Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

Sri. Veeraragandham Brahmaiah vs Deputy Director Of Land Records on 31 October, 2013

Author: Ashok B.Hinchigeri

Bench: Ashok B. Hinchigeri

                                  1



     IN THE HIGH COURT OF KARNATAKA AT BANGALORE

         DATED THIS THE 31ST DAY OF OCTOBER 2013

                             BEFORE

       THE HON'BLE MR. JUSTICE ASHOK B. HINCHIGERI

             REVIEW PETITION NO.23 OF 2013
                             IN
          WRIT PETITION NO.27997 OF 2012 [KLR-RES]


BETWEEN:

Sri Veeraragandham Brahmaiah
Aged about 53 years
S/o Venkateswara Rao
R/at G-001, Prestige Le
Promanade Apartment
Frazer town, Bangalore-560005.
Represented by his power of
Attorney holder Sri S.Raghuveer
Aged about 28 years
S/o G.Rangaswamy
R/at No.18, Katha No.370
Behind Sai Pooja Petrol Bunk
Alahalli Village, Anjanapura Post
J.P.Nagar 9th Phase
Bangalore 560 062.                             ... Petitioner

              (BY: Sri H.S.Dwarakanath, Advocate)

AND:

1.     Deputy Director of Land Records,
       Office of the Deputy Commissioner,
       Bangalore Urban District,
       Bangalore - 560 009.

2.     Deputy Commissioner,
       Bangalore Urban District,
       Bangalore - 560 009.

3.     The Principal Secretary,
       Department of Revenue,
                                2



      Government of Karnataka,
      M.S.Building,
      Bangalore - 560 001.

4.    M/s.New Horizon Educational &
      Cultural Trust, Ring Road
      Bellandur Post, Near Marathahalli,
      Bangalore - 560 103.
      Represented by its Managing Trustee
      Sri Mohan Manghnani.                     ... Respondents

            (By:Smt.B.P.Radha, HCGP, for R1 to R3;
                Sri Udaya Holla, Sr.Advocate for
                M/s.Holla & Holla, for R4)


       This Review Petition is filed under Order 47 Rule of CPC
praying to review the order dated 30.10.2012 passed in Writ
Petition No.27997/2012 (KLR-RES), on the file of the Hon'ble
High Court of Karnataka, Bangalore.

      This review petition coming on for admission this day, the
court made the following:

                          ORDER

This petition is filed seeking the review of the order, dated 30.10.2012 passed by this Court in Writ Petition No.27997/2012 (KLR-RES). By the said order, the writ petition was disposed off with a direction to the respondent Nos.1 and 2 to consider the petitioner's representations, dated 6.8.2012 and 7.8.2012 (Annexures-H & J respectively) for carrying out the pucca phodi operations on the lands in question. The representation at Annexure-J specifies the survey numbers of the lands as 45 to 52.

3

2. Sri H.S.Dwarakanath, the learned counsel for the review petitioner submits that the review petitioner is the owner of the land at Sy.No.52. But the writ petitioner has taken the order for the phodi operations on the review petitioner's land without making the latter a party to the writ petition. He further submits that the pucca phodi operations were concluded long ago.

3. Sri Udaya Holla, the learned Senior Counsel appearing for M/s. Holla & Holla for the writ petitioner (respondent No.4 in the review petition) submits that on account of the technical defects, the phodi operations have remained inconclusive. He further submits that subsequently the reports/orders of phodi operations themselves are withdrawn.

4. Admittedly, the writ petitioner is the owner of the land at Sy.No.45. If the phoding operations on the other lands are to be ordered, the owners of those lands are required to be heard before disposing of the writ petition. As the order for conducting the phodi operations is for the review petitioner's land and as he was not a party to the writ petition, I review and recall the order, dated 30.10.2012 passed in Writ Petition No.27997/2012. The review petitioner 4 is ordered to be arraigned as the respondent No.4 to the writ petition. The petitioner's side is directed to amend the cause title suitably. The writ petition is to be heard afresh. Post W.P.No.27997/2012 before the Bench having the roster of KLR (RES) on 6.11.2013.

5. At this juncture, Sri H.S.Dwarakanath, the learned counsel for the petitioner prays for a direction either to quash or to stay all the proceedings which have taken place pursuant to this Court's order, dated 30.10.2012. The liberty is reserved to the review petitioner to make this prayer before the said roster Bench. The proceedings, if any, pursuant to this Court's order, dated 30.10.2012 are subject to the outcome of the writ petition, which is restored to file.

6. This review petition is accordingly allowed.

Sd/-

JUDGE VGR