High Court Karnataka High Court

Basavaraj vs The State, 2 Ors, on 25 May, 2009

Karnataka High Court
Basavaraj vs The State, 2 Ors, on 25 May, 2009
Author: B.S.Patil


E

{N ‘E’}’¥EZ §§§{}§§ {‘_”i{}U.E%’E’° {“}§¥’ §slE§¥€N.fYE””i%.Kf’§ *

{7i§§5€{‘T7{§’§’F E3EN{Z%i 53′?’ GE3LE§£&§%GA

m:2″*§?::,> “rm:’:;’:*ms: 23% {JAY 0? Mm: gém

2;a§::§;'<::§2%;<: –

F§’E’§E:- %%{}.§\§’BL.§j §~ai£1$.Ji.3S§’§’E{i»??Z: 2::i1;’$~;’§:»gs;’i’;;.1/ %

\.§m~>.;~:{},4%:’}<4..:3:_;'j:;;i@g' {L»I<;3;'§"3I{?:t3} _ A

§'§§i'T"v'v" E} E2? Fe':

E3AS1’§VA”%€!§_} ::3;{:: ‘*:*£§rxz:s;A:e$£’3;fi.;_” ‘
x}Ai{E{ALA§f)§?%Ni, ‘
;x 2-‘7 “:’E§f%.’§€Ef§,. *

0 €i(“i:3%{}ET{“E {:11} .2 gr?-5 R E: :32; b – ” ‘ ‘
§€;~:;> £%AL’_,i,A*I’AG;é;.¥v, f1’fQ4:VMA.:€’vfE__, . _’
§;3iS§’§’:RA§vvC:H’–a;§i<;

” ” PETITIONER

(£3? S-RE P.S§vI.+¥§Li??iTIi;, 35v.)

“*1, V “”s;’:v«r:§’;4..sf-)§”1»*;£~’:r.E:”=§:f:>::* KARNATAKA

. ” ..:+::s* ‘i’?S_v»RE;?V’E3NUE SE<:m:1N<;, BANGALORE.

_ *:'1»u:-':..-Arxm '"I'REBUI\§AL,

.. , ass i"'I"S CHAERMAN
_ (mgr. COMMISSIONER}
:a2IANvr_, DIS°'F:RAIC§~{UR.

“THEE “I’AHSiLDAR,
MANVE, Df53’f’:I€AICHUR.

¥€EiSPONIZ1Ei1.’3’i’S

I {EBY SR1 MALEKARJUDE £3§AU¥-¥f§§{:3.R, HEXEP}

/’3

A

THES WRIT E-‘E”§’§’T§QI’€ ES FILES LENDEF3 ii?-2’I’ECL$S 226 85

‘I22?’ {I}? ‘?H E3 {EC’3§’~3flI’E’ij’I”Ei}N OF INEEEI1. PR’AY§I’€%3 ‘T{}} QUASH THEE
{;>RDER (.3? THE LAND ‘?’REBL§NAL, MANVI EN (iASE
NC),LF3M/M13’!{EC/BL”Tf35/76-‘??, §_7A'”E’E§§} 10. 1981 ‘ t’=~;§~iT§1*
THEE? GRQER EN {E11333 NO.Lf~¥§\é’E§E=.*E§.,”£’j1:3§3(:i;’}}?>§_.’I’;’.’?:i'”>,f’?€:~’?’?’_.E§£¥i7′
i2′?.<¥.1€38«'% 'JEITPF, ANNE3Xi}RElE§~A (35 B i~12E3SPE;C'§'IVELY. W H'

55 _

'§'H1S PE3'§'E"E'iON C{Z}M§NG 02»: F{ZJ§~?3 mam'. :-{V§:é§}'–2gN::A_T.':~N'_':%*

“I’i~§iSé DAY, ‘E’1~-EB {ZOURT MADE)’§fH3E1,§%’C3§,i,C>’u’e’§%*%Ei73§’; ”
GREEK
in this Writ getitian, petiti<fi¥f:s:f"i53 chaiisxigiiég {he order
passfid by the Land T ;rib"u~z,1fla1, By the

said ordéI"'M{}1e= t;;:£s;:'ouzi¢i"'t1;at the ma holdings er
the decléiraiit Vc;n:c .'» Hanamanthappa was 5.11

éxcess _by u'3m;ts'. _ AA'-VF-'ti¥:inV1;ioner has 3130 challenged the

orfl:é':*'d–a.ts:d 27.4.84 accepting the excess land

.1;1;iiV.5s~ No.20}/A of Baiiatagi Village as the lané

riiipiiifitd tsti séiiitinderad 1:0 {he Government.

Fefifioner is the granfi 3611 of the dac}ara11t. It

"f;OI1'£€tIHi0Iii that £113 impugned ordsrs at Annexurcs-A

* aI:£j1 B are passed without notice to the deciaram: and am

' thert:f0rt3 uI1susf.a:i11al)k: in Iaw;

3. 1 have hearé ‘£116 iearnéd Counsel for ths

;:)t:ti§.i:::m::: I fimi that there is; 2: ciclay cf Iieariy 12’? ytiars in

3
approaching this Court crhallazlgizlg the order passafj-~.___0n

2318.81 Vida Alfmexure-A. The only explanation u

this inordinate delay is found in para-‘4 of the ixgfit

which mads as under: _

“Para-4; That the péfificiicriv jfiivs’
grandfather were not 3.\Vfc’>}.3’L”€’ of éiaid
no notice has befzn isgueéthemvhand ‘théy
in posscssion crf the said 1a.Ifi”.evcn t().”tff1if¢e_{Z’iE;1}.:’§.
‘Elle petitioner is t1*1a_._:’d:<?:ht1gi'1t<:;I9:§5 seQ':1A'{3f Boodappa
as Boodappa has 110 mtéxie

is 3130 (ieafi i;1<t1uqiirzg§g:;0_dapp;a. ' fence, the

= ' prégiiiien. The order
pafisetfi E355. No.2 is not 3 Speaking
0Ki€i"'a§:d held. The petitioner is
not Lhcléfiig éixhéeéé légfids. H3306, if the (1633:?
i2:£,_:hc:sAxis~~–€–::e:{}den.€{i no hardship W121} bi?
_(;au:st2§i*.':f:f0–. §.:h:3 msgzondent and no third
V iéf;~..«f:mated, hfince the petitioner prays
" ._ iV:V11at_ cfsiay may kindly he Condeued in the

i1'3f€é'r§*,si. ()f}{IS'['iCfi and equity."

; ¢2i~, E1. is 3361; from the explanation ofiered that no

'"K'.'(3EE.f;§3}:§SA¢'E1I'ffi funlished as to when the éeclarant disd, If the

u had died 300:1 aftsr the passing of this quiet and

his mama had contintxefi in the records, there wmlld have

beam} same Substance in the assertions made by the

4
petiiienai”. N0 such stand is takan. He has 0n13: Contsnrjied

that, as 30011 as he leaxnt about the erfier, he took

approach this Court.

5. Writ juxisciiction cannifi” Be”‘€xeiiCi9€ff3:A[‘t”3_ iimio

things that have taken iiilace iong iiscgoig A Ex}é:’! t}7»fi .

produced at Am1exure–B acéepfing flit:-.__ azzgéss “jas
yreposed by the Revenu&§_.1nspeg:to¥{‘is_ gassesi b;:1..;2?A,..<5.. 1984.
Therefore, this writ. patitidig ..<i:$misscé only an

the ground of deriay anti };e1CE:(:9é;] 'the petition is

dismissed.

Sd/-

JUDGE