1
EN THE HIGH {IGURT OF KARNATAKA 3'5'? BANG!'sL{}R§
DATED "£9113 ma: 5% {DAY 0%' OCTOBER 2399.» Q
BEFGRE3
mg H(;)N'BLE MR. J{}S'FICE_g'§S BO§'ANPs';§ . .
Wm' PETETION rm. 2?G48/2339 (;;LRi;RR/'SLf:a§
BETWEER :
$2: VEMKATAR;u~.4ANA?PA
S/0 LATE KEMPAIAH .
AGED wow? 66 YEARS
R[A MULLUR VILLAGE " '
'iFARTI~iUR HOBLI V
cARMEL0'R'T?<:§ST
PETITIONER
BANGALEQRI3 EA3'?33.{§LUE; "
(BY Sm: tf:*«._ BYf§'.Iff.-5 PRINCKPAL SECRETARY
--A "33EPA}?T2.§v1'§:';NT 0? REVENUE
-.Fv'iE<AS2?§g?§IOU§HA
BMQALQRE
a V' ' " = ».*rH§:;"TAHsImAR
. _ 8;%?$GALGRE EAST TALUK
'KR. FUR!-EM
BARGALGRE »~ 36 .. RESPONBENTS
3:3? SR1: R KUMAR, HCGP)
J
an.
'$
TRIS WRIT PETITION IS FILED UNDER AR'i*4§*jfZLE$: H I
5.», 22'? 09' THE CONSTITUTION 0? INDIA, w:T;«:..A-:?RAYER
'I'C): DIRCT THE R2 TAHszmAR, BAI~z:§ALc1RE:4F:As1*-v1'AL:;.I£,
KR, mam, BANGALORE TO RECE1§.«'E:.THfi§) AP1§LI«CA<I*1.QN:.I:I.'
FILED BY THE PETITKJNER AS PER ANNEX'-f)A AND".'§'Q '
CONSEDEER THE SAME FOR 5153; mvIsIc::N ota"r~3¥.No. 45
MEASURING 1 AICRE 20 GUN'rA_s~~..szTUAT_Ei3VVAT §v§u"LVLUR
VILLAGE}, VARTHUR HOBLI, BANGALORE EAS'f'I'ALUK, IN
ACCORDANCE WITH LAW.'
THIS WRIT P13TIT1o"I"~: 'CQI§§$_I'I§Giv é:"I\if,'_T«'<51<:. PRELIMINARY
HEARING, THIS BAY, THE ca-'ma': r~:w::«s; EVOLLOWING:
Aéfiocate ta accept notice
far res§¢3Té'efits 2 and file memo sf
appeaxjamce *.?it,tiiI1.s§:;* péI'i<§C1 of four waeks.
' 'petitioner is befcre this Court seeking
for.' 5_$-SE16 of 'j__.n*fiaz'1§amL:ss ta fiche séczszici resgaandezzt.
Bamgaiore East Taluk, KR. Puram,
1:0 mceive the appiicatian filad by the
fieiigtianer as per T%m1exure-D and consider the request
V jjmade in the said appiicaiiiéq.
'D
3. The case 01' the petitioner is " 3
peuuaner is entitled $0 the zand I1}e3.s'z2I'i1fJV.jg""'~3.: acfxxééio
gumtas in S3aNo.46 cf Mullur v:';'}1ég e','
pasititian amongsi the family ;nemb€r$}'--.. It i$ .z;!:$:n€énAJ'¢0.232/2003.
Aecaréirxg to iiiéi'1;~,§€tit§.0fi<%:x";x éi;;1£:e '4.;h,ére is 110 ather
Iit;lgati02f:;' K _1%é:s§ect {he said praperty to
which :56: ';;eti§iQ§}"s:§§~ ._i[S'-.;¢fi'3§*ded to, £216 pefitiomer has
thsmaftcfr médcfaia. .ap:§2fi§c é¥:iam dated 1 138.2009 ta 'aha
'V S€QQi§.~:i {' r€'fi-po.{;éezi%§*E'éihv$i}dar seeking far mutation Pods'
:;:;_ 'V§V':5;s p:;~i;;f§;._v§j;:"V%,;h¢_}.1a1'1é 5;: questian as indicated in the
_ ggifl The gievance £3 {hat ihfi smonci
" ~ §'i."V"'.__ft:€pe:1d§?s<:1'§i has; refused ta aven receive the Said
§p§iicéii€:n- and therafcre, it is contenéed that a
V:§.%.,r.€:}::tion is to be issueci to the respendent ta rezreive the
' 'éaid application.
«E
4. The ieamad Government Advocsfie '
hmvever contend that the p€titiOI1é£"' has "
that the application in fact has Afejééffié. "
second respondez1t--Tahsi1daf; is tfi6r¢fe}:é:'v§:d:1iféI'id;3d
that £116: prayer sought V.the«.§;€'::§£_i§\iier.'is fi*e'mat£1re.
Having C-OI"i%i(V1»."_'_,'I"Vti£i' v 11:16 __c0ntentier1s,
I am of the View seeking for a
ramedy 01' ihésecond respondent to
accept ._ at -‘A:t1nex1.1.re-«D and act in
acc0rdan0€’–with 22%;’ » in arzy event, the second
resporgidélat w’01iid_,§1av€V £0 racaive and act in accordance
..1:V3.~;v A to the said appiication, I am of the
agfiiniari *é}1a;t(‘*–a’::3:ii4ecti<::vr1 requires its be issued.
.~ .£;t:c70:'éir1gly, the S€C()I"id raspcandent is
" i;' ~.__'ci£itf€c:teé§ acaapt the application as per A11:1exure«D.
V' –._fié;Ceipt of tfim said application, the second
4
‘E
respondent ehall examirxe the contents and the
supperting doemnents to be filed by the petitioner
thereafter if there is any legal impediment ”
further, it W{}U3.{1 be ogen to the second ‘
intimate the petiticanel’ in that j;
iegal impediment: and if the is
furtherance of the request Inéde’ t,1f1e:”ei11,=e_VV:’t;1’i~e :;~j;ec0nd
respondent snail 1f10tifyfg-t31«%: parties and
t11e1″eaf£§;éi4 gees; Viiaw. The petitioner
shall f1Ie a:2, eoey ‘t:’£f;e’Tre§§i1*e§s:ex:tati<;=1': dated 1 1.08.2069
as at ;éx1ne4'aiiire}i}.,é:1o%igV'%r%Vith the certified cepy 01' this
V'é;rc§e1'=..§i%ii;t'1. the' seeeiidfespondent Within. 3. period of few:
§¢~z;ee1;:.si'f:fe12-1e ":;f1e.V":1ate of receipt of a Copy of this order.
The secQn{} '§'teAependent shall thereafter set in motion
" "".__Vthe jfuftlzer pzmcess within a period of two months
_.fi1ereaafte:* and preeeeé ix": accordance with law.
3
‘5-
In terms of the above, the petition =
of with no order as to £30323.