High Court Karnataka High Court

Sri V Lakshminarayan vs The State Of Karnataka on 6 November, 2008

Karnataka High Court
Sri V Lakshminarayan vs The State Of Karnataka on 6 November, 2008
Author: K.L.Manjunath
-1-

xx was axsn coca? or KAREATAKA Am BANGA$GRE, ?; ~

nawsn maxs was 6"nAx or NovEmagg,_éeQ§§' 

BEFORE
THE HOH'BLE Mr. JUSTICE K}L§maHJU$Agfi- 'V
wnxm anrrmzou No.1e453}2oo7v1KLn«R§§iF %W'
BETWEEN:   'V   '

V.Lakshminaxayan s/§ '_
Venkatappa, 50vyears["  _ _ u «
Kappa vi11age;'Jigani Huhl;;gA' ,
Anekal Tq-.;Ba$§a1o£e %=" '*_*-~-m.
Rural pis§;* 4i :~4 _*_ 5 gv.., szwxwxonnn

my  ~*é~s%="~%+i»=*e%%*=

nun: AL V

1.

The S£a£é,of2Ea$n§£afié;

Dept. of,Parliamgntaxy Affairs 5

Legis;ation,’R/by’its
Bringipal secxgtgry,

“A«K;S.Efi1id1ng, Bangalare-1.

‘2,”:he–staté~9£,xaxnataa,
~.Dapt{‘¢£_Ra9enue,
R/by 1&5 Principal Secretary,
M§s.Efiilding, Banga1ore–1.

. a5-.The Sufi–Inapctor of Police,

f’vBémnerghatta Police Statian,
g Banga1ore nist. .. RESPONBENTS

% j»H_7(sxz.ch1:napa, Special GA for R-1 a 2)

{R-3 .. sarvad}

This Writ Petition is filed under Ar

227 of The Conatitution of India to doolorce-…t§:aitt» M
the Karnataka Land Ravenua (An:envdrnen1:}…’_Iaot’;.20«O’I _

{Karnataka Act No.15 of 200′?) §.s»v»!1;;oonstit’iztiox1_a:3.

and null and void. and oonseqtgentiy ;1éast.;:’ain–
respondonts from enforcing the “jprovisioas~
so far as petitioner is c:onoe.::’sAed.. 3nd,.-to ‘qua£:h.*

the FIR filed against ithg pétitionarg under
5942.192-A of the Karnataka Roiicanfie.’5Ac%:,1964
R/w Sec.-M7 of IPC filed by 84.3 in No.31/O7
dated 11.3.2007 (Annoxuxe¢E}’wia “so far” as the

petitioner is oonoerm-ec1..” _ L
This Petition :i.s_.,oosm.._.. :.boz;””~~.f;,’:é[‘~1t’>reJ..3.::L1′ ‘nary

hearing in B–Gro1:p_- t1;sis’a3y_, ‘-.{t;3:._¢ ‘Court made the
following: *

Petitioner: to be the mine: of 4«-

38 acres £y.IG_o.”‘biof Bukkaaagara village,

Vgfligaiifiooli, Bfigalore Rural District, has filed

“t_1;1i.sV§ ‘pa-titi<3:;V«"k:1;al1ongi1:g the virus of amendment

oft" flo.15/200'? viz., Karnataka Land

Vaevenfié ?:fA&endent} Act,200? (hereinafter

"are-;fer::'.fl_ecI to as 'The Act') whoreein Seo.192& of

has been introduced to ranove the

fieaoxoaohment and to take actioa against the

VA -ozioxoachers. According to him, puxsuant to

5?'

-4-

3. Considering the rival subn|ission.ss~,-.<'_A'

court is of the opinion that granting ifoalri

the petitioner: to challenge t}1éémsfi:~g1$«¢ oz!-;'

A ofi the Ant at an ap;§.:::o3_A.-:§:r;i.a§:–11;Ae. si: '._a_gé~, =

petition is disposed of Vtflm,
by Tahsildax, Aneical *-..:.;a i-égi-stceéred as
cc nc.1457/07 be£¢re"t$g Sara g"é§§ga;, so far aa
it relates to and
liberty is_ to take
acztion after providing
reasona'$ 31e_ – :i.__n. term! the circular
dated 8 . A9..__2.' r"';}£J8V.' Sd/.._

Judge

1' 'R,/191108