High Court Karnataka High Court

Maximina N D’Souza vs Uma Maheshwara Devaru on 5 June, 2008

Karnataka High Court
Maximina N D’Souza vs Uma Maheshwara Devaru on 5 June, 2008
Author: V.G.Sabhahit & A.S.Pachhapure
__§...

11': wag HIGH cczuar mi' KAR&2§.TA§{.:1 yr  A-

mzrgn THIS THE 5th gas' 9? §,:{::~§§",;;§<::iéie§.  '

PRE$E§Tz 1 , ~_ .a
THE £~iQfi'BLE §E£x"£_=._!¥_?;Sf'§"§i'.';E 1'_.*'.,{«:=';12A'..=é.;=;3.:-:A;¥.:a%i':'°§* '
  V * _  
TI-IE I-IQBTE I.-E 1:»z'R.J13sT§a::a:. A.S.?;%,._€§§;?-§AP¥3RE

'wary 3.99:-35;; :~;gi';'?3i3 ;::'i;s::§;.

EETWEEH:

1 zvgaxzmgrggg, §$_D'§;QI3z_:§; _ ,_ _ 
§AQ¥JL'f__3  .   _  " 
*fiFifi;'i§£¥'F.BE'F;_T af$._j3~£:%_z.ss-.  '
sALarzg.1s:__a=1:zn," '   ._  
 §%;%»;%a.m;.f*ariL:;;as:=.-*aa.*

  UDUPX _B§$TKiC"§'....,.,A?PELL:%IT

{Ey sgi ': ;sz"§,av1§§§§-2§A'§:a;fi~$2"gigmgma 3

AHI1: ..

" V'  . é  t3'5z;a"%:ngAH§sT'i:*¢§m:m amzaazs

1.

_ EITTE ‘!.?’£LLAGE
VTQ., REP 33? 1% am:-:;.<3§?:G
~. ' TR¥§ETE§:, BIITTE VELLAGE
' 'E'Q., 13:31:93 ms?

2 ‘m’L; 1.49.32 ‘£’R1BII§5IA.L

V KARKALA RE-P BY ITS C§’§.§§.3F”.§s’§2§§§
KARK.!1L§ ‘i”Q., §§§’i.¥?! 133%’?

M ‘:3 ‘mm swam rm iiAE§.a’§.’A§iA.

RE? 3′? i’£”‘S SECRET§.Rf”£’

REVEHBE DEPAHTMEHT
‘QIDHANA 3013338.

£3£HGALQR£-1, A’

{By Sri: K sagsmzgzmx samvw mare: R1

T313 WRIT .é.??E-AL 3’8 ?zLE:f.m..:§ A.z.§:.:é%4 “%§’:%§t;§:T
:3? “93:: LEARKEB SEEQLE ;§1§fi’°ifIfE”_r -i:3g:$;a%,;.§

W:P,§§:3.39330§96 .E3T;2i§,1!’.LgGf}{};: : M

Zfiia Writ Apgaal czszaijifig am its: 3:.2,e§s_£’i:#¥¢s,%._’:ia;.is: -Edgy, r L’

SABEAHIT .31, «ieiivemé the féiiéwing: . —

Tiiis appeai “by _ iv ” petitianer in

W.,?:H9,2923i3i9’6v is by use €3!¢.’i%’3t!

dated that agzggiésatéiszzz §”:.’§:=§vz.%; by
“!’h€.2c,sph.Ai’i7aV “S;eq1′-:i .§r é.’– i’:_”r3V§.’-..’_i’=:*.”‘. of the:-. getiiiener seakjfig

co3.3fe’;m§.*.nt ‘ acézafianééy right stat’ iaaé; cemprised Em

‘ ‘~..¢.,3y;3!§.i,3.9A4!”1?;F: z.s.ni¢.i””‘i3’€§4~,¢’ EC measmigg 3.5 331?. figfl seats

at iéarkaia Kagaha *€E’iii.fig@§ figs beets.

:g§e_§:.ga,.byMf%1§e mam Tximmal by atria: éated; 2,L§_§i’f£i3

\,ha.s b€;2:m i~ cagfirmeaé. Buriag the $9″i?fl¢.’§%?.’fif_”§»’ 9:” the %.§_e”‘é”§§I

‘ _;.3egti{§_1’_:n Ezaaémina Es’ {}’3o:2z-:2 am {i;”.'<3f_3!('3; iegai

zfiégregentatiye ané aggeai was fiisaeé by the zsaggezfizmé:

\;bxJ*

herein. The petitianar hexein camtintzead the

and the apglisation was ccnsiéerarj. $33! that .

Katkaia aszé was reje¢::_=ea1 'by Qggder r;§:»'a.~'teé;-:«'.~*_:;-:.:'_2:,'_."i_"',::82 "

haiéing that the apglieant was $9: 3.-Atgfizégath' gag

mnant rzaf the hazzse which -325 e§«:.c'§§;;:;a§;_§«:%:: a§:i_ .

wkerefaxe, nat entitied ::xVé:;:2::§:::_:%_a<:y

3-gm: agde: Kaxsaatéegéia "..§._'*7-'_1iZfi§L*_~f!¥l}3.5 gazing
agieveé by the saifi "?ti1.2i.maig

the a§pliz:a.3s.§_: figééhazé _;_-22: this smart

and i;his__¥§évé2–;:t__ u:§ia1;3o",§_g:~f the wit ye.-i:i%:is3a on

2~§§1£I3.3i_'i*13€.'5 £12? :.-:_§§1§z::.3;:3% wag 2:323? fa i:er,:.%z:t

9f ti:-.<:e.. hcnéé fin' kizs £5-gctzpatiézg and the. impasgnéé $25.93'

' . -Ar'ejs<:':i:iis;"g tha: {

was fiismismad by 326%: dated “‘§”,”¥”=2iL3i’}fi=: €23 %:%2;.2.é

mid atgpeai since there was delay in fiiing a%=’_!4.i r:e§”£.’ii::-ggfi

\9m$

-4′-

5%

the a;3piica’£:.i$gs have been fileafi -22: cansiaaiug $.§.=’:é’

éeiay and said aggslicatiana were d;im3gi§;e:§_=;§ L:4’VV;é £¢-%§

coasgquently, appaeeai was dismissed by VV

‘?.’?22£3fl4, Beigg gsggrieve-1?. fig t§:fém:s%’-;«§.d #31-s:!;.gx2>;:,r:A,j :v§”‘Va4u_§.aV,:’&’:5;§V:1.i:.i;=V_Lé.§

!\LQ’samz–z«,I. prefarred Sageciaé ieaére g3.étiti¢3:.M.

§£on’bl:E: fiugreme Qatari: it

arisiag mu}: 3:’ ;!.ELu§7’=i’4:_:,.,§«fi;=155!§-s’fa?;Af§tf}4;§”anti §-i’é§’a”‘§_2i_\v S’aa§,%:em:3’
£3—‘.>:1rt by grader datéfi *a,a;ci:§:;e €333 agdaer

passed. fig fi§’.A7§{<¢x_?33§'2Qt§:f{ g'}£:.i';»:;e$it§.f?§:?j the "matter tr;

this cr:¢311:t_A g_é:x:9r'd,§§_g,§y., in-it aypeai was gasted for
hearing; 4' _ '

g ' 'E332 hj-'5;€:"¥i§e:_2;=V_**:.? the 3_~a.3'aeé sisszzzmgsaé ~'é_%_§¥§3¥:'.=«E§!i£g 1123:

gmd iearned csssxnaeé apgearing $9: the

A *- résgzéfidénts ~ . .

.§.A¥érned cczzmsei agepeating far the agspeiiani:

::=§:.b’m§ttéd that the ‘!’ri§3:.ma§ might to kave hisaié spot

~i_V:a§–§,=aéct§:.>n ta find 0:11: 3.25 ta swhetheect the azggsiicaaiz wem

\§T»-55>

#5-

cnitivating the lané abuiiziag his £;ui3éiag§£Va:

ta fiad Gtit as tax wk-ethgr he wg$…t.a:3§nan,§”£$fi’ ‘L-Q5 * .

1.3.34 azxé wharefme; £113»: czrdéxg

Judge is iialaie ta be set agéiérgf

4, G3 the 9thi&.::V_”hain§;’ ::§:§:?s&i’ :agpem’ing
£413: Respegdegt $931 jfiixst tea-gliififiéfiflt
being we that biziiéifig 33%
igaae am ggamta in 2953 and age has
never A “as zéiaimed by him in fey.-m
issued £42: vacating the
pa-22.-mi3g§:L,«….Vi:&:.*.ygégitfingrwaypfigaat had sszeught far

Fm V fifié 933;; . snitahh: agzcgmmcdatixm and the

»A ;ti:sg::1;.s§:::z;g’i.’$'”*§;’ad::s:e§. by the appficant. himggefi’ ‘§*9iaitf§

ha-srg seat the teat: fa): thraae mszsaaths in

1:33 ya5;fi:t””1f’55-8 the gate 9:’ R3;§;3§- gar maamth aaé

~ ae’§g1-éyffire, tag aygiicfant is anigr a; tenant :3? the hemase in

‘ “‘._Vt§a&:«z;:cc_a§a§iae3:.! aafl nave: azaitivataesfi the ind,

M6”

5; We hatre 5939 anximm consiéeratioa tea} 15%.

cententian :3!’ the Iezéarfied cezmsel

paxties 331:3 gerzzzseé the stigma! rez:aré37«§t§§’

Trihuzuai and erdex passed by t§;é”§g::§g.:.d5

33313911 giggle Judge in ‘~ , J, n

£5; It is the contention–VL.:é’fM the V. aggjé:-£1§é’:_n§« ‘t§a:-zii size i§

cultivating the lana:1&3z1_higg-;i§cti,_§:a:i§i:;§;:; -:1 tenant

on i…-3.?4 and tlzasaeg-:4é$f¥’::<és;" – ~3>

-7-

himseif has rightly came to the crmtglzzsian that figs

appficant was may a tenant. <3!' the bzzilfiiag and: 23$

an agicttltmist cultivating the iand on

same has been rightiy cenfirmeé by 2.:hzc.::__»3§«§5é:s-:%;u%":A*§yn':§

«.¥::s:lge cf this 9911313

'L It :5 clean' fiem !:hla3e.___,'v3e:r=;i:-:31' £21' tfi:-.5'

befsre the .La…=::.v§ Tribunal !:huéi9+:_V":E5Ie:gV:3.aey2 cégtzpon mas

been grtsézzxseé whieéfihoufé ..§;.h§é'«.:s;_p91i::;=:.nt Thai! sent

ié';s:r;taf.é(§ in the 3'-:%.§:.i igtimaiiaga
that i.m.2:I'e: he czcexaagied, the hrmzeazr {rem
1,2558 is ._séé§.3n:!Iia1:;§ rent fax five menths at the gate

9!'. '3."2.:'- mggfigh and the same is ziazced 12,'§',E§!3, 'rhe

» s,! m2%!.£2';.A':V:"r'::=.:e:_!: is af the pear;-£2221 19358 wzgexein there was

~.ir.§–.,siifisp§i€e $§r§$:..ev£er regarding the ciaim fits: ecctapagaazy

right. "-*§'.§1:e".:'§'r!?3:§m:2 hmrifig "regard tie that 5*-aid éaaaamegt

@3359 $1: censiciemtien :2!' tfie maxexial an zecezd figs;-z

that. the apglicant wag: the tenant 01' this: fitaiidiag

" -"i:3:1¢.'1ez' the temgk. am a rent ef R.sg£$§~ 9:3: mt:-:::%:h. and

\§,_}~,

_g,…

there is :1 h{§’_!5€a cattle: shed. agd same tzeaégsé’-V}if£r:_V'”€:.h=:=e

compeumi whergixz the hanse amé. the

3-itzzateé and apgzligaat has gevexiszzitivatéééiy V’

gait} finziing is basal} upon the gigggtsjg-gig: pf:-zgaggxa-_f:g;u2::§

Ha
wt»

ggartiaz-.5 inciuéing the me31:’n§=V_g’–.;;=::;?«.e2*1?’v-firzezgggcéfi
applicant: himsasif as V_;:.m.t of-= fa; five
mxmtha Le, fram azneumtiag 1:21:

R5459!-. “fhe Qzxcfier gagseé 1?}?

the ‘!’1’i}311:z;.a§i’.:V per tisa $11!???
gaaegzefi as-heezi and game iizeeg in
the: cofigzéané hfliixfiifig czztisie gshazeefi is :;i€i’z_’z:.e_’%:s;a:é

anfl:.*;:§2g1ic’4€iu1′. was inst’; cuitivating the 322561. were {met

‘ Ethe ..AE&..,..;+z:1d %”,’f1″ibI_m+-13.1 has not c9§ar_§I_1::-s.:*.d spat

§§’»:;§.:§z.i wast in any way afiact the Carder :3!’ tksa.

Tiri3_§1:ns£§~ is based 2.19433 the mateziaé rm 1-cgecezd; am!

amt “§;g§;:pe~cti9n at that time 9!’ <::m.§i:fle::3_*is.r_=. oi" the

ézggéiicatian wottizd rant heip $223 Tribzggmi €36 finé 23:2? as it}

Sirhether the: agpiitmzgt was 4.¢ras

aaly 2:. tenaat :32′ that! hangs-e; fie was get .

kind and wherefagem tke §e:3_rae<1mVSing1€;";jv::§§;g;.–§"-§::i*§?ia3.§"

regard to the above. said matéfifli!'€t::0:1'.i3:"%i3'L§'*-._§§§:3£_i

having raegaxd tor the ce)nte§!.";s:_ ca!' 1:'§eg'V':*€2:313,:'V':§.~%;§£:i.:;fg

to the applicant hefnxe hsasisi
that the finding {if éees 339%
call for imerfexgnce igzfiilé. tegard
to the ahotrag is 9123:: that the
!i;:'.=§ig;.(*g:vV,;"z3'e–§"v .1?-§_%fV.'-LVV"é'V5.i3{l|t§'§!.'~$.3.E§_' was the £emm.i:
of the ::h'é.'»~,Vtv_:$:*«'z?e..1v1:.=§;_.«§1§L4.;*=':7'g fiéfikiiitivated the izmnri sizzjmeé 2.33;

him hz3!"ie;s mat e§t§.{'Ld to <:mafe_ meat of

. igbased %.:;*;§fimiA::he material «:41: wagers: inaizaéigg tag

L…fi§;.:¢€ry,3:-rA£iei&"s:§1:prsn far receipt of xemt fax the iizceuse fa:

Feebrgzazy ta: éuaaa, 3953 and ether

"-.,mater"ia§ 3~9g regard and wherefcze, the 0:135'?! gassed Qvy

th_ie 2'g%a:n-ea fiinglaa xhgsdge xieciiniag tea inizezfete with the:

V' 52:29: of the Lagd Tribzmaai is justified =.'i3'.§f.'§, am? :14: am:

:13.»

\9«/5

_.H)..

any getmd ta iaterfxgré with the artist ‘

fimgle Jggdge in this writ aggpealj»..»$c4ee3’.§.i§§g§§;V » V

that there ia gr.» merit in thifig

faliowing order;

tithe writ s.9paa.I__ is dismi’§ag=§_,»

¢.:.s;v.}-‘=-‘.« ‘ ‘