IN THE HIGH comer op KARNA'I'.A§{§A__ 4 .j f
C)IR(Z3UIT BENCH A'? GULI3ARGA'"'v-- :T_'v 'VI ~
DATED '1'1+1::.-"3 THE 39TH my 09 S£E13P',FI§1\?II§f&": fiaA..i2,fC;f}'SV
PRESEN'E'...._V fl
THE PiON'BLE MR.P.9.DINAKAfiAN, CHEER
'THE H('}N'BLE.M'R. JUSTICE'I§;,L:QA§§§'§:k;jNATH
____ ., 1.50.
§gI2§(§§(§.Ié)
W.A.N0.
BETWEEN': %% H
1. Abdul Rascal
S/¢i%iéa.biaa%%Pa3ha*~% 'D M """ " 'V
Agc:.'453't3a1's_V -.
:2. .ma;1gi:~pas:~;a
Lg'-'~}5z'»r..) Habi§:r._Pasha_ " '
7Age:.43 yea'3'$ '
A§'f.1iV&1" Pashéx
'S/C} Habib Fasha
H. " ' Agezfll
~ . 'V 'j * [(3-. Hussain Peer
42 years
an 3
aJAnln..nn Ilh lIi""
anuuanuu amount LnnLnu
Lung-Lnnunmnn can II
IIIQHJII I3 lIl$¢*' '
unsung...' - . u..nn.:-z..n;
Inn a; gunman:
. I-anon
. _-- .--amnn¢u.aun nan. snugannn
5. Mehaboob Peer
'.3 / 0 MGhi1111ddi11
Age: 41 y'ea_t's
All are Major,
R/0 Manvi, 'I'q.Manvi
District: Raicthur.
(By Sri.HarsshavaI'dha11 R.M'a£'1pafi1, _
AND:
X. Syed Q'
S/Q Syed Rviazuddmv ' '
Age:Major,1, = .
Occ: Muthav'afl1i"and A
'V "
2. Syed Yusuf
S,' .0 Syedig-\I1i1:ed KIi2id.Ifi___' .
Age: 'M;:ij'or, ..1§_.gric:u1ture
3. 13183113 Khadri
" /0 Si1ed%'Faizi--id_.d'in Khadri
" A.ge:Maje_r, QCC: .-Ag'ic1,,1Iture
% ' A ~4; LL s;yec1 Alha Juddin
5 " S I Ci "Syeéi~ .NasirL1dc1in Iiluadri
. _ " A'g.23_::"{Maj3r,
' QCC: Agriculmre
are 173/ 0 Manvi, Tq.Ma1"Ni
Raicmur Distxict.
. . fi.})I_"}}3E€i11fi'$
......... ....... nu... nu. .ug-.15-. uaun unuununuuunn 11": manna I...l¢\!u
\l_!£\ill |.l\l|.liI.Jnl\l|.l\t its I\u.|InA\u\ gunman: |..J|ut.o|IL.JAo|n¢-n--- .4. .-._ _._. .-_---
5. The Land Tribunal,
Manvi, Manvi Taiuk,
Raichur District,
By its Chairman
6. District Board of Wakf
Raichur DistI'ict., Raichur
By its Secretary.
7 .. Kamataka Board of Wakf
Cu1:u1i11gham Road V
Bangalore, by its Sc:cretary~-.._
8. Babageer, V'
S / 0 Abbas Peer
9. Ismai} péser, : '
3/0 }iussai:1'Pm:r
Both are 3553391', "
Ma3'w*j, V A
Disti1'*i<;1::' 'sRai'tii2ui2. A A
This Appeal is filed under Section 4 of the
High C0ur'c Act praying to set aside the order
passéd 'i11"th(i': W1"it ?etit§o11 N0.i27634/ 1998 dated 28.07.2096.
I.
Resporzdeizts
(By S35: Goverrsnent Advocate for R5)
W.@NO.1506 B006
BETWEEN:
1. Abdul Rosco}
S] 0 Habib Pasm
Age; 54 years
2. JhaI1girPasha
S / 0 Habib ?asha
Age: 50 years
3. AI1WarPasha 'V
S/0 Habib Pasha '
Age: 42 years
All are R/0 Manv'i,..V'i'q1IA;Man?vi'V " V V
Disfiict T. n 'X', Ti
(By Sri.}~larshavéirdha11'.*R.AM:siiii§a1:i}, Advocate)
1V'\ff'~I_DV;"
Syed Kiladri
S/0 Late 'Syefi Nasirucidin Khaclri
" " --f't€J3 5' "MaiG1'§. - 1'
.1 --. .,Agrir;u1ture
:2.sy¢;1Lsi:ajuddan
j . V 'Sfo _I,_.af~r.;t:<=: .Nasir1::ddin
v . A'g"$; 35 yws
Appellants
."n,-'A "nun: u..nn..un:;nn..na ux nun:-an unsung '|..l\ILlI1.l1:\#Ll\I us nuns;-s nseun
n. umunu u..nn.:n.:nnu1..n| urn |r\Il\l\i'\ nu-sun I.l\$'|.lILl£I\l'I..l\.! urn l\ll\l'\i'\ nsmnn nnuuuunnunnu urn
3. Syed Minnajuddin
S/0 Late Syed N£iS'l.}I'iddiI1 Khadri
Age about 29 years
4. Syed Ghousha Pasha Khadri
S/9 Syed Mohuiddirl
Age about 25 years
(309: Agllctxlture
5. Syed Wahiuddin Khadri _
S / 0 Ahmed Khadri
Aged about *2'? years
All are R/0 Manvi, Tq,Mvanvi."" if V
Raichur Dismct.
6. The Land *<:;,,
Manvi, Ta11;ik, _v
Raichur District,' '
By its Chai1'm'aIr' %
7. 1?)isu*ict, Board"bf.:Wa};f
Rafithur msfiictg RaiChm_T%. «
By.i1:'S Secwetéixfir.
3. far wk:
" Qunnifggfxam Régd'
Ba_nga1o1'*e, itsfiscretary'
_ =..,{}istrict: Raich..u1'.
Respondents
S.S.Kumman., Gwemment Advomte for R6)
‘I Ilahlll I_ilII..JlI..llI1II_flll :4-u. nu-gamma; Innuen-
._. —_._._. ……. ……..;-nu.-u any -uuaam IIl\III Lltihllhllflll-1|! jfi I\If’V’\”\ ISCIIIJ
This Writ Appeal is filed under Section 4 of the Kaznatatéa
Court Act praying to set aside the order passed in the _
1510.533771] 1998 dated 28.7.2006.
These Writ Appeals coming on fin” o1t?.ei*s”‘thixs”..da\y,
dciivcred the following.
JunaMm§e_
(Delivered by P.I).~..1_Z)inal{‘a”i:a.nn”.4
These appeals are ftistcd 28″” July
2006 made in Writ passes. 1/ 1998 vmmin
the respondents 1 togfif. respondents 1 to 5 in
W.A.1506/O6 have of Land ‘I’ribm:1a1
dated 16.6.1998 ositfize order was passed by the
Land Txibunal iyithoufgixfing. seem; the Karnataka Wakf Board for
deternzsf g regard to the iand measuring 7
acres of Manvi which is the subject matter in
and 5 acre 28 guntas in Sy. No.66 of
M319;-.zie?_w;’m’¢h is ‘1;hcts;z_11§jcct matter in Writ Petition No.337’7l/1998.
Single Judge, appxeciating the main contention
_ _ ‘the respondents he-min that in both the writ petitions even
uthe properties in question belonged to Karnataka Wald’ Board
and that they are proper and necessary and parties to the proceedings
‘ NKVDI .50 JHHOD HQH
. O LHHDD HQIH VMVLUNHVX £0 LKHOD HQIH WVLV
|.r\II..lIul’|iuhl’\l _In l\ll”If\’\ I..l£\llJ \-l\ihliHM)I\~ni Jfi l}lfl(1″! I-If-‘ill-I HYW3VN”V” ‘I
IIIL I ItI\IlI
before the Land Tribunal, but no notice was served on
Wakf Board before passing the order by
48(A) of the Karnataka Land Reforms Act, 1961, Zfisicfi
Tribunal dated 16.6.1998 and “Loud.
Tribunai, with a direction to sczvfct notioe..:V§§Aig:a.’ti2.c_
including the Wakf Board and $ gna necessary
orders on merits. Hence ”
(3) Learned herein could not
satisfy this Court boen served to the Karnataka
Wakf Beam and the Tribunal under Section
48(A) of the “Act, 1951. Hence we do not find
any rcaioonxo with t11o”oiiiver of the learned Single Judge.
At.’ learnod counsel for the mat’ appcfiants
to our’ that the Government of Karnataka has not
__Constiii;i£§§i. fhé” Tribunals as contemplated under Section 48 of
‘ A’ ‘ Reforms Act, 1961 which reads as follows:
i ‘ . _ “4:8:.WConstitution of Tribunals:
“The State Govcmment shall by no11fica’ non’ , constitute
for each Taluk a Tribunal for purposes of this Act
VLVNEVH :10 1.31103 H9!
__ ._.-… .4. au.-.–u\ :Ie\II.l HUHIHLINHV AB lflflfifi H91” VNVIVNHW V).
(1′) the 5 Assistant Commissioner of the
jufisdiction. over the Taiuk 02: —
Revenue Subdivision. * ‘V .
Assistant Comm1s’ sinner ?§?~}’*ee:’:1ai}Y’ _ ‘
appointed for the purpose by,_the_ State A ‘ – *
Government
(ii) four others no_minat2ed_.__by_ St:-frf.e._
Government of Whom at shall
be a person beloizgang fro the
Castes or Schedu1e(i~Tn’bes; ” ”
Provided ighat in “its it is
necessary ..sio” .j-.:r,_;” –._d.::’, Qthe State
Government i12;;ey”‘cionsiit.nte§ additional
‘for –13nd “the Deputy
:Comi1:es’.sioné:r subject to any
*gen_£-.-rat ‘o1″”V-s15L*e£s3eV’e::icrs of the State
Govemmenic, ate the work among
the’v«TIibun£e:ls”in my taluk.
(42). The Assistant Commissioner shall be the Chairman of
(3) The. may from time to time likewise
N V _ recofisfiuzie fiie Tribunal. Any proceedings pending
“<.__Vl':5e:f'opre in-5 Txibunal shall be continued by the
Tribunal as if the same were instituted
~.f.'.befo1'e";Ait.
~»v-Explaxlation: For the purpose of this subsection
shall include removal of a member fiom or
nomjfaafion of a new member to the Tribnxlal.
(4) The quorum to constitute the meeting of the Txihunal
and procedure to be followed by it shall be such as
may be prescribed.
….._……. …._.-u has sunn-s nmuu uruuuwnuwu ..E(\ !)H”|(‘\”i unru HSIHIVINNVSI 40 IHIIDD HQH-I VXVIVNKVM 50 13303 HE)”
IlI\nl’l| In-urine’: are -u………
CUUKI Ur iu-IXNPJPJU-\ HIUH t..uur:uV_vr nnxlvnannn nnwn \-vunl ur !\o-snivrnunlu-I
(5) No act or proceedings of the Tribunal shall A H
to be invalid by reason only of A
vacancy among its members or aiay inc’
constitution or re-constitution
(6) The norromcial members of
entitled to such travelling cthet’ as may
be pnescribed. 1 ‘ A A’
(W The for the
puxpose by’ Steie shall be the
A
(5.1) As Jfimandatory to constitute the
Tribuznenls at level; .. unfortunately learned Government
the Government of Karnataka has not
contemplated under Section 48 of the Act
foetttitioze two’ As a result, the enqujxy provided under
‘sece,5n._4egA) of ti:-.e:’A<:t could. not he proceeded with.
Karnataka Land Reforms Act is intended to decide the
to the agrarian relations, conferment of ownership on
'te3ttafitS. ceiling on land holdings and the matters connected
thereto, and jurisdiction of civil courts to decide such disputes are
' baned as per Section 132 of the Act as per which, 310 Civil Court shafi
t Ins1.§x.§N<;'
above appeals, confirm the order of the learned _
direct the Govcmmént to constitute the Tribunal at
any event, within 60 days from the date of
fixrther dime': the Tribunal concerned Vti:;.§.1ispc«$9¢. Gf .
90 days thercafix:-zr, ofcoursm, after scwmb §_V nQticé" part1es'
concerned including the _ a full-
fiedged enquiry as contemplated 9
(6) Reg’-stry to the Chief Secretary to
Govcmment of V» A V4
Sd/–
Chief Iustice
Sd/-3
Iudgé
us ucnu wxxwzuruuwu .l(‘\ l)lflf\’§ unau 1-!\I\-fl\1M)rI’tfil 4n Hanna 1-H.-‘.)Il-I VXVIVNHVH JO .l}lflO3 I-E91}-I \’f}iV.I.\1NH’D’)I :10 1.3303 HQIH VNVLVNHVX :50 135103 H9″