High Court Karnataka High Court

Sriman Niranjana Pranava Swarupi vs The Commissioner on 10 March, 2010

Karnataka High Court
Sriman Niranjana Pranava Swarupi vs The Commissioner on 10 March, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 10th DAY OF MARCH, 2015..

BEFORE

THE HON'BLE MRJUSTICE: s»UI3HA$IEII.,:§;7A.'DI"  

WRIT PETITION No. 61 16?}/2I1:_09IV(LE--'RIE3S.}  

A/W MISC.W.64I485',/2009
BETWEEN: I  I

SRIMAN NIRANJANA PRAISE-AVA SWARUPI "
sRI SHANTHALINGESHWARA"SWAMTI7. " '
NAGARAGADDIMUTT(MOOLA_MU'I'T}"  _  
BANDII-IARLAPUR TALUK AND DISTRICT 'KOP'RA_L*"
MADDANNA swAMY'Iv_IUTT"  _  - 
ALSO KNOWN AS sE;EIIEE:I.IBI:IAvI MUTT' = 
BELLARY 583.101..  -I ~ A _   .

     _ ...PETITIONER
(BY sRI. HARSH I3EsAI,AI3v)  ~  

1. THE COMMISSIONER,' "

BELLARY CITY 'CO.RI>ORATION
BELQLARY 583 Io.._1_ V

  2;'  Bfi§I;L_AIRy_ CITY CORPORATION,

I .BEL-CARY' 5_83_101, BY ITS COMMISSIONER.

3. 'TI-.{EIIASVSISTAIN'I' DIRECTOR OF LAND RECORDS,
BELLAI_?f1'~ DISTRICT, BELLARY 583 101.

 .   SRI SIIATSTHALA KARIBASAVA SHIVACHARYA

I If » {BYE SMT.K.VIDYAVATI-II, AGA FOR R-3

 'SWAMIGALU MADDANISWAMI MATH
 {MADDANISWAMI I-IIREMATI-I) KUSHTAGI,
VKCPPAL DISTRICT PIN 584 121.
I ...RESPONDENTS

6. Though the order runs to 6 pages, however to
St” page, only the contentions are referred
discussion as to the scope of inquiry or 2
produced by the parties, though referenlcefjvis
the parties have produced the
while exercising his power under:iSectionl’-1 the Act,
must refer to the allegatiorna to they fall
under Section 114–A of the impugned
order discloses l:’.}’1′?’.’l:’-S:,v§g:.f.0l’.3}::’1,y , uapiplication of mind by
the Commissioneirandllilhe passed the order.

7. of that both the parties must be

given an opportunity ‘vian’d.id’i;’ection could be issued to the first

NVresponidentivitoxfindhoutwas to whether the allegation falls within

i.’the;ambit* 114~A of the Act and decide the same by

takinginto iconslideration the documents and materials placed

before Within three months from the date of receipt of copy

» . V ‘ this ‘order. W1

With the above observations, the Writ petition stands

disposed of.

Smt.K.Vidyavathi, AGA is permitted to

appearance within four weeks. –

As the main matter itself is. 4_dispc’>’s-etci’ of, ..do_cTf:s u

survives for consideration and hefIc_e”i:h_e safi1e is’disppsed of.

kmv