High Court Karnataka High Court

V.Devaraj S/O Late … vs The Tahsildhar on 29 May, 2009

Karnataka High Court
V.Devaraj S/O Late … vs The Tahsildhar on 29 May, 2009
Author: L.Narayana Swamy
('Q   

1
EN ?HE HIGH COURT OF KARNRTRKR, BANGRLGRE

 xv.) .

QRTED THIS T§E 2?" DAY OF MAY 2QQ9 " 

BE?DRE

THE HQN'BLE fifi. JUSTECEjL.NEP&¥ANR swag? * H

w.9. wo.75a2;20o9sK:R»LG; »"

BETWEEN:

V.Deva:aj, ~z ,A _

SEQ late K.¥enkatacfi3lam,y."

Rged abeut 56 years,_    "

Rfa Ne.3l§, §% Main _

é"'Block, Ea§a§inagar;; _ Vx_ x

Bangaiora 6 bQGVG}Q,1 " V,"'"~i.. PE?ETEONER

{By Sri;A:¢,5aie§a§, Adv.,;
ANB:

1.

A VTfie'Da§aty Commissioner,
auHas$am--District,
Karnataka.

 g3.*,Thé Government of Karnataka,

.Rep:esent€d by its Secretary,

Hfiegartment of Revenue,

Mgfi. Building,

Bangaiere ~1. ... RES?0NDENTS

(3? Sr: R.Kumar, HCGP.}

1



This Writ Petition filed under Rfiticies _
336 and 22? of the Censtitution 'mi findia,j '

praying to direct the respQgdentS"tafe%eCute

the order oi the HQn'bl9 Karhatakag&§ge;late1

Tribunal, 9:. l8.?.l994 {Anme9u:e 99'9*@;'

This petitien coming CH! fer Q:élim;fiary-- 

hearing this day, €hé<, C0u£t'a'ma§e the
fQilowing:-- "- --  « 7
oRbsR« "

--~.-e-nun; -In--uni.

Governmeatj Pleadér miSfl\dif§Ci€d to take

notice oh behaif Qf the teépondenta.

3. _?étitiéné: 3gbmits that an extent of

10 acreg of lan&9was_granted in favour of his
father 1n the year 1987. However, the same

Zwasucéficelled. The cancellation of the grant

"waé_challefigéd befcre the Karnataka Appellate

Tri%un§Ea*bn 2l.G1.E988, which came to be

. *]alipwéd an 19.7.1994. The Appellate Tribunal

dirabtad the 2": respondent ~ the Special

“wDeputy Commissioner, Hassan, for fresh

di$posa3 accerding 0 law after giving

3

,2

opportunity of being heard. Thereaftergfine

has made several representatiensfi to, ease ‘

appropriate orders. Represeetatiensefievexbeehu

produced at Fmeexures — ‘Ef,5S’,’FW and”fG{;

The last representationaees made on 2i}S:E00l.

Hence, he submitted ,w£ge_,iS$u8»__nece3$ary

direction to 2″”re3pQfidentea¢’_the Seputy

Karnafiaka’A§fiellateeTribunai.

3.*aThe”*’1eafihed Government Pieader

submitted thafi the petitioner has not produced

any meterial before this Ceurt as to whether

‘the_e”et§exf~”ie complied or not. The

Ke§re$eet§tion$ do not dieciese pendency of

K GaS& Vbefere the Tribunal and so the facts

furnished in the representations are as:

‘weufficient te issue neeeseary direction.

Hence, he submits to dfi%mise the petition.

\

4

4. I have heard the arguments made thy

both the parties.

E. The Karnataka Appellate_Tribqnai.ha$ »

set a3ide the canceilati0fi_o§_th&_@tant”madet

in favour of father 9of the ‘petitioner; in_’

Fxppeaal rm. 2611938. FL,Z3?K’f;’}¢”_}>'<§a-tj"T_,V 2'"3'–,te's§pof;dent –
the Deputy Commi$sione;__fias3£n District was
directed to dispose @fi,the;méttet;éfre$h after

affo:éifig=t§ppd%tufi§ty' tém the parties. The
said érder was pgsséd in the year lfififi and it

is not "alsat; $3" to whether the Deputy

"wtCo&missionet'"ha5~"passed -3rdar' at not. The

"fi_g;i:1f::'-zf'y"e.?:~,_iézéiisgi"-by tha writ petitioner in this

Writ Petitibn is for a directien to the Deputy

t,C@mmi3$ioner to comply the order passed by the

*tKarflataka Rgpeliate Tribunal. However, by

*m t fiiing M1ac.No.4?1lfQ9 to amenfi the prayey he

hag seught direction ta the respondents to

censider thfi representations.

in View of the above, I pgs$":heu

fiollowing:

The Deputy c0mmi$%j0§er;fi fi§sé§§gH is
directed to consifieg tfiétggfifegenfiéiifins and
pass appropriate §§fi§$ @g, @§fJ Annexure–\G:
dated 21″ of six
months fE%fi{*%Hé%¥fi§fi¢ Q$ fieCéipt. 9f” cop? «sf
this § i:;’~é§d3,r complied. The
petitfiéfiérVi§ §§$a p%Lmitted to Hfikfi another

repxegeniatiwn by fifbducing all these detaiis

PW}.

“V,beaQr§»:he Depuiy”C0mmissioner.

” ;Wifh,théSe direction$ this Writ Petition

is “‘ais»;;-fisvéa.

., . Sd,’
Iufige

?SJf”