High Court Karnataka High Court

Krishnappa Since Deceased By Lrs vs Deputy Commissioner on 12 January, 2009

Karnataka High Court
Krishnappa Since Deceased By Lrs vs Deputy Commissioner on 12 January, 2009
Author: Ravi Malimath
 =  , 2! Sm't,v,,AN1'\§}§F'tii?NA D/O LATE KRISHNAPPA

 .3 "S:ii1t.AKKAYYA}&iMA D /0 LATE KRESHNAPPA

IN THE Hlcm can RT OF £<:ARN'A'I'AKA AT 
BEFORE §'V'V %"*

THE HTONTSLE: Zv1R.JI3f;~3';'}'CE "12,?m N1',-¢ii;§'3%§§fiAf]'I""I@!§  %

WRIT PE'1'I'I'l()E€. _Nc3.505--S9 €12? .'20(§4'{'SC-ST}

}3E."1'WE)EI~E:   AV '
KRI$3'HfiA§3?2$._  BY L523

1.  S':iit;~X€¥3,NK}=ifT:"AE?i1\fI21 W/ULAT13 KRISHNAPPA
"-AGES air? 52 "m::ES,
/AT B(3£iA3£A }%§;'?.SAHALLI,
K}\=L§{UN'FE ;=~.,.c322,a;--m12A POST,
K.R.P!.Ui€€AM. H(_)BL;I

. , AGES-ABOUT 35 YEARS,
 _  _ R,{AC?'NELLLIRAHALLI, WHITE FIELD,
 . ,  HOBLI,
' B¢AN'<3;ALo22E EAST TALUK.

 AGED ABOUT 38 YEARS,
 R/AT NELLURAHALLI, W1*"iI'1'E FIELD,
' KRPURAM IMIOBLI,
BANGALORE EAST TALUK.

W



Smt.NAGAMM'A D/(3 LATE KRISHNAPPA
AGED ABQUT 37 YEARS   §_ 
R/AT NELLURAHALLI, WHITE FI'ELD,'?.__  " '
I:;I~1T ff:c)MM1ss:NER
I3z_ODE3.ABfi«.LLAPUR 'i.._"UB--DIVISION,
\fISWES'ifiIAi?;'11A}r{ irawms,
Dr.AM£sEU:<;Af< vE'§:m~:1',

_BVANG'ALVOR_E--}'=. 

:":'Sm:t.K.RlSl:iN'HMMA

Wf {J * L}'x'I'I§} VENKATASWAMAPPA

$  Tgzsmtjmipjgzcp BY HER' LES)

' (a). vE}s:§{A3'AswAMAPPA

 Ax3Jz::'MAJ0R,

1§a,(r;s12* 172, CHI}G1;3.¢§;L()RE EAST 'IQ,

= *  ~P{.F1*I'I{3E RRAMESH 85 LAKSHMI s.HoLLA,
 _ AD\'OCA'l'E, FOR R--3(b, 0,5 & 1))

..3..

TAVAREKERE MAIN ROAD,
BANGALORE

(c) SRINIVASA 
AGE:MAJOR',   =
R/OF 172, CHIKKA ADU'G{3--LOI;--
TAVAREKERE MAIN Rem, 
BANGALORE  

{cl} NARAYANAFPA,  _
AGEMAJOR,    
R/GF 172, CHII§I5iAV.VAE)_UGO'DI;'«J; .. 
TAVARE;i<:ERE3;_MAI1*%";R.O§§£3,, % ~ "
   

(3) Sm£.M,;AY;%,MMA'A,. 'J' i"3 L  " 
   "

 D/Q '$2§EE$£_KATA«SW.AMAPPA
W /3 STJN13ARA_PP£: ,
PARVvA*1'£a:1P~:Ji3Ar%1L, 'HOSKOTE TOWN

(:3 " 3mt.i}<:a$zRA1QrMA W/O KESHAVA
"  aA_GE:MAJGf~«%~-«"
1::/Q "VENKATASWAMAPPA

.. . RESPONDENTS

{By M.C3.NAC}ASHREE, HCGP, FOR R} 8a 2,

THIS WRIT PETETION ES FELED UNDER ARTICLES
226 & 2127 OF ‘1″‘I*iE C3ONS’FITUTION OF INDLA PRAYING

J1:

-4…

TC) QUASH AN’NEX’RES~A. AM) B. IMPUGNEB’
PETFTION DATED 332-2001 AND I6–8~2004~;~-.._ ___ ‘ % ” .

THIS PE’ *m<;:»1~: comma on FUR _H'.§ARIfl.G

DAY, 'THE comm? MADE THE §i<:=L:.Qw:z\:'(3: }' '
ORDER, " "

it is the case of petii;éQr13rs”,.Vti’i;3?E-V.of one:-‘

Sri Krishnappa the pstitiener and
father of acres of iand in
Disirict by the
fi’i§iéf{?Lm’ter, the iand was soid
to tf§<§'« Sm£:.Krishnamma. On an

appiicatioii' ._,Vn1a§1e the g1°aI1i:ee the Assistant

_ Q¥;;i§1fiiSSi'oI;er order dated 19~:2~2()01 rejected

" {1"z;§i.er the provisions of Seciisn 5 of £1116:

K?-:F1f11a1;ai::§L?'~"Ai-Eciledulsci Castes amd Scheduled 'I'r:ibes

x(1?r0Eii'E3i::1':ic)I}. of 'i'raI15fer of Csrtain Lands)A<:'i:, 19?8. On

A' -éppeai to the Deputy Commissiener the same was

'' »v–~-£:*ejec1:ecl by the order dated 16-8-2004. Hence, this

p€t.i'::17on.

wit”

-5-

‘.2. The learneti C€)1J;{1S€} 11:11′ the petitioners

submitted that the Assistant Commissiener Comniiited

an error in paesing the i:e1p11g1ed order . 3

interference is Called. fer; He submits” V L’ K V’

produced suifieient records :0

grantee had 21 Wife j hence they are

entitled for the g;:’aented”‘ia1″1iiA. u

3. 1 learned counsel
appeaJ:jing_ 1’52’ _eent’e,e’tiug.responder1ts eubmitted the:
there is 4119 ‘ eeifinitted by the Assistant

C0n1;1’1ies1ioneI*»i;f1″éLs much as there is no statemexzt to

‘V relationship of the e1*ig’nai grantee with

t};”_1e7’_ He further submits that the Assistant

Corfimieeiezier has reiied on the Offieia} Memorandum

K V’ ‘ other recerds to eeme to a valid eoneiueien wl1:ich

.’ dneshot can for interference.

‘calf’

4. E§131t.Nagash:”*ee, learned Cxeveinmeni Fieader
appearing for the 15′ and 22115 respondents s11p;§g’G:’:t:a_Tt¥;e

erders passed by both the auiiherities.

5. I have heard the 1eaI’I1e§i 0&1′

both the sides.

6. ‘F:he”Asi?~._is;tar1$; C(JJ;_{1I}IiS:SiOfJfiT while passing the
i_mpug_ned _ei'<_1'e:**Ef;__:~tt.s e e;1_1'e"t(:…fi_1;e5 conclusien that firstly
there 'Wis '-51 *v§:i'th regard to the Survey

Number iiiffilrxe " that the original gantee

not married at all. Hence, the

-7t1aving left behind the petitiexxers as legal

r e.pfesezit€{fjves dees not arise fer coneicieratien.

” VT The petitierlers have pfoducecl the documents

Siglch as the Ration Card, Schooi Trarlsfer cexfificate

‘4 e¥:e., to estabiish the fact that they are the Iegai

fir

consideraiion. The order of the Deputy Comnzgissieixer

confrn1i11g the order of the Assistant Commiseierfzelf, is

also E’:I’I’0I1€O11S on that Count and liable to:—be ‘i11€erf§éreti,

with. ‘

For {he aforesaid reasons; ~’ the “*’or;;erd};t¢d

19-2-2-:30: vide Annexiireméx mg Vtlilev-,2 gem dated

16-8~20{)4 vide A:1:1exu{‘ee—1§”jv–}Qa$Sed’ iZ3’_’;”–.. Elie Deputy

‘ eeashed. The matter
is to Commissiorzer for fresh
coneidemfiefie with law and to pass an
order ai’tef in terms of Rule 3 of the

Sc§’.I.¢§11.11ed Castes 8; Scheduled ‘I’ribes

‘ {‘i’;r0i*1,:i4’13iei::i’e)_ifi of ‘1’ra1:1sfe1′ of Certain La11d)Ru}.es. Al} the

” ce1eite§i’§i£§;3.e1’Vei’ both the parties are left open. Qrdereé

accaftiingly .

Sd/§
Iudcfé’

rs};