High Court Karnataka High Court

Vidyaranya High School vs The Assistant Commissioner … on 28 March, 2008

Karnataka High Court
Vidyaranya High School vs The Assistant Commissioner … on 28 March, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BAN GALORE --  

DATED THIS THE 23"" DAY or  

BEFORE

 

N NO3139 ()P'.2{!i}';£i'(1:.R)':': 

WRIT PETITIO

BETWEEN:

'v'i<iyarar=ya High 3:55.92,   V  _ 
Madihal, Dharwad, By'-its Secretary " V  __ 
Sri.Srikant,T.Pati1,ff' OI.   1 O, 
Aged abciut  years? =i '' 

Occ: Adv§;ggita,--':VDhar§1\{$d._.V    ..PE'I'ITIONER
(By"S;i:S:_;f5.i€i;.ikan§i»."--Ad§r;)"' A  

"'°v-IE2. A

V .1, T116"Af.§sis.té:ntOCdfiimissioner,

AA 1.......; - - -
7 Han w-"  Sub=I}1v:s:on,

"  :,;rr).c:,comp:.und, Dharwad.

bro" ..

..  W./Q Amrrztappa Vikrant Matt,
MTajj_or; Occ: Agriculture,
 ' Rfa"'Mruthyunj aya Nagar,

A ~ *,Dl1_:_1_rwa.d.

LA) R

 . Shantha 'v'ccraiah, Sfo Airru'-"jrspa Vikra" Matt,

Major, Occ: Agriculture,
R/0 Mruthyunjaya Nagar,

Dharwad.

v1.fe..»'



km)

4. Ra.-haiah, S19 Amruteppa Vi..re:1t watt,
Major, Oec: Agriculture,
Rio Mruthyunjaya Nagar,
Dharwad.

La?!

. His Holiness Sri.lvia.Ni.Pra.Siivivayogi'ivialiesWé.nii.gai_ti,'' * . 
Murugamat,Dharwad,        *
By its Administrative Offieer, 
c:«,.-.,..u....4:n...._: 1 g  2 ~   ~.
oavauuutu nuuu,  _  V.  A 'V 1 2 
Dharwad. '   V..RESP\Z)_NDE*NTS 

{RV Sri_Nn

W, .. ..

scan: II \.ll5-.I. 1' , l.l\...zf\-HI

iga S"i_xranandnpri-e- "V '1'  'Pei 
Sri.Santosh.B.Mane;~ «.Ad'.i_r. for

iq'3R»'.5'}~l _

Tl1.i3-Writ Péetiti_,0t1'V.~¢is-filediinderi Articles 226. and 227 of
the Conétitution of India proving tofiuash the order dt.12.3.08
on I.iA.No.Il"" 'p.assed_-- tithe-.»'  Bangalore, in Appeal
No,_853#.Q7(l2eye1iue)beingarbitrary, erroneous and opposed to
iew,  ei1%ijestiee' vicie. z'~'{n:ieX.E.

. ~ .1 . I nnnn .....
..Th:.,=.' '.7-Jrrtrketrtron coming on for ].':i'fiiifi'i'u'ia":v uI:u.1I.|15

5 this day, the Court made the following:

0 R. D E R
i."Vii:if_V,er:1med Government Pleader is directed to take notice.
2. Petitioner has sought for to quash the order of the

KAT, Bangalore, passed on I.A.No.II dated 12.3.08 in Appeal

No.853/0'7. .519"



 Heard the learned Centre} for the petitioner, the
learned Counsel appearing for the caveatorfrespozliderirt No.5
and the learned Govemment Pleader.

4. 1'-'1""r'.'I"'dli'1g t" t"e _petitioner,. petitiener' is afcompesite

Pre-University college   'Flchool situated at

Dharwad. Earlier'  thepetitioner/Institution said

_o hair- .-1l_d l.o.f'?.;-.,.r 'toe land measuring 3
acres    igztllssilliri Sy.No.-44A situated at
   be rejected by the 1"'

responderltfigssistaiittCommissioner against which, appeal was

  was "admitted and an order of status--quo was issued on

  filed; later, on the objections filed by the

he _ "leontesti§sj respondents herein, the KAT said t-. haxe .e_}'ee.ed

t’l1e:l’.A.l’o.II i”ea and thereby the order of status-quo granted

ll 13.8.07 came to be vacated. Hence, this petition.

Jgz

r .

5. It is the submission of the learned Counsel for the

petitioner that when once the matter has “and an

order of status-quo was granted, the _hav_e

.1:._.._.’…….1 1.. ….

ulamnsacu f

argument, he relied upon the decision iinij’;Ili.Ri :l’988
KAR 2814 in the case iio’f.ii_Nlunilalcslitnamrrta Vs. Deputy
Commissioner and’-one of the Supreme Court

reported in (-1982 bu.,j4zs¢+_’in_ the ease of lviooi Chane I dav

Jinn __j 17_
{-

and –,Bula:id Company Ltd., Rampur

andothetsi, a::;/o ..

“Pct-‘eon-tra,~~~”iiithe learned Counsel appearing for the

coatesting ‘respondents has submitted that earlier the Form

ii — by the petitioner before the authorized oftieer was

iagriculttlral land. Although, at the threshold, status–quo was

granted before the KAT, when it was found that the land in

question is a non-agricultural land and that it is a playground,

A A

the IA. filed has been rightly rejected.

. .v_I ., ~ V _’-

p ie-“tie”. filec-E. Aeeoram-.gl»;’, ti’: support of has

7. In the instant case, the land in question issaid to be a
playground and admittedly it is not an land.
Furthermore, at the inception if any such__o:rd.er’ status;~gue»_is
petitioner cannot claim to .e_ontin”uei the tl1e_T;di’isposel of

the appeal. Moreover, wseuhmitted the respondents’

Course! when pr1.. .. – ;1-t rn.=;I._e out -3.» eontinue

the order _o’t’V_statt1s+quoj« the_”sarne. rightly rejected by the

KAT. of”the»iproceedings, which need not

tore’. the ‘appellate”lTribL1nal cannot be directed to

…”..a..:… …’..i’*… J…-;£ .”..« 4 ‘ *
ma lI.i1lll’fl.Hg ?u’r. L’;’a1.:.”I.’l.’IS”‘q’l.i{‘l till the disposal of the aepeal

_ _vandiii’t-»is” fore-the-._sati’sfaction of the appellate Tribunal to pass

appropriate ‘orders. There is no merit in the contention of the

it ‘ However, it is for him to press for early disposal of

the appeai.

Uta
FL
“I5