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 2, Cited by 0]

Karnataka High Court

S Sathiya Bama vs State Of Karnataka on 26 July, 2019

Author: S.N.Satyanarayana

Bench: S.N.Satyanarayana

                              -1-




   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 26TH DAY OF JULY 2019

                            BEFORE

       THE HON'BLE MR.JUSTICE S.N.SATYANARAYANA

   WRIT PETITION No.27522 OF 2019 (KLR-RR\SUR)

BETWEEN:

S. Sathiya Bama
W/o Mr. P.H. Raghupathi,
Aged about 53 years,
Presently Residing at
No.261/1, IV Cross,
Mahalakshmi Saw Mill Road,
New Tippasandra Post,
Bengaluru-560075.                            ... Petitioner

(By Smt. S. Sathiya Bama, party-in-person)


AND:

1. State of Karnataka,
   Rep. by Principal Secretary,
   Department of Revenue,
   Vidhana Soudha,
   Bengaluru-01.

2. Additional Director of Land Records,
   Department of Survey,
   ADLR Office, Bannanje,
   Udupi-576 101.

3. Supervisor,
   Department of Survey,
   ADLR Office, Bannanje,
   Udupi-576 101.

4. Mr. Nageshappa,
   Government Surveyor,
   Department of Survey,
   Udupi-576 101.
                                 -2-




5. Tahsildar,
   Udupi Taluk & District-576 101.


6. Deputy Commissioner,
   Rajatadri, manipal,
   Udupi-576 104.

7. Additional Deputy Commissioner,
   Rajatadri, Manipal,
   Udupi-576 104.

8. Deputy Director of Land Records,
   Rajatadri, Manipal,
   Udupi-576 104.

9. Mahalakshmi
   Aged about 71 years,
   W/o Mr. P. Narayan Potti,
   'Shivam' I, 'B' Wing,
   403, Raheja Complex,
   Time of India, Malad East,
   Mumbai-400 010.

10. Girija alias Roopa raj
   W/o Mr. H.N.G. Raj,
   Aged about 68 years,
   No.332, 8th Cross, 4th Main,
   Avalahalli Girinagar, BDA Layout,
   Banashankari Near BDA Park,
   Bangalore-560 026.

11. S. Lakshmi Narayanan
   S/o Late N. Sthanumoorthi,
   Aged about 63 years,
   Residing at No.34, New No.65,
   Sathyamoorthi Street,
   Tirunalveli Town, Tamil nadu-627 006.

12. Padmavathi Vishvanath
   W/o Mr. R. Vishvanath,
   Aged about 62 years,
   701, 'Argent', PBEL City,
   Thaiyur B Village,
   Keelambakkam, OMR,
   Chennai-603 103.

13. S. Sripathi
                                -3-




   S/o Late N. Sthanumoorthi,
   Aged about 56 years,
   No.3A/102, Samarpan Complex,
   Jasal Park, Bayandhar (East),
   Thane-401 105.                                ... Respondents

(By Sri. T.S. Mahantesh, AGA for R-1 to 3, R-5 to 8;
    R-10 served but unrepresented)

      This writ petition is filed under Articles 226 and 227 of
the Constitution of India, praying to direct R2 and 8 to club the
application No.16020415199247 dated 2.7.2015 (Annexure-A)
pertaining to Sy.No.133/16 of Shivalli Village, Udupi with
application No.16020415255682 filed by R-13 on 29.7.2015
(Ref.Receipt at Annexure-P) pertaining to Sy.No.133/18 of
Shivalli Village, Udupi and dispose of all applications pertaining
to Sy.No.133/16 and 133/18 of Shivalli Village, Udupi together
by conducting phoding and plotting after fixing boundaries and
proper measurement of land with FMB sketch and other survey
records of adjacent lands jointly in accordance with rules of law
and etc.

      This Writ Petition coming on for Orders, this day, the
Court made the following:-


                             ORDER

In this matter, Mr. A.S.Manjunath, ADLR, Kundapur, who had appeared before this Court on 16.07.2019, submits that he has completed the work of podi in respect of portion of land bearing Sy.No.133/16 and Sy.No.133/18 of Shivalli village, Udupi taluk and submitted his report to the Court along with a Memo. The same is accepted and taken on record. -4-

2. The party-in-person Smt.S.Sathiya Bama would submit that survey work is conducted as per the directions issued by this Court. Then what remains is the implementation of phodi and durasti of the said portions of land by ADLR.

3. Mr. A.S.Manjunath, ADLR , Kundapur would submit that within a period of one week, the said work will also be completed. His submission is placed on record.

4. Accordingly, this writ petition is disposed of reserving liberty to the petitioner to seek revival of this petition, in the event if there is any short coming in the work which is conducted by the ADLR, to bring it to the notice of this Court.

Sd/-

JUDGE Srl.