High Court Karnataka High Court

Dasappa S/O Hobalappa Vaddara vs Setubai W/O Bindu Madhava Rao … on 13 March, 2008

Karnataka High Court
Dasappa S/O Hobalappa Vaddara vs Setubai W/O Bindu Madhava Rao … on 13 March, 2008
Author: Huluvadi G.Ramesh
mu 9;: nmmnn AT 

-an 1- 'II 1 am HA1: nu! 'llAfl m'I.'l' 
Unlnvu u'.ll. lfllt 4.0"' uni vr lIlnJ_:fi__ n  .

 

1 nmwa ago  
as ms.occ.namt:tiLmm    * 

n;oanunALvn.I1'uaIi;_ ,  ----
mu   


 

nxcmnssanax % 

mu 9:: mmyxfiag mmm. :~_1.::vnc.A.-_I
1'-I  --*"4'_"-°.'-'"'."   v I
ED 2  V

,     M
  no nnvnmaknnava mo mnonrr
% .5.,**:%. ago -.'.'.'a'!.'..".'L'.P.

%  12:3 Iwtnr. mngxmunaa

2 'flgflllfillylu-HVFIIIH

r  fi'I|IIlIIn..IIII'
 uunvunu Avila-nun.

   %

(By 9:1 JII.G.fil!lilAlIA'lll'.l' " d ' ' #3171'. if-' if inf:
ME 'I! IULKKMI FOR R1 J

W'



1.

. .11.. 1!. no

quuh cf’ ii’§4iT!i’lfi’1 1’f”:i””E!i.a1£In.1″T’»’_uI””””Il:IL

at
Va! -..=..-9 Ha’-…-..-..1…-.-..,-2-… ‘.|’.’|…e
of measuring 26 acres 19 guntu

-A.l4.l…….__. .n.uunI6\L-sdulgun

._ ‘¥«’r;ff fnouwnmn aia ‘xii ummuum ….”*’

thonmnanf!-Iobhppni emu-ad’ in tho

n ‘V of right: ii-om 1951-1955 upto 1951-1969 as
mum. mm. in the year 1963-1954 tho

T :~.’.!-..*x-.-.. ef !!.r.:h1.s-.93.’-.;. 99.; did. in. 11.11:; ¢.n.1..;l!l;I.I;m c9_I_I1.m_n

withnu’tanyuarcinr. fiui,%,%i.:i”‘*”ihrr:”

(I

33$

Hoblnppa. pemlonen continued in the

«’,.v.-e-1.11% %m at fighu 1b: um

[ho thurnfim ifiifi-i’s.-fi;’:’i upip

to them. patltionnrs hm
occupancy rights. The dlbd
25.10.1933 southern
m.mmV% g been umducated.

the amino mm of
an auoh, thoy did not
However, the maspnniant

_ ;___ ‘L._.E’____ ..1._._ ‘I’1..’…..’I… r|._–_..n. __.I ..1….’…..

% the order of the Land mum
% , ,,,% ndw matter hack fin a-an inquiry. Aihr flu

impugned order cams to be passed.

3.AoccrdiIu1:nthapoflt’nnnu,tlnfnthem-oftln

pe1:iuonnrNo.1waottmprotwl:admrnma11dthm’eisan

gt-yi:;¢nR’1Y;iL:rtha@1Jfl63-1964nndfl1oyuuir1

arm’; a’u1lfi’v*a”-rz. E”vwL””‘ as 6’ 3.9.1″°’n-1 tI”w,y”‘

1/

$’C

hm we-Inna the mom but only on the bugger the
ban ntnuunnnt of tho rupondunt, this

1-almtnd tl’_;g claim gf LL;

— —J’-iv-r— —x-{–up’-I–rw–‘I1:

3.. ___A.’__.__ _. _. _..___.I ‘._….. .L_ ‘_ ____…..i ‘.__’..V._.’_«.

._._’_.1._L_. _ £¥’L…_
ngxlu. J.-1.:J.’I.Inr’,I|::I:I31’uln§I:Ju.l:I T

4 A-‘_’_ ..ls__ ;

tlillllflfi-‘B.._§llili!€’__I’J\lB «.

peuaonm, the petitlonIm___ ar

Innis in qmstinn am! IIIl|1’IIl°
made in the mo 1952-1933 and

onmmnnrla a. 91.» at 1-h.

1-upon:Ion’_ fun peuuw “” um” ‘

with-m’ %%%% the pontoon!” um

% _4. fihd an the ground that without

” « e-.-I………dan-he er.-1-. m.nr.!-Q. -…._r-I! n._..|M me

an ‘nahnif of tin in

m in pommon ma ouluvatlon. the Land

x .fifii1fi1hurjmudmIdnimmnmwthpfifimuI-

no the mmnmt made by the relpondnnt.

JV’

«:5-up

5. Although the math: in adjoumad 1wkm ‘n’39 hour

:l__..’I…….

r’II.nl:ru

the Land to pm
mfing fififimfi. 6*»:-my
on of tin
said to have been glwn
on of tb can

———-u—

u’.:i’z.s % Ln…’-.’.!. ‘1’:-.’.b~..-…..-.-.1 ha: 921.13,! mind

% ‘bth@, 1a91ifinmrn hm ollitimtoci the at 0:236

nomad that than in . difianurao in tin

»2§tgfia1;1re¢1ty,jumpe?to a wrong conclusion. The Land

1:: haw wrifiod 1:13 statement of tin

” “”i’fifif1I’i war: with tha ifi e-u-Ida’-.ca Let in en

bolulfofthcmnfthnndjmant owzuan. The aria:-aftila

Land ‘r:-nxuml ‘panned b/in vlomaon of Rule 17 of the
2??’

-5-

LandRe:t’qrnnsRulasandasthaa’oa:ano.sia1:uned
dimmuism n In th: mntm-ink produced

oomidm-ation of tlla–evidama

1.~.,,. .1… mm.»
I1;-b;n;I;l, 1:: in noun:-dance

*””* ‘* ‘ ‘mth % *-….r”-………

Sd;/q.

Judge