High Court Karnataka High Court

Sri Sukumar vs The Land Tribunal on 18 November, 2008

Karnataka High Court
Sri Sukumar vs The Land Tribunal on 18 November, 2008
Author: N.Kumar
1N THE HIGH CEDURT CF KARNATAKA

CERCUIT BENCH AT DHARWA33

DATED THIS THE: 13TH my GP NOVEMBER, 2008 --.

BEFORE

THE HGDFBLE MR. JUSTIC;;E...N_._KUI§£?Xi¥' " 57.j  

Wm' PETITION N0.84o1';(2c;a;e3(:,R)»._     

BETWEEN:

1.

SR! SUKUMAR, S/G :{ALAG0UDA_F§A':'::.=,_»
AGED vs YEARS, RESEDENG AT.MAi'Ei_E{BA€.}
BELGAUM   --  .   

SR} PRASANNA Ki} M Pra     'V = 
3/<3 SUKUMAR P'_g§§E,AGQUDA'PA'FEL+., 'y 
gear) 5: YEA§:s,g§é.s:Dm<;; R'? ME'JS¥§I{BA_G.\'

BELGAUM. _   , "§'.?13*rIT1<3NERs

(BY SR1 :2.i~;::._mL1{A1fi§vz<:'§":{«*:j§<$§z:.{3--;B.s§~iAs'rRY, ADV. ;

ENE):

' R§,jP};*EsE:mfE:£} BY ITS SECRETARY.

'rz~£'i§1.;g:»113 *2f'121£3ué%:A'L;"B7ELGUAr~.a,

 é,*m':$;€-:§}*.;{A1%2§2.::;TAKA,

R.EPI?ESE£*~?'E'EI§ BY ITS SECRETARY
TO-..§}O\?.§;E?N33IMENT, REVENUE
EEPARTMENT, IvI.S.8UELDENC,'§,

 DR. 13:3. Amagmma VEEDHI,

BZJSGAEORE 560 OGL

SE: KEDARI Tamappa HALAGEKAR

S;/Cr , MAJOR, RESIDENG A'? HOSUR,

 TALUK AND DIST. EELGAUM.

SR1 BABE},
8/ O TANAPPA HALAGEKAR,
MRJUR, RESEDENG AT HOSUR,

TALUK AND DIST BELGAUM, El FZESPONDENTS

{BY SR1 R.K.HA'i"I'I, HCGP FOR R1 AJQD *2}



THIS WRET PETYFION IS FILED UNDER ARTICLES 226: AND
22'? OF THE; CQNS'FETUTiON OF INDIA PR2-XYING TO QUASH THE
OFEBER DATED 21/'12,' 19'?"6 PASEII) BY THE 13'!' RESPONKEENTV
VEDE ANNEXL§RE--A, GRANT iDfI'E';RIM ORDER', STA? 
OPERATION OF' THE ORDEF.' GATES 21/I2/E9176 _.__ 
'THE 13? RESPONDENT, VIBE ANNEXUEQE --A AND E'1'C;'  V' " " " 

“E’E~fiS WRIT PETETION COMiNG ::~;;~; FOR? ‘PREz:i.1’M’:’NARY
HEARING THIS BAY, THE coma’? MaDE:’THE’i*r)_L;,0w’;N§;:__ =

oRDER_

The petitioners have §:b.:.¥:I1cn’g«.=_=;i ‘~*.:h.i..s§ writ:
petition the orcier pasééci Tribunal on

21/12/1976 as.ps:§§’ ‘

2. *f:”x:>1i;- ;’.ifipu§11ec;1 order, the first
petiti<)n,6z:"A_is' :th'c His elder brother

Manohar "zbmther Dhanyakmnar were

" a1$0 pa2z1'ties."V"i'~}1::i1g11 nntice was served on them,

§'6In;1i;z;ié¥:i'.:a tj3@nt. The '1'ribunal looked into the

re<:5r:3_ s Qzowed that the applicant befere the

Reffiifins Tribunal was cultivating {ha land since

ané the ramrezme records gmduceci Showed that

K cultivating the land frcmzl 1§354~1965 to 1974-3975

2:316 3:113 father's name is Shawn in the <:uliivat0r$

caiumn and therefore the Tribunal ganied cxnzupancy

c51'éiet*;" ' V

rights. it is that 0I'd€I' which is challenged in this writ

petition.

3. It is the case of the petitioners mat it is xt:}”:eir_V

elder ‘brother-«Manczhar Patjl, who was _

entire iitigatzian. ‘i’he petitioners were s1uTerii{1g ‘fiom ‘4

aiimem: and were seriousiy sick. ;;>é”:tiét1’en.efs ¥éie;je”:A:iVe_e

under bona fide belief that t§.1ei:r__brethéi~ _1″?fa_§;”i1 A
was attezzding the Iitigafiion a:1§;i:V”:reee1:1fly.’ eeme to

know that the Land _ has.i occupancy

rights uoi; 4. Their elder
brether ‘net “pmseeuteci the matter and

therefore ;:1:g;eeaz;«i:e;,m;x;¢i1% is filed challenging the said

A if petitioners were suflering from aiimerit

” ” * wereeeréeusiy siek, it is ebvieus that they were met

.<,_§'1.z;1V._*V:'i"i.:.:=..;i'ii:1g the land. Revenue records éiselese, for the

50 years, appiicanfs family was cultivating the

from the year 196449653 to 19744975 and his

father's name was shown in the Ctlitivators Column.

V/,

Though notice was served, they remained absent; and

have I201; opposed the same. It is clear from the .,

012 record that it is respondent: N033 and H

Cultivating the land and nct

therefore tihey had no objectiofls "

rights. The petitian filed afier""éVV"iong
iacks bona tide and suffers iéichés and
at any rate Cannot be If} that

vieaw of the 1na1:£:<-;f "f{1 :..ere7is r1o"fiéfit 'iii this petition.

jg zthe V_c1:§ismi$sed.

. . . . . .& Sd/’
Judge
Kmv M