High Court Karnataka High Court

Venkatamma vs The Asst Commr Doddaballapur Sub … on 25 November, 2008

Karnataka High Court
Venkatamma vs The Asst Commr Doddaballapur Sub … on 25 November, 2008
Author: Ravi Malimath
IN 'l'I~iE HIGH COURT OF' KARNATAKA AT BAN

DATED Ti-11S THE 25TH DAY OF NO\fE'M_I3E}5§!f_,j 

BEFORE

THE HONBLE MR.JUs*r1:;E  ' 7

WRIT PE'1'I'1'ION NDV.»1.5E§9*i36 di«'.2u:14r-;,1§a§réEsi

BE'T'WEEN :

R/AT.'   ?m;LAGE,

Vv*'NAzmjAGU?1;3i HQBLI, 
 H(}SK(3f3'E_'i';AL£.fK;.__ %

V'BANGAL0I§E_'DI_STRICT.

L  "SHIv1Aiv1§&=A"'*'

  V w/0 C SHANJANAPPA

   ..... 

3

RfAT«–.CHIKKONiZ)AHALLI VILLAGE,

. :V’Ng§N’BAL’3UDI HOBLI,
“Hr;>.:31a:<;::*1'13: TALUK,

BANQALQRE DISTRICT.

” ,V$fi.RAMAPPA
* s/0 LA’1′}’:”: SOMANNA,

60 YEARS,
R / AT CHIKKONDAHALLI \/ELLAGE,
NANDAGUDI HOBLI,

\9A~

THE ASSISTANT COMMISSIONER
DODBABALLAPUR SU’B–DIViSION,
PODIUM BLOCK,\’ISHVESWARAL’§I¥£ -1′
TOWER, Dr. AMBEIDKAR VEE13§HI,’
BANGALORE 1.

THE CHIEF SECRE’I’ARY”»

ZILLA PARISHAD,
BANGALORE RURAL 1:>:sT.’, _ _
BANGALORE. ~ A ; %

THE SECR§33TARY'”””‘f I *
SAMANYA §f1THAI *<":;z;A’m HANUMAPPA
68 YEARS,

A “‘«4R/Ail” GHIKKONDAHALLI VILLAGE,

NANEDAGUDI HOBLI,

_ __f~£O’SKO’I’E TALUK,

*7 :viuN1YAMMA

W] O LATE HANUMAPPA
58 YEARS,

R/AT CHIKKONDAHALLI VILLAGE,
NANDAGUDI HOBLI,
HGSKOTE TALUK,

NANJUNDAPPA

S/0 LATE VENKATESHAPPA t

53 YEARS,

R/AT CHIKKONDAHALLI . 2 ”

N AN DAGUDI HOBLI, » ‘ -..__
HOSKOTE TALUK. ~

CANJANAPPA –

:3/0 LATE (3fiANNA.i?1?A_ , ‘
53 YEARS, T % J

R/AT CH];KKON’DA HALLI

NANI)A.GU_I2_’I
HOSK'(§§’TE’;j’i'[_a1,U:K.’:-_V g
MA1MV¥gNE%:EE;,,V H _ ~
LATE 23212353 %

R_–.fA’Z.’ c§1n<1I”HGB:.’1,

A HOS1{C{1″i3.f1″ALU’K’;’

” % Mi VT’§3Ni?{i’i’I’A_i§i1Kd!i’V

:);’r.J.D’0DDANARAYANAPPA

RfA’_?._CHIKKON’DAHALLI VILLAGE,

NANDAGUDI HOBLI,

H’QSKO’1’E TALUK.

LAKSHMAMMA

2 W/() CHIKKANARAYANAPPA

58 YEARS,
R/AT CHIKKONDAI-IALLI WLLAGE,

19%’

Court by the order dated 9~1-‘.2001 set aside the said

order and remanded the matter back to

respondent. The said order was passed

fact that the orders on Ine1*its….were ; ‘

authority therein Without consi:ieI:i_figTV the .

delay. After remand, msponoent the*

impugned order on merits. VAA” éeiied by said order,

the present petition is’ ‘f”1lte<:L * . _ 2 .

2. Sri G; A. Srikante:eVGow;1_a,'”‘1e§gt3iried counsel for

the fiofivithstanding the
meritsof same is liable to be
set asfigie of the order passed
by the on 9~1~2oo1 in Writ Petition

No.f2fi}9G.I to 1992. He subnclits that there was 59.

by the learned Single Judge to the

aoifrority to consider the question of delay

-V hefo 1’e””Veni’biarldng “upfln hearing the petitioners on

%”L«-~–

Therefore to upset or reverse the rights

conferred on the mtitioners, an applioatiofi

condonation of delay would be

consideration of the case on H’1»eI’i1;s. j.’f’he’:4,respo11c_1er;ts

having failed to consider t;ht:__queS?joi1 of L.

in entertaimn’ g the apmal not corngolyringivfgwith the
order passed by would render
his order liabloto be ‘V V

5. For ~ I pass the following

orderi-

1). Tile” ~ order passed by the 15*

12-3-2004 vide Annexure-L in case

No}Vi9C i%2;o2oo1(-02 is hereby quashed.

V’ ” The matter is remitted back to the 1″

— ‘A’11;’S’sj5o1}dent to consider the application for condonation

W/<-~–r

.. 19 _
of delay and with objections by the petitioners. Oniy

thereafter and if found necessary the authority

proceed to hear the matter on merits and ~

rsk