'»x%:*i.t 4:33: 0rde:4""§f1 the nature of mandamus, who, in

 L-..Cé:3)pTii:é;11gf,é  "ivi:ih the zvelkknewn rule cf practice,

ofd--i.:1aIf?,_'i§/',_4ifir$t C2331 upon the authority C0}1CE31"I16(} to

 its iegal cbiigation and Show that it has

  refused or neglected to carry it: out vsfithin a r6aso::a1::1e

  ...!:i::r11€ befbre appiying tr} the Court for such an order aver;

V where thfi afieggd obiigatian is established.

M



an

6. "E'E3j$ petiti<)n is a(:c0.rdir1g}y rejectéti ;'€,§;:+;-z:'i?i.rig 

liberty to the pet;itioner to ;iI1ai{€:"'é2i"«{1611'§8I1_.f3i 

respondent ---- Ci_t}_! Mzmiaztipai  té" fix/ac:

€iOCI_1.1″.£1f:I”lf. as pa:-:I*:3}:£I:te€i by ti-1_é”*~Z}ep1it3z_ C:01::§3I3i’§;vsvi’d’i1é3r in V

Itemtls of the order daigci 26:¢’i’0§;2′{)€}'{:3Am”iex’t1ré~”E” and
if thereafter {I16 petitié;}fi<?:r 'iswv1"aIgg:':i6i?eg:i','gnay questian
such a<:ti0n_, an precaeciing, in

acc01'{iafinc:3"ivit.h 'izégiéz. 9 ._ x

Sd/-..

Judge