._ _ ...,. \u\J\Jl\I ur -umnuum HIGH counr or KARNATAKA HIGH Ebunr;
I. \JJ
1 WP1111908
IN THE HIGH COURT or K.A.RNATA.KA AT
DATED TI-{I8 THE 9TH DAY or .
BEFORE: 4' *
THE I-ION'BLE MR. JUsT1«::E'n.v, x
Writ Petition No. I 1 f'?9
BETWEEN: ' " * ' %
SR1 I; N VENKATACHALAIAH '
S/O NARAYANAPPA .. '
AGED69 YEARS, _ _
R/AT MoTHAGADAHA'LLI VI --_IA%:3E, _
NANDAGUDI HCIBL1, 1 'I '
HOSKOTE TALIJK, '-
SANGALORE .D{STRICT~ j5§.2 ' " RETITIONER
.{By"t3«Ifi«,.___Sac1aShI5Va;211, Adv., for
M,"S.._ SS3: .5 fisstzciates, Adv. ,}
I. GOVF;R.NMEN'.§ OF' 'ILARNATAIIA
RERISY I.TS~R'EvEIsIUE4 SECRETARY,
F:EVENUE"DE'E'AE'TMENT.
VIDRANA SQU[£'.HA;"
!3ANGALQR'E I.'
' A ?--'.1"-RE"IJEPUTIQEEIMMISSIONER
.. A _,E3ANf} 'LQRE RURAL DISTRICT,
2 _I+:AN<:IALc_;.RE 550 001
TIIElT_A9r'ISILDAR
._ I§'oS,I;oTE TALUK,
.. BANGALORE DISTRICT 552 114.
" SR1 ANNAPPA
* S/O LATE GULIARRA
AGED ABOUT 72 YEARS
R'/AT SI-HVANAPURA VILLAGE,
NANDAGUDI HOBLI,
HOSKOTE TALUK,
BANGALORE RURAL DISTRICT 552 I22,
5. SRI MUNIKAKAPPA
S/O LATE GULLAPPA
AGED ABOUT 61 YEARS
4n l)Ir|I"i"'I I..l£\IL.l \-l'\II.lI|..I'I.l'rI no. -. ------- -
.....---.-. ------.-. up.
""'"'""'*"-''I I-V-'I \-vi-mt ur HHKNHIHKM i-HGH COURT
0 WP11119.{}8
Z'-3;'_;'}'~;,"? SI'€Z"v'2'3=.?§'AE3i§2?;% 's.r'E'L§$~,i'3Ea
NANDAGUDI H{}ELE,
E-§{}S§{C%'I"E TETKLIJ
BANGALCEEEE RUFSAE, . T »'
If:<§$'?i~'A_s30cia1:;:s*,.. £XdV.7, fi.f)1'A R4' Er, ERESV}
THi$ EDETITION ES E"3§L§iD'L4LU§'~l.DER .*'-'=J5§"§"ILf3?T:.'£~"33 IRND 2.2? C)?
QTONSTITLETION C»? EN[5i2'is, -.?F«?A'z'.iI~;'«f:i TO} QL3$,S'rE E"}§E
WQCECEEDENCES IN§'T'i*'25:.TED 339 "i€'ElS"POi'§D§E'*f'§' EYE'.
§!'3,2,';30{}8, AS PER !%.~?fIN'~5I§'€-J} "'2'c?'R?I'T PE'§"'§'T'I?'I fiéifé ALSEC3
QWJASH THE ORDER 'f'AS~E'>E,{3:':'»E;'{ *E"~""3' EQESPOIQBENT U3.
16.4.2008
, AS 93:? Armgx–2; ‘”f’:C_3 ‘ffE–£ET”~E5iE~3I.fjt’v }__:xIi3’m*1<,:rx.I AND ETSL,
THIS _P551???€f3N[ACQM_iF£<}.<C3'§S3' FQR'éf}?{'£"}E',%1?S, TEES BAY, THE
£E<f)UR"Z" E'»'Ez§J_§E 'I;':'vLIV'E:';V }'C}LLC2_'3}II'I{}'~w_ V '
ma
Th5~;:g;1T_;1;::s. <.v :'i~: Vv__1_:.:vs:I:.i_*%5_i<)1': has 001116: up far OI'{1€3I*f-3 rm
EEEE? &3;§V)§f}i§,€T£i§§(3I"iV:'§'€33}? "vaé3;ti11g 5153;' 323:1 fr}? dif'-€%('fi'i{){]S, with
<:c;1'1's:=L;;T3t 0'? _1V:':*.a:"11é':."i Couilsei fax' T136: [}£?.j{'i7.i(i'.S5 tlie 1113111
« _fi::3.:'i'<'§{i" 315:: r§3_"i<:%:};1 up for (lispossal.
"2: 3:'s<–':s:i¥:i£::1'1e1* zrlajms :0 E36: 2: df3:§C&:%11g M 3 viilage :3fi”:ce 1″1c:1<:ie:1*.
3.” It is 3.31:1?-: ‘J€:’31″‘:3i{}1Ti 0f the ;’:+€tii::i<'_:r11<33:* thai'. iihe i:»3.11<I 311:1 Sjfv.
':_"*~2'::3.:5 311:E':E1SlH"ijE1g 2.33 acres 10(:atf:t:i $.11 B1T1eerahai1i "v'i11ag€,
Z*§i';a11e;1agt,1<ii Hfibli, H0s;E<<3t.a Taiuk, Bangalore 1R'u£'afE Distri«::t.
ifxaci 'itxeara r'e–g1'ea3;1t63§i in f23.v:"31,11" crf 111% ;g:=et.ii.i0r1ei" 82$ E13631'
A ,9:
——u ~.-v——– u–. ….-u–uusnsu-v
.uIIvIp \.c\.cI’\II\l VII I\P|l\I’l’\II”\I\l’\ f1E\Fl”f
3 ‘w’.3?i £319.08
wfier rciatficl E3,’}”‘.1*?3’?2 1__11″1t:£:s*:r [‘1’1f:f ;3I'{.52z’i.$;«i(f>;:{§s~«_ ‘<:;3f the
}{a1':'1at=ak3. Vflléigfi Ofi'1<:s:$ A1":-<:»1i{.io1': Arti,-A4":19éfai' ":si1z':f_1*t.
'axe Aer'; M
4». 1:3' 'is; a1.<.~: t.£’1£=: ca$e.»f::’£’..__Ei16 _§3:=_:_t’i’€i(2:1€:.r*”$181?’ §’.§;’1_}:é i’€:;g;rf;§:1TT1t
0I'(,§€’1′ fiat} 1)e{t:)111e 1′,’:3’1aI 3T1<)t."§3c?iI1g (j;ue$i;i011e<i 33};
£111}: aciv€I's22:*§; E111 aw;-" afggealvv £43':-'_ m:i'1s.-".=,:' pmceedixlgs; iiI'}{3.fEi'
I;§1<~i: A611. .
E3. TF3: gj31″u€:_é§€:1’iE: sa;’i'”,§’éf’j=;:ie’E.iI;,io:’;§ ifs for quasE’1i11g a C1i1’f:€:{‘i011
tiiaf E’1E15§”3’:’%éf$I1 131:6: ‘ifi»::pi_41Ti;}-=’ <fEaisz:1111is§s5i<)1'1<:;%1' of the
D%$£:'i<f3':. " {:3 'ihé:..:'*i'e:Li'~}.§§iiE;:3':}31' far iiakixag -:::e1"'i.ai:'1 action in
§'€?C3§»}<'3_{_'f'i.I of 1fi1i::" :%_':L115§€<:i: 181161 2111:? agaitast, t.;i'1e ;:3ei'.it1i0r1er in
V fi""z<% i€921¥§%:A~.§)f fi'1<=: <i)1}S€1'*va3".i011S nlade 'Dy E1116: Civiil rzoufi. in a
by ffhfi xwit' p€i'tiii{)1'16'£' for 3 der:1a1'aIi0n :31"
A!§"§<iir:*% .;:1'1§3::i.1A:§ li¥"i(3fi(31'1 in his favrxtjsr agaj1"1.St ihffi ré-i%s[)O11<I€:11f;.S
. 3_:t'1(1::3 wi'1i<:'.h had 6:31:16 {:23 be di.S111iss;ec£ by file {tivii ('i'.i}LI1'*{.
' wi1i_<:_'n i'3.ac.'i 1363631': affirrnesi in appetal E3}: file appz'~:1iaI:.€
T court.
6′ T316: Depllf}-” C0I11111§.Ssi01’1€1′ :71′: £’1G{iCi1″1g the: fifiicrswizig
z:£;:«s£?:’%J,*afi0:’1s;,
.l£’1EIt I-f\.l\_l’PI..l&I1II_l\l -A. ..»……._. …_.._ _
’52
:3
O
U
x
9.
3:
ES
‘cc
2
E
3-.
3
E
3
3
J
z:
2
I:
S
I
:
I
E
5
5
>
J
E
….-_.n —v—..-..v awn iwInt’Iu1Il–1lr’IIIa”!
:3 wP11119.08
8. I’\?’0:’%<:e héiifi ?::e<aI'1 issszswzcl to {I16 ~j:':~:%.é§:«a:§i*3,d6:11'1:.s.
Rt?/s§;;)€)1'1<fie:1'.t.£.s 1 to 3 — sfa1tt,1E01*y a'Ll£1"1(I)I'}:3;i6S'3:Ealffi.f€:§:5iM(:?S§':':};i{§f(§
E_::}.-' 8111:'. A$1'1a 5:1 KL1111b£i.I*¢3.gf:3;'§;{i1£i{«}§1, G<3I.?€::i';-:11é1"1t.A'
Pic:-radei' a:'i<:1 1"esp011de11ts 4 4:-_{§0:';i.<~%$:i3'1g :"<éV:-.;_p<:s;'i:1.§11ts
mpresezitecl 1);? S§':'i. Rz§_;-::§a111011a1":.,. E'r:a1fi;1€t§C%ji11'1s€}. V
(3), g,fv'1"3:Z1f2 1:2,: have Eiaeeii flier? in
{E1253 §s;:;"%'f. ;'}eE'i1fi§::1::1, (301113 11;') WTETI1 an
;ag'3;§ii<:a§_im; iI1?;€3Fi1I1 -:)1"d€1' 811d 2313:)
ft)!' (3~§l7€(Vf.fiQ$§.S;'V':3,§113 "§':3'~:iVT)VT§§a-'. 1113361' .1133 C0316 up far
01'«:1é:–;'5.; '3;}?§'§')1'€§' €:r.5i–:£;:*t;;- '
ETEE; » E 'méveti {':':?'.-;:I*{E'- S291. Sadashivaxiah, lsrarned <:<.)1_u'15<r31 for
V' _ ?}i'":tc3= ;"§$§;,'?"i{:i£}_1'"1fiI', Sri. Eama1::2oha1'1, i<=:arr1€(1 {1'.(3L1I'}S€1 for {£143
"§'ff?S'{}€fi'1{1;?i]AVf.fE. 35 .3 511%} S:*11t.. AS11321 M §{L11'11':3a.rag€:I'iz11aE}1,
.§"t?a1'1i1<3:%:"i-.G0vci::';:'11n€:1"}t' Pieacier far 1'e3p<:)1'1cients I I0 3,
_ V?"';~,«, Sri. ;'~321{1asi'1iva.i_£al.T1§ lfiarneii ézmmsei. far the pa-iitiomzr
E3.;'{)t'.i§{§ ve?§'1e:11en1:'Ijs.2 mge a:ha11 the D€{3L1E}.»-=" C{}IZ{11I1iSSi{311€i{' has
no jL11'i.ntI'{)ve1*sjv” E}e'{“.w-ear: the p::«:1″‘ti{~:$ Rafi} become 111131,
{3a,F1’i{‘1E,1E8i’I}”, 1)eta:e€1″1 E2116 petitioner and 3ff’:SpOI1€i(i’.i’1[S 4 3:, 5
cause: 1 9.11:3: .n. -. …. …
— – ‘-v—-” V- -v’u\IIHu-uv-\ nlun LUUKI OF KARNATAKA HIGH COURT
8 wP11119.08
1’10 exceptioii can be taken to t.he direction; the inter
se rights of the parties between the ‘the
1’esp=01’1de11ts 4 85 5 had been»tA*e»xpress1yV4″‘se1vet1V_’_fi’0DJ tiiie’
effect of the earlier proceedings ‘A
court in writ petition of 1990 Vti_,I1’V€:itvi>4ti1e1*:ef0re’the
mere fact that the petititih: 1fes1iehden”ts 4 85 5 came
to be dislnissed of the inter se
rights of of the 01’d61\
passed responderits 4 83 5 have
to their name which had
in the name of the petitiotlei’
laytiie Tzihsildar iii temis of the order under AI]1’1€X’L1l’€-D,
. _ A Coihihissionet’ was bound to act by ta}<i11g note
the-A.,V»»V.tiey'.e:i0pme11ts before the civil court and the
ACi'eteIfIiii1is{ition of rights of the parties inter se and
it tthetefere the earlier order can never come in the way of
i "the Tahsiltlar being directed to act i11 consonance with the
fiildings of the civil court.
13. Submission of Smt. Asha M Kumbaragerimath,
learned Government Pleader is that the present action 011
V.