IN THE HIGH couwr OF KARNATAKA AT J' , V'
DATED THIS THE 130» DAYfJ(MI;F:§}U£i'E_,
THE HOIWBLE K
BETWEEN: 'L V}
R/o Bhixad1,'Tq:j_R,-%» _ A '
_ % Adv.)
D: _
1
b) Pmmpdmbn _
1! . 'oec:b .
R;omha' 1:.' Tq:
c) Milzimi Jmnbu .._v
we chmchnfigim:
Dist: Belgaum
A'
.... '
R/0 'I"¢;:
'
1 ix, fli I I | I I.
_ R_Iv<s«._Bi2i12-d1,fl;N;.Tq: Rmbag
Pd9§°.T. 0m:
.. __R/6-'Bhmli, Tq: Raaaag
sinccdcadbyL.Rs.
a) L%&a:'
W/o Sidtm Hidavami
lI@or, rlo %%*adi
(Nidami Tom 'I'&k:
1'? *
. =5
'3 §_
V 'Z
' f
" . d.atc¢i-..3.é3~2~l99'7byRfZ.
Dahtficfi
__ mmdw,mWma%M n
vi sfiafik % 1
Major, rloflhkfii '
c: Mahadcvi % % ,
Shcdbal Road, 1
R.S.!{6; 3,632:;'H.?lIicng~1l5
.
Rip
%IB3<$smtH%R%vmm1ha,Adv£ors:iGsv;mmma, Mr
" "«..._..§grR--3{a}to(d),4&5
A _ SriRKumar,HCGPforR--l&2
A " ~ Mvim~R~7
SaitY'x1hya, Adv for&~i K R Rae, Adv fior
n---s.6(h)a-we»
ORDER
Thiswtitpctition isdimcmd
13-2-1997 pmscd by second tespmdcnt in A’
150 as per Anncxmv-N. The u
mean: of the 1.-mum
Sy.No.l22] gamma and
Sy.No. :23; gum dR&ag vflhgc.
that her 1%: late
per mnmfion Nos. 3171 L 3170.
the 112′ W of fatha of ..,.,,….m.4,
‘ VflI_gaum;wx£A¢§§yNo.9457waaaarucmabyaewngaaemmaeot
husband from the cuhivsfioss column, but than
T though we ‘ ‘ m am me mm of
V fipcti1:itmanra’hI:whaadwmrcjnctcd,thcn&ofhe1’hznbm:d
€
17″‘
of the hmia in gnosticm.
_ “tn-.. ;thc The pctitiaacr md her
A} fie be lmvfiafiy amalgam ‘ the lands ‘m
um efict pct1!xm:cr’ ‘ hm pmduocd the order
mui by the Deputy ‘Pa , Rmfbag
csmxc to he dalctod am record ornzghm. am
enjoyment ofthc lands in 1 ‘t._
belong to rmmxapur lnamdar
was leased to (ma Vilyadhara, and
was in qnaatism «$1
pctifioncfs fir am-paymmt
of rent. But the by the oxigml ma
be the husband of the
husband ofthc petitioner” ‘
5″
5′
the suit of b ww nest
mm that the an
document bcfcm: the Trauma: of
to be in paascssabn and cvcn am»
me mm “W » — m by
mm-
4. ‘counsel for the petitioner
mb-amt under Vfiyfia _
the and in qucséan in an imam
__ fict mag v,dy,ghma’ . 11% a b:%’
m mum” to the mad «man t 012%
K It 75 mgnod flint he was a find kw! who
cunm mgmc Iands print’ an 1951. Thaw, am am
in the cehmn. To 1-hateafact, ma&utm’
./Era
F.’ –
=’.; _ ._, “__’_,,..2″
¢:’1!~”” . \
pcammr” has bccn dclclnd *,E n
made by the Viclyadham an cfici}
name came to he rejected. ‘V
of &c properly m sub-‘ ‘M 94 V .. m° amdm.
cmm: ao_Im_ _ the 1% of the
husband at pctmiflnd to mm»: m
_ gmdam-thcdcath ofhuabandof
axgam mat anmg the pcndcncy of an
mass, the land would not have how pnmhased
V’ which ‘m not pmmisaflalc. In View ofthc fiat
LmdRc£mnmActcaminmsmocin1974,mm’ imam
»:.VVh1an:land,thcmig¥wal’1nm:jdm”mmtcnti?iedtoscBmy
;, -‘3
“V3NKATARAMANA Ti-IIMMANNA (197341) Kar.L.J my
itis held thus:
portion arm: land and ifit is son, the am: H _
gamma omm Ream Act.
prmtsctnd mantis entitled to any %
that demand Kafiappa ncvcx
land which he um cumm at ma.
The naspondcnm have of the add
dnc:Isa0:a’ ‘ xmsrmv ADKE
(DEAD) fir “CHAVARE & omsas (AIR
1975 so 9j’5;, thus:
I : ….. _ _ m m ‘E ,! of
vi&tcs the sanendezr ma
% ~
In cm: a’ NAGAPPA DEVANNA vs
“Wlwtisn:lcvant£n-fincpm-poacof
the Act and the dctcrmmatam by the
‘}’1ibxma1’mwhacthcrthc&dsinmspectaf
I0
tnnsmts mm’ ed:ate!y° u;1.~3~i974;’
1974 by the our-by
tenant or a
iaameasanely to 19:r4;*._
In the c.;m,¢;.-_« aunmm vs
STATE 01? 382) wine-xcin it is
‘% é
u . V’ ofthc aub-
« taeammat “:4_;n:am ‘m the Esta ms!
hi)’ of la (aft sub-
In such a. situation that: in
_ ¢au’3tVotlm*p:avisi)nofthcActdcbmru§%a’
by the laenmt m as a-mm
ffigrmghhccoukihavcnefiwudtamcognuek
” 6z.’G£1fl1cothc1’hE, Ian:-:dGavt.Advt3-%£nrR-1 &
‘ that man the pctitmngt” nor her husband have
‘ :~ undcr1tapondcnt~4whowa§!amnantof’m,u1k3dfiomfl2c
2*,
.-‘5
;:://
not a tnnant or sulracnmzt in oulcr ho grant
3!
of mcord of mm, is not sumcsmfiéi 1
Ka%pa arm a Pmtecind
c¢ms’rlcI’mg the ma: evidence of;
other doc-ummea form No.7 and by the 'm liable mbc _ _ v . 7. The 7]; -- Sri G s mi S that pctmtmczr" M M M mm mm' ~
pn’m- to in oeeupa1aan- ‘
of as a (amt or stab-amt.
iajamctian muaimg hm fmm
w=ri:th’ ihc ‘ of the husband of the
mg to be The mm hm that the
%% t mjmchon.’ ‘ Than: mm: and by the deceased
»–i’L.>
V. sin in the yeans 1950-51 no 1953-
pa order dafied 20-54961 name ofthc
L bccndekmd, wmm Anncxurcs-A
that as per mntatim entry No.31′?! & 3170
A % and 2042»-1952 thc name o£Ica1@ has
V entered mm the cuxavamm’ column and than-: is no
fpxoor that dammed 1-raw vuiuntm-ily suncndemd me
-~ mapomlcnt-5 purcli 4 acms 15 games K
122/ IA mm: southern pmtima fi(t’>ii:’i:hr:&_ A}
undcr agacmcnt of sub in the
mgisuued sale (land during ” A
mm: counsel % A V ‘ai”tisn’.s petition.
3. Hav’mg gggg’ bow pmfics,
no.7 sin: by an
pcfififlfiia” ‘ms 5 in quostIan’ ?.
9. Kaaappa husband of the
{,2
J.’.’.::. ’74- ” ”
:
;
¢3>)’:’
..:.
dated 20-54951. Ofcoursc,
Tc1fl)c’ 1′ the husband of the H
challenge the antics: of-”
husband in respect of ‘¥ 123. But the
agmimst
Vidyfihan % question whiw came
to be d1’sm:V mm % . mm: the ma px1gmen’ t
also The hands purchased by
8% Lam-Rcimns Act «we ‘mic fixer:
placed my $1’ ~ to show am the said
that may have ohmm any ptix
M _ eampcmt aaammity. Fmthcr, man: the
not recorded its finding m to wheam the
& v ‘ cube peaaiomr am tho lands m mm’ is
or not. ‘!’hc:cfov1r:, it can be sad’ that the Land
W
‘1
1%”