IN THE HIGH CQKERT 1'§OV7§.3§viB§§}2:i2'i3:{3'§fV @ "
BEFORE§" %
THE :~1oN*BLE MR. k;3:sf:f:ETI'I'IO§'~I rm.323$}~..Y§3AR:s 1
S/Q 'FHIMMfi1?PA5A;jPQOJ§a R"?
SOONTHAEEY H'2§%ié;i:ss:z3r«§Eg
?=}§AN€s£§LC§RE
T':3ss:§sHV;-3%. KANNADA.
*?A:£é;$::'::3m
#5335545 SA_§» '.
V " MANGALORE, ma: .§€§SP(}§§§EF€'}'S
(BY SR1 R KUMAR, HCGPJ
TEES WRIT PEFYFEGN IS FEES U3'*§DER-§§.R'YICLES 226
5:. 22'? OF' THE CGNSFETUTIQN GE ENDEA ?RAYENG~ TO
BIRECT THE RESPGNDENTS TO CQNSIDER THE
i
an
PE-)'}'¥'1"IGNER'S APPLICATISN F012 REGUL¢'-'x~I¥21jE'£¥_{1'§',Q,§\§..A
WETHIN A TIME BOSND mm' :54 AccQRr3g}x:c§"--g\s;:3f;;.T ~
LAW .
THIS PEETITEON comma ;f~*a:g?._ 2:aR:«ii§:'rs«§1,,:~I'A;RY"'«
HEARING THIS BAY; THE COURT M533'1*THE»;a*0;L0m:s1¢r:;:,T_i
o aha R t
Learned Govemxfijent ta. accéfit Vimtice fer
the respondents and IA';_1¢ ' within a
period of fang” wkifijeks .fi*on.1’£€Sdé1y,_’ v~
The “:3-at-%:icne;fV_*i€~__heibre this Cami: seeking for
issue 01″ \?JI”ii 0f tn direct the rem”;-ancients to
coxggéidar the p§: titi01;ier’s appiicaiiitszi far regularizatiera
. “e’§”‘i§’,hiH_ a VfF&fI1€:«
.3″; ‘E’i”:ie gr ms pfititiaaler i5 that he is in
” pawezgzééaan and enjayment sf the land in qtjestien ir;
N0. 101 of Iruvail Village, Mangaicfe Taiuk. The
2 m pet1’ti011e:* eonterads that he is rasiding in the hause
J2
Ir
V. A F€$§’§5{)fli:ié;3fiiS. ”
which is canstructed in. the said property 5€a:”ing~§j_0i1:§e
N0.1~148{1). Ia respect of 111$ zxrxautiaozézeéé”:E;>c§i§g;§§é;*t§{::$i*1«x’ *
and cultivation of tbs preperty, vt1″};«<:».;»3c:tj_?;';f:"§V:«'1"':Vé:'T in 'A 2
have made 331 applicatimza seekiiig fagizlariizgifiglj
uiiautficrized 0c(:upatio:ti. II1 t'r1:i3 an "
ackxaawledgment is t:;""i1é:§?eV"'-been 'issued as at
Annexure 'A'. The g*i.é2.?a'1Ce5'<:;f pétitianer is that
degpite 1apse;.aF« .$1f;;iIiCie:1t 1:;i3."£1e; if}§};3~ 1jesj3o'nde1*;1:s have not
cansiderefi df_ -flrle applicatjen in
aztcordvanoe :¥ifl*i:"'}aLév.,» 4"*T}"1"ert:f0re the pefitioner is before
this appropriate dire<:':iens to the
4»';4:""'i"3?§vf:¢VA'.§§é1*:"3e£1 Gevaxnmefit Advc3{:at.€ wouid stats
théi: t}::.é 'vtfifaciiy and genuiraeness cf the ciaim made by
V. §3"if3__ p6?:ifi911€r and the appiicatioii saié to have bean fiiuad
' ""<-$%fiu1fl<:¥( be verified by the Ta.E":$ildaI: if such appiicatian
fauna 1:0 ba pending, appmpfiate astion would be
JE
5;'
taker: for placing the application in aCCOI'(33flQ€§.'Wi.§}£3{§é§,§é %
befare the Cezntnittea immediataiy on _C01Z$§§.iI1IiiOI1
such Committee. However if t':":€r}.-°:
impedifiaent the petitiexzer aifoazld be-.§1ifi1naté(i.«:sQ_VV2viiI1in v
a raasanabie tixne.
3. In “(;f”1″V.’~11t.”:= Tahsiidar,
1\&00dabidi;’cf»vi§ the claim of the
petiticner, ifor reguiagrizatéon has
been I:i1 ade gamer}: at Annexurcé ‘A’.
If the ciauim_ 1::«:a géllflififi, the Tahsildar szhall
V. spéips f:;§%” “f:1.1jf§11£:r processing the appiicatien and
‘gcfiiacixigV’~§§v’~ ‘bef0re the Cammittae for regtllarization
i::1::1édiai:%:%i§% }:?iff:er canstitution cf the same.
6. in ihis regard in order to hastfin the pmgess,
‘£316 paiitimler shall file one more set of the papers along
wiizh the Cfiffififid {:op}= 0f this order with the Tahsildar,
$
pi!
4″:
M-ixtsdabidire, within a period of four weeks from the
date of receipt of a copy of this order. On receipt.pi;%1_e
same, the Tahsildar skzall take all steps fig ~
ctonfzrm the aspeet with regard _f,9…if;_1f1e 1::’e’i”‘itié::f1;pj;}””+:2f’_AtVir1{-:_V ‘A ”
application within an outer bf
thereaflzer. The pendency of .r.§t13§enViSe,_0f ziypiieafion ” ‘
shall be intimaied to the pet.i€i§i.:f:ef”*2;:ithiri’ t.7’3..€ time
frame. If the app1i¢fifi€§g1′ pending, the
said Iigghaéiti» =. t1ri?:”,:’i~:afi€”:r be placed ‘my the
Ta}::2si1d_ar” Committee and the
Cammittééx—._sha1} -r_:<31::$i'<,1.,€;'r and dispose of the same as
,_V_:=:x;_3§§:li1ji§§s12$1y p:3$.s'ible but not later than a peried of
'i?3ii1'V;11{§r1t1*1$ ";°2+oI31 the date of its cexistimtion. it is
Ii:3éii1es$.'E;;¥:i__t£1&I1fi(3:1 £113: if the appiicatiim is pendirzg
:.};:€titi0r::€:1' is in pesgsessien of the p:'9p€:*i:y, the
A ":L:";:s;:{s;§3ssion shafl not be dimtgrbed by the respmzdsnts til}
iifize appiication is censidered and djspcssed of.
i
*9
GR
in terms of the abave, the petitizm stands dispaseé _. 9
of. No erder as 213 casts.
Sd/%~ CA,/brna V